Securities Appellate Tribunal
G.L. Sultania vs Securities And Exchange Board Of India ... on 8 December, 2005
Equivalent citations: [2006]67SCL71(SAT)
JUDGMENT
Kumar Rajaratnam, J. (Presiding Officer)
1. In Appeal Nos. 158 to 164 of 2005, there are applications for condonation of delay in filing the appeals. It is submitted by the learned counsel for the appellant that the delay of nine days was caused on account of Durga puja festival and they were not able to approach the Court in time. It is further submitted that it is a statutory appeal and connected appeals on the same cause of action has been admitted by this Court.
2. Heard the counsel for the respondent and having regard to the fact that this is a statutory appeal, taking into account that the delay is bonafide after hearing the counsel for the appellant and the counsel for the respondents, who do not seriously object for the condonation of the delay to be allowed and also taking into account the connected appeals have been admitted, we condone the delay of 9 days. Delay condoned.
3. Admit Appeal Nos. 134, 137 to 139 of 2005and 158 to 164 of 2005.
4. Appeals are taken up for final disposal on merits with consent of parties.
5. Since common question of fact arises in all these appeals, they are taken up together and a common order is passed by consent of parties.
6. In all these appeals the grievances of the appellants was that SEBI and the merchant banker had not valued the shares of the target company in accordance with the parameter laid down under Regulation 20(5) of Securities and Exchange Board of India (Substantial Acquisition of Shares and Takeover) Regulations, 1997 (hereinafter referred to as the "Takeover code").
7. It is another matter that the appellants accepted the consideration offered by the acquirers under the obligation of the takeover code, and have tendered their share and have received the monies. What the appellants seek in this appeal is enhancement of the value of the shares in accordance with the parameters set out under Regulation 20(5) of the Takeover Code.
8. It is stated very briefly that one C.K. Somany and Ace Glass Containers Ltd., (hereinafter referred to as "acquirers") had acquired 7.3% of the shares of Hindustan National Glass and Industries Ltd., (hereinafter referred to as the "target company"). By this acquisition, the acquirers had triggered the code under Regulation 11. The code having been triggered, acquirers were directed to make an open offer under the provisions of the Takeover Code by order dated 2.9.2003. The merchant banker appointed by the acquirer in accordance with the Regulation determined the price of shares to be offered to the shareholders in accordance with the Regulation at Rs. 40 per share. Some of the appellants not being satisfied with the price of the share which was offered to the shareholder under Regulation objected to the price being low. It would not be out of place to state that the rate of Rs. 40 per share was based on a memorandum of understanding entered into on 7.10.2002 between the acquirer and his brother S.K. Somany group who were seller. As per the MOU dated 7.10.2002, the acquirer acquired 8,06,192 shares of the target company at the rate of Rs. 40/- per share. This price was not acceptable to the appellants. Consequently, the acquirers in consultation with the UTI Bank Ltd., the merchant bankers appointed M/s. Deloitte Haskin & Sells("Deloitte" in short), a chartered accountant firm for valuation of the equity share of the target company. On 11.11.2003 a report was submitted by Deloitte wherein Deloitte stated that the fair value of the shares of the target company was Rs. 43.02 per share. (The valuation report is placed before us as exhibit B in the reply affidavit in the appeal No. 138/2005.)
9. It appears that the appellant who wished to exit from the company filed objections before SEBI questioning the valuation made by Deloitte at Rs. 43.02 per share. SEBI took serious note of the objections and appointed an independent valuer M/s. Patni & Co., Chartered Accountant, to once again value the shares of the target company under Regulation 20(5) of the Takeover Code. Thereafter Patni & Co., Chartered Accountant, carried out valuation of the target company and submitted a report on 20.5.2004 to SEBI. They also forwarded the valuation report to the merchant bankers and the acquirers. (the report is placed before us as annexure D). The valuation was done on the basis of the market price of the shares of the target company and other methods as required under accounting principles and Patni revised the valuation to 63.50 per share by one method and Rs. 64.17 plus interest per share as per the method approved by the Supreme Court in Hindustan Lever employees Union case reported in AIR 1995 (1) Supp SCC 499. The acquirers felt aggrieved by the hike in the valuation and felt that the valuation by Deloitte at Rs. 43.02 as reasonable. The merchant bankers pursuant to this objection by the acquirers wrote a letter dated 9.3.2005 to SEBI on this aspect of the matter. SEBI permitted the merchant bankers to obtain valuation from a third Chartered Accountant. Accordingly, the merchant bankers in consultation with SEBI appointed Chadha & Co. to carry out the valuation of the shares of the target company. Chadha & Co., submitted a report on 13.4.2005 stating that the fair market value of the share was Rs. 60.04 of the target company. The report of Chdha & Co.,. is marked as Exhibit G.
10. SEBI after considering all the three reports felt that in public interest justice must be done to the shareholders and held that the highest price per share amongst the three valuations be the fair price. In other words, SEBI rejected the negotiated price at Rs. 40/- per share. SEBI also rejected the value of the share given by Deloitte at Rs. 43.02. SEBI also rejected the report of the merchant bankers' Chartered Accountant, Chadha & Co., who valued at Rs. 60.04 and accepted the report of Patni at Rs. 64.17. It would not be out of place at this stage to mention that Patni had determined the market value by one method (which we shall deal later) as Rs. 63.50 and by another at Rs. 64.17. they accepted the higher figure and determined the price at which the shares should be offered to the public at Rs. 64.17 plus interest which comes to Rs. 81.28 per share. The merchant bankers and acquirers accepted the suggestion of SEBI and a draft letter of offer was also approved by SEBI on 19.8.2005. The corrigendum in the draft letter reads as follows:-
"A public Announcement as required under SEBI (SAST) Regulations was made on 13th November 2003. A draft Letter of Offer was submitted to SEBI on 29th November 2003. However, SEBI received certain objections regarding the Offer Price set out in the Public Announcement i.e. a price of Rs. 43/- (which was based on the basis of valuation report dated 11th November 2003 of M/s Deloitte Haskins and Sells, Chartered Accountants) plus interest of Rs. 4.70 per share, after which SEBI directed the Acquirer not to proceed with the Open Offer. Therefore, the Acquirer was unable to proceed with the Open Offer as specified in the Public Announcement dated 13th November 2003. Since the shares were infrequently traded, SEBI appointed M/s Patni and Co., Chartered Accountants to conduct a fair valuation of the share of HNG as per SEBI (SAST) Regulations, to determine the fair value. The said valuer arrived at a fair price of Rs. 63.50 per share, which was Rs. 20.50 higher than the open offer price set out in the Public Announcement. In the same valuation report, the said valuer also considered a price of Rs. 64.17 arrived as per the valuation method applied and upheld by the Hon'ble Supreme Court in the case of Hindustan lever Limited. Subsequently, in April 2005, since further time had passed, the Manager to the Offer appointed M/s T.R. Chadha & Co., Chartered Accountants as an independent valuer to carry out valuation. M/s T.R. Chadha and Co. arrived at a price of Rs. 60.04 per share, which is lower than the price arrived by Patni and Co., but is higher than the price set out in the Public Announcement.
Since considerable time has passed and with a view to expedite and complete all formalities involved in the matter and bearing the interests of the Public shareholders in mind, the Acquirer, without prejudice to their rights, has agreed to revise the Offer Price to Rs. 64.17 per share, arrived as per the method upheld by the Hon'ble Supreme Court in the case of Hindustan Lever Limited and also being the price higher than the fair price considered by the three valuers. The Acquirer has agreed to adopt the highest possible price and are therefore offering their price vide this Corrigendum to the Public Announcement. The Acquirer has also agreed to pay interest at 10% p.a. on the Offer Price from 4th February 2003 as contemplated in the Public Announcement until the date of actual payment to persons who are shareholders of the Target Company as on 26th August 2005."
(Emphasis by the Tribunal)
11. This offer opened on 31.8.2005 and closed on 19.9.2005, the appellants tendered their shares with the words "without prejudice". The merchant bankers and the acquirers permitted the appellants to exit and while issuing payment to the appellants who were shareholders of the target company it was made clear that the amount given to the appellants was Rs. 64.17 plus interest per share as "full and final settlement". The appellants apparently wrote back to the acquirers that although they have accepted the cheque and encashed it they would be entitled to get more. It is in this circumstances, the appellants have filed this appeal. The appellants in Appeal No. 134, 138, 139 and 137 of 2005 approached the Court before the closure date of the open offer i.e. 19.9.2005. The other appellants have approached the Court after the closure date. In all these, however, admittedly, the appellants have accepted the consideration with interest by tendering their shares and no leave was granted by the Court for the four appellants to tender the shares subject to the result of the appeal. In other words, the appellants have suo moto tendered their shares without prejudice to their contentions and have approached the Tribunal for enhancement. The background to this litigation between the brothers makes interesting reading and has relevance to the dispute before us and may be stated briefly as follows:
12. The whole dispute pertains to the fixing of fair price of share by SEBI. The Target Company Hindustan National Glass and Industries Limited is primarily in the business of manufacture and sale of glass bottles and containers. Hindusthan National Glass and Industries Limited started its manufacturing activity at Rishra, West Bengal in 1952. The issued, subscribed and paid up capital of Hindustan National Glass and Industries Limited as on the date of Public Offer is Rs. 1104.34 lakhs divided into 1,10,43,368 equity shares of Rs. 10/- each fully paid up. The Equity Shares of Hindustan National Glass and Industries Limited are listed in the Stock Exchange, Mumbai ( BSE) and the Calcutta Stock Exchange.
13. The promoters of Hindustan National Glass and Industries Limited are Shri C K Somany and his family. Ace Glass Containers the other acquirer is a group company of C K Somany group.
Way back in the year 1994 Somany family was in management and control of four listed manufacturing companies viz.,
1. Hindustan National Glass and Industries Limited
2. Hindustan Sanitaryware and Industries Limited (HIS)
3. Somany Pilkingtons Limited (SPL) and
4. Soma Textiles and Industries Limited (STIL) and an unlisted manufacturing company viz., Krishna Glass Limited.
14. At that relevant time the Somany family consisted of four groups namely H L Somany group, S K Somany group, C K Somany group and R K Somany group. As there was some disagreement between the brothers, the four groups entered into a settlement with regard to the business assets. Somany Pilkingtons Limited, Soma Textiles and Industries Limited and Krishna Glass Limited were jointly allotted to H L Somany group and S K Somany group in equal shares, Hindustan Sanitaryware and Industries Limited was exclusively allotted to R K Somany group.
15. Now we come to the status of holding in the target company, which is the subject matter of this appeal. C.K. Somany had 64% in the target company.
16. Even in 1994 there was a preliminary settlement where by there was an agreement where by the appellants had agreed to sell 3,40,000 shares of the target company of C.K. Somany, the contesting respondent at the price of Rs. 15/- per share. This agreement was in the year 1994 it was stated in the agreement only after C.K. Somany declined the offer it was to be sold to any other group.
17. Notwithstanding this, the appellant on 4.2.1997 filed a civil suit No. 35/1997 before the Calcutta High Court for specific performance against C.K. Somany, the contesting respondent with respect to unsigned agreement purportedly made by G.L. Sultania. By this purported agreement, the prices of the share was not Rs. 15/- but Rs. 267 per share. The appellants obtained an ex-parte ad-interim order of injunction against C K Somany group. The Calcutta High Court on 4.02.1997 restrained all the four brothers from transferring their shares in the Hindusthan National Glass and Industries Limited which is the target company. In May 1997, C K Somany Group filed a counter claim in the Calcutta High Court suit stating that the price was not Rs. 267/- but Rs. 15/- per share. While the matter was pending in the Calcutta High Court in September 2002, one of the brothers, who is not an appellant before us, namely S.K. Somany evinced an intention to sell the holdings in the Target Company to C.K. Somany group at the rate of Rs. 40/- per share. The Calcutta High Court permitted S.K. Somany to sell his holdings to the contestant respondent at a negotiated price of Rs. 40 per share. The High Court by an order dated 13.9.2002 in an interlocutory application held as follows:
"This Court:- This is an application for modification of an order dated April 12th, 1999 which had confirmed earlier ad interim orders dated February 4th, 1997 and February 25th, 1997. The petitioners have filed the suit, which is a suit for specific performance of an alleged agreement. The principal contention of the petitioners in the suit is that the defendants are required to purchase the shares held by the petitioners in the respondent No. 2 company herein after referred to as H.N.G. It is submitted on behalf of the petitioners that the shares were agreed to be purchased at a price of Rs. 267/- per share. The said contention is, however, seriously disputed on behalf of the respondents who have filed a counterclaim in the suit alleging that the agreement was, in fact, to purchase the shares at price of Rs. 15/- per share. The agreement, which is sought to be enforced, is basically a family settlement. The respondent No. 2 was a company of the Somany family. Various groups of the family hold different percentage of shares in the said company. The major groups are C.K. Somany group, S.K. Somany group, H.L. Somany group and R.K. Somany group. In fact, the suit was filed by the other Somany group against the C.K. Somany group. At present the C.K. Somany group holds about 73.05 per cent equity shares in the H.N.G. Initially, when the suit was filed the aforesaid interim orders were passed restraining both the groups from dealing with and/or transferring their respective share holding. During the pendency of the suit the C.K. Somany group sought to acquire the share holding of the S.K. Somany group, which is around 7.75 per cent. In order to purchase the said shares, the C.K. Somany group had applied before this Court as on 13th September 2002 for modification of the earlier order and such prayer was allowed. Accordingly, the C.K. Somany group was granted liberty to purchase the shares of the S.K. Somany group at the agreed rate of Rs. 40/- per share. By reason of the acquisition of the said additional 7.75 per cent shares the SEBI Regulations with regard to takeover bids came into operation. In accordance with regulations 11 of the SEBI Regulations if an acquirer acquires more than 75 per cent shares in a company then it is required to give a public offer to the other shareholders. In terms of the SEBI Regulations, they can apply for exemption to such public offer. The C.K. Somany group had applied for such exemption but the SEBI by an order dated January 28th, 2003 was pleased to reject the said application and directed that public offer is required to be made in accordance with the relevant provisions of SEBI guidelines and/or regulations. The price at which the shares are to be offered is fixed according to the regulations of the SEBI. Pursuant to the orders and/or directions given by the SEBI the public offer has been made for acquiring of shares at a price of Rs. 81/- per share approximately. As is required under the regulations of SEBI offer has been made to all the shareholders including the petitioners herein. Under this circumstances petitioners have prayed for modification of the earlier interim order to enable them to make their offer in accordance with the letter of offer issued by them. If the prayers had been simpliciter for modification of the order to permit them to make offer in accordance with the letter of offer, there would not have been any difficulty. But, however, the order as prayed for has created the complication. It is needless to mention that the suit is still pending and whether or not the price at which the shares are sought to be purchased is proper still a subject matter of adjudication in the suit. The offer made in terms of the SEBI Regulations may or may not be accepted by the shareholders. But once an offer is made, the shareholders are required to offer in terms of the offer letter. If there are other remedies available in accordance with the SEBI Regulations and/or guidelines they can take recourse with regard thereto. But the interim order passed earlier cannot be conditionally modified. (Emphasis by the Tribunal) It also appears to me that at one stage the petitioners, in response to a letter written by the SEBI, had written to the said authority that they have no objection if the C.K. Somany group purchases the shares of the S.K. Somany group at the price mutually agreed as between themselves. The said letter is dated December 25th, 2002. Significantly, the said letter do not form a part of the annexures to the petition. The said letter is also silent as to whether the petitioners are interested to offer for sale of their shares. It appears to me that the whole object of the SEBI Regulations permitting the existing shareholders to offer their shares for sale is to allow an opportunity to a miniscule minority in a company to sell their shares to the overwhelming majority shareholders at a price to be fixed by the SEBI so as to prevent the flexing of muscle by the majority shareholders with regard to fixation of price.
Under these circumstances, if the petitioners are interested to offer in accordance with letter of offer, they are permitted to do so.
Under these circumstances, the order dated April 12th, 1999 is modified to the extent that the said order & the earlier interim orders will not come in the way of the petitioners offering to sell their shares in accordance with the letter of offer received by them. No further directions &/or conditions are attached to the said modification (Emphasis by the Tribunal) Since no affidavit-in-opposition has been filed, the allegations made in the petition are not deemed to have been admitted.
The application is thus disposed of.
All parties concerned are to act on a signed xerox copy of this dictated order on the usual undertaking."
18. C.K. Somany, the contestant respondent thought that since it was an order of the Court, he was not obliged to make an open offer and accordingly, on 14.9.2002 made an application for exemption from making an open offer under the provisions of the Takeover Regulations.
19. After hearing the appellant SEBI passed order dated 28.1.2003 rejecting the application for exemption and directed the applicants' family to make an open offer. On 13.11.2003 C.K. Somany made a public announcement for acquiring 19.19% of the Target Company @ Rs. 43/- in terms of the valuation report of Deloitte, the Chartered Accountant appointed by the Merchant Bankers. Including interest the offer came to Rs. 47.70 per share. On 27.11.2003 the draft letter of offer was submitted to SEBI. The appellant started giving complaints alleging that the price should be Rs. 228.61 per share. In March 2004, SEBI appointed Patni & Co., Chartered Accountants to conduct a valuation of the Target Company. As stated earlier they submitted their report on 20.3.2004 and arrived at a value of Rs. 63.50 by one method and value of Rs. 64.17 as per the method approved by the Supreme Court in Hindistan Lever Ltd., Employees Union case reported in 1995 Supp(1)Supreme Court Cases 499. The contesting respondents felt that the price fixed by Patni & Co., was on the higher side and wanted the merchant banker, UTI Bank to have a fresh valuation of the shares. The merchant banker appointed T. R. Chadha & Co., to value the shares. SEBI did not accept the valuation made by Chadha who arrived at a price of Rs. 60.04 per share which is lower than the price arrived at by Patni & Co., which was Rs. 64.17 and including interest the price came to Rs. 81.28. Of all the three valuations made by three valuators SEBI accepted the valuation made by Patni & Co., as that was the highest. On 19.8.2005 SEBI approved the letter of offer made by C. K. Somany and Ace Glass and directed them to proceed with the offer at the price of Rs. 64.17 per share. The Corrigendum to the Public announcement was issued on 25.8.2005. The offer was kept open for 20 days. The offer was opened on 31.8.2005 and closed on 19.9.2005. The appellants tendered their shares to the Share Transfer Agents of the Target Co., stating that they are tendering shares "without prejudice to our rights and contentions in the matter". The acquirer and the Share Transfer Agents accepted the shares tendered by the appellants and made payment to all the appellants by cheque. The cheque was also sent in "full and final settlement" of the amount payable to the appellants. One such letter is placed before us and it would be relevant to extract the same below:
"MAHESHWARI DATAMATICS PVT.LTD., R.O. 6, Mangoe Lane (Surendra Mohan Ghosh Sarani) 2nd floor, Kolkata - 700 001.
REGISTERED REF.MDPL/OFR/HNG/21 DATE; 1ST OCTOBER, 2005.
MR GIRDHARILAL SULTANIA 2, RED CROSS PLACE KOLKATA 700 001.
RE; OPEN OFFER BY ACE GLASS CONTAINERS LTD., AND C. K. SOMANY ("THE ACQUIERER") TO THE SHAREHOLDERS OF HINDUSTHAN NATIONAL GLASS & INDUSTRIES LTD., (HNG) FOR PURCHASE OF 21,91,664 FULLY PAID EQUITY SHARES OF Rs. 10/- EACH REPRESENTING 19.19% OF THE EQUITY CAPITAL BEING THE PUBLIC SHAREHOLDING OF HNG.
DEAR SIR(S)/MADAM, WE THANK YOU FOR TENDERING YOUR SHARES IN THE CAPTIONED OFFER.
THE ACQUIRER HAS ACCEPTED THE SHARES TENDERED BY YOU AS PER THE DETAILS GIVEN HEREUNDER:-
--------------------------------------------------------
FOLIO NO./DPID/CLIENTID 60051302 SHARES TENDERED 345 SHARES ACCEPTED 345 MICR NO. 866284 OFFER PRICE @RS.64.17 PER SHARE 22,138.65 INTEREST @ RS.17.11 PER SHARE 5,902.95 TOTAL AMOUNT RS. 28,041.60 LESS T.D.S. - ----------- NET AMOUNT RS. 28,041.60 =========== *INCLUDING EDUCATION CESS & SURCHARGE.
WE ARE PLEASED TO ENCLOSE THE PAY ORDER FOR THE CONSIDERATION PAYABLE TO YOU SHOWN ABOVE IN FULL AND FINAL SETTLEMENT OF THE AMOUNT PAYABLE FOR PURCHASE OF THE SHARES TENDERED. T.D.S. CERTIFICATE SHALL BE SENT TO YOU SHORTLY. (Emphasis by the Tribunal) THANKING YOU, YOURS FAITHFULLY, FOR MAHESHWARI DATAMATICS PVT.LTD., SD/-
REGISTRAR TO THE OFFER ENCL: AS STATED."
From this letter it is clear that when the appellants tendered their shares they accepted it as full and final settlement of the amount at as payable to them. All the appellants admittedly encashed the cheques at the price arrived at by the merchant banker and approved by SEBI. After encashing the cheque in payment as full and final settlement Shri G. L. Sultania has filed appeal No. 134/05 on 15/9/2005 (2) Pranay Dhelia - appeal No. 138/05 on 15/9/2005, New Delhi Industries Promoters and Investors Ltd., - appeal No. 139/05 on 15/9/2005 and H. L. Somany - appeal No. 137/2005 on 15/9/2005 before the closure date which was on 19.9.2005. The other appellants viz. Shrikant Somany - Appeal No. 159/05, Abhishek Somany - Appeal No. 160/05, Anjana Somany Appeal No. 161/05, R. K. Somany - Appeal No. 158/05, Sandeep Somany - Appeal No. 162/05, Sumita Somany - Appeal No. 163/05, Bhilware Holding Ltd., - Appeal No. 164/2005 - all on 10/11/05. For all the appeals filed on 10/11/2005 application of condonation of delay was filed.
20. Mr. Mookherjee, the learned senior counsel for the appellants vehemently submitted that there was no application of mind either by SEBI or by the Chartered Accountants in determining the fair market value of the shares. He also submitted that no appeal will become infructuous merely because the shares were tendered by the appellants if this Court comes to the conclusion that there was undervaluation of the shares by the merchant bankers. It was further submitted by Mr. Mookherjee, the learned senior counsel for the appellant that the established accounting principles of share valuation was not followed. It was further submitted that since the scrip of the target company was an illiquid scrip, the parameters mentioned in Regulation 20(5) has not been complied with.
21. The learned counsel relied on various judgements of the High Court and the Court of appeal in U.K. to hold that there was gross undervaluation of the shares. However, the learned counsel did not make any allegations of mala fide or mala fide in law against the approval of SEBI or against the valuation given by the various Chartered Accountants. He also submitted that the Supreme Court judgment in Hindustan Lever Employees case reported in 1995(1)Supp Supreme Court Cases 499 - relates to amalgamation while in the present case there must be strict compliance of Regulation 20(5). The main thrust of the argument of Mr. Mukherjee was that assets of the Ace Glass Containers, which was the subsidiary company of the target company, was not considered in valuing the shares.
22. Mr. S. K. Kapur, learned senior counsel for the contesting respondent, the acquirers, submitted that the scope of the appeal should be limited to determine whether the Merchant Bankers had made a fair assessment of the value of the shares of the target company. He further submitted that it does not lie in the lips of the appellant to blow hot and cold once the cheques have been encashed by the appellants, it is not open for them to challenge the open offer made by the acquirers. The learned counsel also submitted that the cheques were given by the acquirers as full and final settlement. It is further submitted that the appellants have dragged his client to court in the Calcutta High Court which is pending and a parallel litigation with respect to valuation of shares is being agitated before the Tribunal. Such a course of action would amount to an abuse of process of law. The learned senior counsel for the respondent also submitted that SEBI has acted fairly and impartially by accepting the highest value recommended by the CA. It was further submitted that the architect of this litigation both in the High Court and before SEBI and this Tribunal is one of the appellants by name G. L. Sultania who has been misleading the appellants by creating friction in the family. Sultania was only an employee and a small shareholder.
23. It was further submitted that all the brothers have already approached the Calcutta High Court to enable Shri S. K. Somany to exit without prejudice but Calcutta High Court only granted permission for S. K. Somany to exit at negotiated price of Rs. 40/- and the price determined by the Merchant Bankers in the open offer.
24. The learned counsel for SEBI, Shri Ravichandra Hegde submitted that SEBI took an extra ordinary step of appointing T. R. Chadha & Co., as an independent Chartered Accountant and since the assessment of Patni & Co., was the highest, among the 3 valuations, SEBI approved the offer documents on the basis of this highest price per share. It is also submitted by the counsel for SEBI that the appellants after having received the cheque in full and final settlement now seek enhancement and reverse the clock. They cannot approbate and reprobate.
25. It was further submitted that the job of SEBI as a regulator is only to approve the offer document and to find out if the price determined in the offer document is fair and reasonable. It is only in this context that SEBI appointed an independent Chartered Accountant.
26. We have heard at length the submissions of Mr. S. N. Mookherji, learned senior counsel for the appellants and Mr. Kapur, learned senior counsel for the Respondent. We have also heard the counsel for SEBI Mr. Ravichandra Hegde.
27. It is settled law that valuation of shares could be impeached not only for fraud but also for mistake or miscarriage of justice if the Chartered Accountant made an arithmetical error or took something into account which he ought not to have taken into account or interpreted the regulations wrongly or proceeded on some erroneous principles. Valuation of shares could be impeached on the ground that it affects the shareholders who have tendered the shares. It is equally settled law that if the figure given by the Chartered Accountant is so extravagantly large or so inadequately small, then the only conclusion would be that the expert must have made some error and the court would be at liberty to interfere.
28. In this case there has been no allegation of malafide against the three Chartered Accountants who have evaluated the value of the shares independently.
29. Therefore, the question that arises for consideration for all these appeals is whether the valuation of the shares was in accordance with the regulations. The offer price to acquire shares under regulation 10,11 and 12 are set out under Regulation 20.
30. Very briefly we shall deal with the two categories of offer prices. Where the shares are traded frequently, the offer price is determined under regulation 20(1). The relevant portion of regulation 20(1) reads as follows:
"20.(1) The offer to acquire shares under regulation 10,11 or 12 shall be made at a price not lower than the price determined as per sub-regulations (4) and (5).
(2) The offer price shall be payable --
a) In cash;
b) By issue, exchange and/transfer of shares (other than preference shares) of acquirer company, if the person seeking to acquire the shares is a listed body corporate; or
c) By issue, exchange and, or transfer of secured instruments of acquirer company with a minimum 'A' grade rating from a credit rating agency registered with the Board;"
The offer price with regard to shares that are illiquid of infrequently traded will be determined in accordance with Regulation 20(5) and the proviso thereof. The relevant portion of Regulation 20(5) and the proviso reads as follows:
(5) Where the shares of the target company are infrequently traded, the offer price shall be determined by the acquirer and the merchant banker taking into account the following factors:
a) The negotiated price under the agreement referred to in sub-regulation (1) of regulation 14;
b) The highest price paid by the acquirer or persons acting in concert with him for acquisitions, if any, including by way of allotment in a public or rights or preferential issue during the twenty-six weeks period prior to the date of public announcement;
c) Other parameters including return on networth, book value of the shares of the target company, earning per share, price earning multiple vis-à-vis the industry average;
Since it is the common ground that the shares of the target company are infrequently traded and or are illiquid shares, the method of evaluating the shares would have to be under regulation 20(5) and the proviso thereunder. The factors set out under regulation 20(5) are that the valuation of the shares can be a negotiated price under the agreement or higher price computed by the acquirer or persons acting in concert or other parameters including return on net worth, book value of the shares of the target company, earning per share etc. Mr. Mukherji, learned senior counsel for the appellants vehemently submitted that the Chartered Accountants did not take into account the return on net worth, book value or the earning per share. If that is taken into account, it was submitted, that the value per share would be Rs. 200/- or more and not Rs. 64.17 per share. The learned counsel for the appellant relied on a Judgement of the Calcutta High Court, reported in 1966 2 Company Law Journal Page 278 in the matter of Cannon Tea Co. Ltd., That was a case which related to amalgamation under section 391, 393 and 494 of the Companies Act, 1956. This Judgement has no application to the facts of the present case. That was a case where the court held that quotation of the stock exchange would be a safe and proper basis for fixing the ratio unless it is demonstrated that the Stock Exchange quotation was not reliable and does not represent the true value. This is a case dealing with the procedure contemplated under regulation 20(5). 20(5)(a) refers to negotiated price which triggered the code. The negotiated price admittedly was Rs. 40/- per share. If regulation 20(5)(a) and (b) were the only two considerations, the value of the share in the public offer would have been merely Rs. 40/-.per share. Notwithstanding that the Merchant Bankers went into the matter independently and carefully and evaluated the value of the shares in accordance with regulation 20(5)(c). The only question before this court is whether the parameters under regulation 20(5)(c) have been broadly complied with. We have perused the Chartered Accountants' valuation report. The first report by Deloitte appointed by the Merchant Bankers dealt with the parameters mentioned in the regulation and came to the conclusion that the valuation of the share was Rs. 43/- per share. When this was brought to the notice of SEBI, and a number complaints was received, SEBI appointed an independent Chartered Accountant to evaluate the shares once again. We may well ask what is the power of SEBI to re-evaluate the value of the shares. The answer to this question was stated by Mr. Hegde, the learned counsel for SEBI wherein he submitted that under the proviso to section 20(5), it is always open to the Board to require the Merchant Bankers to revalue the shares of infrequently traded shares by an independent merchant banker or an independent Chartered Accountant with a minimum of 10 years' standing or a Public Financial Institution. This is exactly what SEBI did. It appointed Patni & Co., an independent Chartered Accountant of a minimum of 10 years standing. The evaluation of value of shares by Patni & Co., was Rs. 64.17. This time the acquirers were not happy with the price determined by Patni & Co., as it was according to them high. So they requested the Merchant Bankers to appoint another Chartered Accountant by name T. R. Chadha & Co., T. R. Chadha & Co., gave its report with the value of the shares at Rs. 60.04 per share which was lower than the assessment made by the independent Chartered Accountant appointed by SEBI. SEBI said nothing doing and directed the Merchant Bankers and the acquirers to fix the offer price at Rs. 64.17 plus interest on the delayed payment which in all came to Rs. 81.28 per share. Mr. Mookherji, learned counsel for the appellant assailed the valuation of all the three Chartered Accountants and submitted that it was ridiculously low. He further submitted that there was a subsidiary of the target company by name ACE Glass Containers Ltd., whose valuation was not taken into account and if taken into account would increase the value of the shares.
31. It was also submitted by the respondent that ACE Glass was before the BIFR and was a sick company and net value of the shares had been taken into consideration in the evaluation of the price of shares in the target company. But to say that the entire assets of ACE Glass should be taken into account cannot be sustained. It was the submission of the appellant that ACE Glass was a subsidiary of the target company. But it was also admitted by the appellants that the target company only holds 50% of the equity share capital of ACE Glass. Towards this end, the definition of the term "subsidiary" as contained in section 4(1) of the Companies Act, 1956 is relevant. For ease of convenience, the same is extracted below:
Meaning of "holding company" and "subsidiary"
1) For the purposes of this Act, a company shall, subject to the provisions of sub-section (3), be deemed to be a subsidiary of another if, but only if,--
a) that other control the composition of its Board of directors; or
b) that other -
i. where the first-mentioned company is an existing company in respect of which the holders of preference shares issued before the commencement of this Act have the same voting rights in all respects as the holders of equity shares, exercises or control more than half of the total voting power of such company;
ii. where the first-mentioned company is any other company, holds more than half in nominal value of its equity share capital; or
(c) the first-mentioned company is a subsidiary of any company which is that other's subsidiary.
Illustration Company B is a subsidiary of Company A, and Company C is a subsidiary of Company B. Company C is a subsidiary of Company A, by virtue of clause (c) above. If Company D is a subsidiary of Company C, Company D will be a subsidiary of Company B and consequently also of Company A, by virtue of clause (c) above, and so on.
Since the Target Company does not own more than half of the capital of Ace Glass, the latter is not a subsidiary of the Target Company in terms of Section 4(1)(b)(ii) of the Companies Act, 1956. So also, the composition of the Board of Directors of Ace Glass is not controlled by the Target Company.
Consequently, it is submitted that by no stretch of imagination can Ace Glass be deemed to be a subsidiary of the Target Company. In fact, it has been acknowledged by Mr. Bajoria, the valuer whose report has been procured by the Appellants, that Ace Glass is not a subsidiary of the Target Company. It has been expressly acknowledged by the Appellants' valuer that for Ace Glass to become a subsidiary of the Target Company, the Target Company would have to acquire at least one more share in Ace Glass, and that until such an acquisition takes place, Ace Glass would not be a subsidiary.
32. Mr. G. L. Sultania, the Appellant in Appeal No. 134 of 2005, and the prime architect of this litigation before this Hon'ble Tribunal and also of the proceedings before the Calcutta High Court, has himself acknowledged this position i.e. that Ace Glass is not a subsidiary of the Target Company.
33. The Appellants have attempted to claim that Ace Glass Containers is a subsidiary of the Target Company by relying on statements in the annual report of the Target Company in relation to the acquisition of 50% equity of Ace Glass by the Target Company. It is submitted that the same is of no assistance to the Appellants since whether or not one company is a subsidiary of another has to be determined from the facts and circumstances of the case i.e. the absence of power to control the board of Ace Glass, as evidenced by the Articles of Association of Ace Glass, and the clearly evident and acknowledged holding of just 50% of the Target Company in Ace Glass, which makes Ace Glass fall short of being a subsidiary.
34. There is nothing on record that can lead to any reasonable conclusion that there has been any perverse or gross error in the manner of computation of fair value of the share of the target company by any of the three independent expert valuers. With respect to one of the parameters namely return on net worth it was the appellants' contention that Patni & Co., has not taken into account net worth of the target company which is a factor specified under regulation 20(5)(c) of the Take Over Regulations, return on net worth is a profitability indicator and is not a share valuation method by itself. There is no specific described formula for arriving at a value per share on the basis of return on net worth. Return on net worth has to be one of the factors in evaluation. In this case Patni & Co., has calculated the yield value on the basis of the ratio by Supreme Court in Hindustan Lever reported in. 1995 Supp SCC 499. A careful perusal of paragraphs 3.2.1 of the report of Patni & Co., marked before us as Exhibit 'D" to the Written Reply clearly indicate that the return on n et worth has been calculated. Patni & Co., in his report has given an indication of return of net worth for the year 2001-02 at 5.38%. This in our opinion would meet the ends of justice since the book value by itself, is the basis of valuation and there is no meaning in the challenge of the appellant on this ground.
35. With respect to net asset value which is the other parameter it is clear that the accounting law mandates exclusion of revaluation from computation of net worth. The appellants' contention that in computation of net worth revaluation of resources ought to have been added to the net worth of the target company is untenable. The net worth has been calculated on the basis of the definition of net worth from the Companies Act, Sick Industrial Companies (Special Provisions) Act, 1956 and the SEBI (Disclosure and Investor Protection Guidelines, 1999 and the Control of Capital Issues Guidelines.
36. It was the contention of the appellant that the earnings per share has not been taken into account. We have carefully perused the report of Patni & Co., and at para 3.3.2 EPS has been calculated which reads as follows:
EPS Method Average EPS multiplied by Industry P/E ratio works out to Rs. 67.97 per share. Industry P/E ratio is taken as 9.60 (Source Capital Market dated March 1-14, 2004 Sector Glass & Glass Products) After considering the above mentioned parameters of Regulation 20(5) Value per Share of HNGIL works out to Rs. 57.55 per share.
---------------------------------------------------------
Methods Value Weight* Total Annexure --------------------------------------------------------- PECV 34.39 2 68.78 IV NAV 83.02 1 83.02 V EPS 67.97 2 135.94 VI TOTAL 5 287.74 --------------------------------------------------------- Value per Share 57.55 ---------------------------------------------------------
37. A submission was also made by the learned counsel for the appellants that capitalization ratio of 15% ought not to have been adopted. The CCI Guidelines which was adopted by Govt. of India and Controller of Capital Issues for computing the price at which the shares could get listed in the stock exchanges clearly has been complied with. Although SEBI has abolished the CCI Guidelines, it is one of the important aspect of share valuation including valuation of shares for cross-border transactions between resident and non resident under the exchange control regulations currently in force in India. Therefore, CCI Guidelines cannot be impugned as one of the parameters in determining a fair market price. In any event the Merchant Bankers did not resort to regulation 20(5)(a) and (b) which would have been only Rs. 40/- per share. The regulator did not accept the valuation arrived at by the independent Chartered Accountant of the Merchant Bankers and exercising the provisions of proviso under section 20(5)(c) asked for an independent valuation of the shares by an accredited Chartered Accountant which was not accepted by the acquirer. Since the money was to come out of the acquirer's pocket, he wanted to lower the price as his independent valuer viz. Chadha arrived at Rs. 60.04. SEBI decided to go in for the highest of the three valuations.
38. To briefly sum up, the valuation of Deloitte (CA of Merchant Bankers) was Rs. 43/- per share, valuation of Patni & Co., (SEBI's CA) Rs. 64.17, and the merchant banker sought to get the fresh valuation with the help of T. R. Chadha & Co., and Chadha's valuation was Rs. 60.04. Of all the three, after application of mind SEBI chose the highest value and approved the same in the offer letter.
39. Curiously, the appellants brought out a valuation by their Chartered Accountant which valued the shares abnormally high Agarwal at Rs. 408/- & Bajoria at Rs. 590/- per share. The difference between the valuations of Agarwal & Bajoria itself was nearly Rs. 100/- per share. It is not prudent or in public interest to overlook the role of the regulator in fixing of a fair price with respect to illiquid shares since it acts in the interest of the shareholders. The fact that the regulator did not accept Rs. 40/- which could have been done under regulation 20(5) (a) & (b) is a clear indication that the regulator wanted a fair bonafide offer of market price per share to be offered in the open offer to the shareholders. This the regulator has done by scrupulously following the proviso to regulation 20(5).
40. The learned counsel for the appellant relied on a "Study on Share Valuation" issued by the Institute of Chartered Accountants of India Ltd., While certainly the issue in the booklet are factors that can be taken into account for valuation of shares for arriving at fair price, we do not think that it advances the case of the appellants since the booklet more or less repeats all that is stated in report of Patni & Co.,
41. We are dealing with the facts before us in this statutory appeal and it is not necessary to refer to other pronouncements cited by the learned counsel for the appellants and respondents which deals with maintainability of the appeal. We have relied on the pronouncement of the Supreme Court in Hindustan Lever Ltd., case reported in 1995 (1) Supp SCC 499 with respect to the valuation since Patni & Co.,'s report makes a reference to it rightly so.
We have carefully perused the report of Patni & Co., and there is no reason for us to question the credibility of the report.
The appeals are devoid of merit.
Appeals stand dismissed.
No order as to costs.