Securities Appellate Tribunal
Eaton Corporation vs Chairman, Securities And Exchange ... on 18 July, 2001
ORDER
1. Eaton Corporation, the appellant herein, is a company incorporated and existing under the laws of the State of Ohio, in the United States of America. Eaton Industries Inc., also incorporated in Ohio, was its wholly -owned subsidiary. It has been stated that the said Eaton Industries Inc., pursuance to an Agreement and Plan of Merger, merged with another company namely Aeroquip Vickers Inc. Aeroquip Vickers Inc. is also incorporated under the laws of the State of Ohio. Aeroquip Vickers Inc. in turn has a wholly-owned subsidiary by the name Aeroquip Corporation, incorporated and existing under the laws of the State of Michigan in the United States of America. The said Aeroquip Corporation has a fully owned subsidiary by the name Vickers Inc. Said Vickers Inc. incorporated under the laws of the State of Delaware in the United States of America holds 51 per cent in the share capital of its subsidiary namely Vickers System International Ltd. (VSIL), which is a public company incorporated in India, under the Companies Act, 1956. 'Eaton Group' structure is clear from the following chart:--
2. It has been reported that the appellant's direct subsidiary Eaton Industries Inc. merged with Aeroquip Vickers Inc. with effect from 9-4-1999. As a result Aeroquip Vickers Inc. continued to exist as the surviving company and became a wholly-owned subsidiary of the appellant. On the appellant becoming the hoding company of Aeroquip Vickers Inc., name of its subsidiaries underwent change - the name of Aeroquip Corporation changed to Eaton Aeroquip Inc., Vickers Inc. changed to Eaton Hydraulics. In this scenario, the respondent felt that control over VSIL has changed attracting the provisions of SEBI (Substantial Acquisition of Shares and Takeovers) Regulations, 1997 (the Regulations) and accordingly embarked on an inquiry to find out the extent of compliance with the requirements of the same by the concerned parties. The respondent, based on the assessment of the information made available to it in the written and oral representations by the representatives of VSIL and the appellant in the inquiry, concluded that the appellant has acquired control over VSIL without making a public announcement to acquire shares from the shareholders of VSIL in terms of regulation 12 of the Regulations. The respondent viewed that since the agreement and plan of merger between the appellant, Eaton Industries and Aeroquip Vickers Inc., was entered into on 31-1-1999, the requisite public announcement ought to have been made within 4 days from the said date in terms of regulation 14(1) and 14(3) of the Regulations. On the said premises the respondent vide order dated 24-4-2001, directed the appellant to make a public announcement within 30 days from the date of the order to acquire shares from the shareholders of VSIL in accordance with the relevant provisions of the regulations, at an offer price to be computed in the following manner:
"1. Determine whether or not the shares of the Target Company are 'infrequently traded' in terms of Explanation (1) to Regulation 20(3) of the regulations, taking into consideration January 31, 1999 and actual date of public announcement, as the reference dales.
2. Upon determination of the frequency of trading as stated above, the minimum offer price shall be calculated in terms of Regulation 20(2) and/ or Regulation 20(3) of the regulations, as may be applicable, taking into consideration the said dates as the reference dates.
3. Add an interest @ 15% p.a. towards consideration for the loss of interest caused to the shareholders and being the penalty for the delay in making the public announcement, to the highest price calculated as stated at Point # 2 above. The interest shall be computed for the period from January 31, 1999 till the date of the Public Announcement.
The acquirer shall make the aforesaid public announcement in terms of the regulations within 30 days from the date of this order and comply with the other offer formalities as provided for in the regulations."
3. Shri D.C. Singhania, the learned counsel appearing for the appellant submitted that Eaton Industries Inc. and Aeroquip Vickers Inc. are incorporated in USA, that the said Eaton Industries is a 100 per cent subsidiary of another American Company namely Eaton Corporation (the Appellant). He submitted that pursuant to an 'Agreement and Plan of Merger' entered into among the appellant, Eaton Industries Inc. and Aeroquip Vickers Inc. on 31.1.1999, the said Eaton Industries Inc. merged with Aeroquip Vickers Inc. and consequently the holding company of the said transferor-company became the holding company of Aeroquip Vickers Inc. In this context he referred to the copy of the said agreement and the 'Appeal Certificate' dated 9-4-1999 issued by the Secretary of Slate, State of Ohio and stated that the said merger is in accordance with the provisions of the laws of the Stale of Ohio. A copy of the agreement was filed with the appeal. Certified copy of the appeal certificate was produced at the time of the arguments. Shri Singhania submitted that since the merger, which according to the respondent has resulted in change in the control of VSIL, has the approval of the laws of the State of Ohio, provisions of regulations 10, 11 and 12 of the Regulations are not attracted in view of the automatic exemption available under regulation 3(1)(j)(ii) of the Regulations, that once it is out of the purview of the regulations, no direction can be issued and as such the impugned order issued by the respondent is beyond its powers.
4. Shri Singhania, submitted that there was no change in the shareholding or controlling pattern in the VSIL even after the said merger as it continues to be the subsidiary of Vickers Inc. without any change in the shareholding. He stated that merger of Eaton Industries Inc., a 100 per cent subsidiary of the appellant with Aeroquip Vickers Inc. and consequently the said Aeroquip Vickers becoming a 100 per cent subsidiary of the appellant has in no way resulted in any change in the control or ownership of the subsidiary companies of Aeroquip Vickers Inc. in the chain. According to him any automatic change in the controlling interest, as a result of change in the ownership of the ultimate holding company, should not be considered as To have caused an acquisition of shares or control in the subsidiary for the reason that a company is a separate legal entity from its shareholders and as long as the holding company entity as such has not changed, controlling interest in the subsidiary remains unchanged. He submitted that the merger has not resulted in any change in the shareholding pattern of the subsidiaries of Aeroquip Vickers Inc. He reiterated that the interests and rights of minority shareholders of VSIL have not been effected in any manner as the Vickers Inc., continues to be its holding company holding 51 per cent shares, irrespective of the merger of Eaton Industries with Aeroquip Vickers Inc., abroad.
5. According to Shri Singhania, even if it is assumed that the appellant had acquired control of VSIL indirectly without acquisition of any shares, there is no provision in the SEBI Act or in the 1997 Regulations to regulate such an acquisition. He submitted that regulation 12 applies to an acquirer who acquires or tries to acquire shares in the target company, that in the present case the appellant never acquired nor tried to acquire the shares of VSIL. Since the applicability of the SEBI Act, is confined to the territory of India, the respondent is not empowered to pass an order directing the appellant, which is an overseas company, to comply with the same, that an order which is not legally enforceable is bad and deserves to be knocked off. He further submitted that the respondent has relied on Explanation (b) to regulation 11 claiming that it has jurisdiction over foreign companies. Citing the provisions of regulation 11, Shri Singhania stated that Explanation to the said regulation will apply to regulations 10 and 11 only, and not to regulation 12. Shri Singhania further submitted that the principle upholding corporate democracy i.e., the majority rule, should not be ignored unless there are circumstances to show that the majority is acting against the interest of the minority shareholders. In the instant case Vickers Inc., with 51 per cent holding in VS1L is the majority shareholder and there is nothing to show that the minority shareholders' interest has been adversely affected. He stated that regulation 12 itself has taken care of the interest of the majority, as is evident from the proviso to the said regulation providing that nothing contained the regulation shall apply to any change in control which takes place in pursuance to a resolution passed by the shareholders in a general meeting of the target company. Shri Singhania stated that with solid 51 per cent shares of VSIL in the hands of Vickers Inc. it is implied that majority of VSIL had approved the change, that passing a resolution is only a technical formality and that if the respondent still so insists that such a ritual need be followed, the same will be done.
6. Shri Ananta Barua, on behalf of the respondent submitted that the automatic exemption under regulation 3(1)(j)(ii) is available only if the acquisition is as a result of merger or amalgamation of the target company located in India, and overseas acquisitions do not come under the purview of the said exemption. According to him in the instant case since the merger was taken place in USA, automatic exemption under the said regulation 3(1)j)(ii) is not available and compliance of the requirements of regulation 12 is necessary and therefore the impugned order has rightly directed the acquirer to make a public offer. Shri Barua referred to the following portion in the reply filed by the respondent before the Tribunal:
"... it would also be relevant to state that the regulations exempt to only such arrangements or reconstruction including merger or amalgamation which has taken place under any law or regulation. Hence, with reference 10 the submissions of the appellant to the effect that the acquisition has been effected pursuant to a plan of merger between ANV and the acquirer, it is stated that in the case under consideration there is no proposal of merger or amalgamation of the target company. The present case is a case of indirect change in control of the target company due to the change in the control of immediate or ultimate holding company and therefore Regulation 12 would be applicable. It is submitted that regulation 3(1)(j)(ii) exempts only such cases of arrangements or reconstruction including merger or amalgamation that has taken place under any law or regulation. Hence, with reference to the submissions of the appellant that to the effect that the acquisition has been effected pursuant to a plan of merger between the appellant and AN V, it would be relevant to state that the target company has explicitly vide, its letter dated June 20, 2000 stated that ANV is still in existence. Infact in the present petition also, the appellant has stated that presently Aeroquip Vickers Inc. is existing as an independent entity, albeit due to US tax reasons.
It is further submitted that as there has been a change in control of the target company, the shareholders/investors of the company ought to be given the opportunity to either continue with the new acquirer or exit from the target company."
7. Shri Barua submitted that by virtue of the fact that the appellant became the holding company of Aeroquip Vickers Inc., it also became the holding company of the subsidiaries of Aeroquip Vickers Inc. in the chain including VSIL. Therefore even though there was no direct acquisition of shares of VSIL, it became a subsidiary of the appellant. Shri Barua stated that the appellant by virtue of its 100 per cent shareholding in Aeroquip Vickers Inc., and that said Aeroquip Vickers Inc. held 100 per cent stake in Aeroquip Corporation, which in turn held 100 per cent stake in Vickers Inc. and which in turn held 51 per cent stake in VSIL, acquired control over VSIL. Shri Barua further stated that the appellant had admitted in its pleadings that it has taken over control of VSIL and such change in control has also been notified by it to the Stock Exchange, that it cannot now turn around and say that there was no change in control as a result of the merger, and regulation 12 is not attracted.
8. Referring to the appellant's contention that SEBI has no cross border jurisdiction to enforce its order against the appellant, Shri Barua submitted that the respondent has entered into a Memorandum of Understanding (MOU) with the Securities and Exchange Commission of USA and in terms of the said MOU the SEC can be requested to proceed against the appellant if necessary. Shri Barua submitted that the agreement dated 31-1-1999 describes Eaton Industries Inc. as 'Buyer'. Shri Barua read out certain paragraphs from Justice Bhagwati Committee report, which formed the basis for the Regulations, to emphasise that the Regulations take care of not only acquisition of shares but also acquisition of control, both direct and indirect. He also referred to the definition of the expression 'acquirer' provided in the regulations and stated that the appellant comes within the ambit of the said definition. Shri Barua also referred to certain correspondence from the appellant's counsel received in the respondent's office, staling therein that the appellant had acquired control over VSIL.
9. Shri Barua submitted that the respondent passed the impugned order directing the appellant to make a public offer taking in to consideration all the relevant facts put forth before it in writing and also orally by the appellant's counsel. The order has been made according to the provisions of the law and exercising the authority vested in the respondent taking into consideration the interest of the shareholders of VSIL, directing the appellant to make a public announcement and at the same time grant a reasonable compensation to the investors for the interest loss caused to them due to the appellant having failed to make public announcement.
10. I have carefully considered the rival contentions put forth by the parties before me in the pleadings and oral submissions. There is no dispute about the fact that Aeroquip Vickers Inc. which was the ultimate holding company of VSIL, became a subsidiary of the appellant as a result of the merger of Eaton Industries, its 100 per cent subsidiary, with the said Aeroquip Vickers Inc. The scheme of the merger is as per the 'Agreement and Plan of Merger' dated 31-1-1999 entered into among the appellant. Eaton Industries Inc. and Aeroquip Vickers Inc. A copy of the said agreement has been filed with the appeal. The appellant has also produced a copy of the 'Certificate of Merger' dated 9-4-1999 issued by the Secretary of State, the State of Ohio. This certificate bears ample proof of the merger of Eaton Industries Inc., with Aeroquip Vickers Inc. It has been stated in the certificate that the merger is to be effective from 9-4-1999 and 'the name of the entity surviving the merger is Aeroquip-Vickers Inc.' In para V of the certificate under the heading 'Merger Authorised' it has been stated :
"The laws of the state or country under which each constituent entity exists, permits this merger.
This merger was adopted, approved and authorised by each of the constituent entities in compliance with the laws of the Slate under which it is organised and the persons signing this certificate on behalf of each of the constituent entities are duly authorised to do so."
11. It is thus clear that the merger has the approval of the laws of the State of Ohio. There is no doubt that as a result of change in the ownership of VSIL's ultimate holding company, the control over VSIL has also changed. Even if there is no direct acquisition of shares in VSIL by the appellant, in the light of the change in control of the said VSIL effected by way of acquisition of Aeroquip Vickers Inc. by the appellant as a result of the merger referred to above, it cannot be said that the appellant had not acquired control over VSIL. The acquisition was indirect. But regulation 12 read with regulation 2(b) takes care of direct and indirect acquisition as could be seen from the regulation extracted below :
"12. Acquisition of control over a company.--Irrespective of whether or not there has been any acquisition of shares or voting rights in a company, no acquirer shall acquire control over the target company, unless such person makes a public announcement to acquire shares and acquires such shares in accordance with the regulations:
Provided that nothing contained herein shall apply to any change in control which takes place in pursuance to a resolution passed by the shareholders in a general meeting."
Regulation 12 refers to acquisition by acquirer. The expression 'Acquirer' has been defined in regulation 2(b) as any person who directly or indirectly acquirers or agrees to acquire shares in the target company or acquires or agrees to acquire control over the target company either by himself or with any person acting in concert with the acquirer. On a combined reading of the regulation 12 with regulation 2(6) it is clear that the indirect acquisition of control, including acquisitions through the chain of subsidiaries as in the instant case, would attract the provisions of regulation 12 Shri Singhania's argument that since there is no change in the legal entity holding shares in VSIL and that any change in the ownership pattern of VSIL's ultimate holding company should not be taken into consideration is therefore legally untenable.
12. Regulation 12 is the general rule. But regulation 3(1) exempts certain types of acquisitions from the scope of regulations 10, 11 and 12 (Chapter III). In addition to the specific exemption eases provided in regulation 3(1)(a) to (k), sub-regulation (1) enables SEBI to exempt such other cases from the applicability of Chapter III, which are not automatically exempted. In the instant case we are not on the special exemption under sub-regulation (1). We are on the specific statutory exemption, which takes out the case from the ambit of regulation 12. One of such automatic exemptions provided under regulation 3(1)(j) reads as under:
"3. Applicability of the regulation.--(1) Nothing contained in regulations 10, 11 and 12 of these regulations shall apply to :
(a) to (i) ** ** **
(j) pursuant to a scheme:
(i) framed under section 18 of the Sick Industrial Companies (Special Provisions) Act, 1985 (1 of 1986);
(ii) of arrangement or reconstruction including amalgamation or merger or demerger under any law or regulation, Indian or foreign;"
13. The sub-regulation is clear and unambiguous. On a perusal of the same, it is difficult to subscribe to the view put forth by Shri Barua that the exemption would be available only if the target company in India is merged or amalgamated under any Indian or foreign law. This argument is untenable in view of the clear provisions of the sub-regulation and also it is not in tune with the objective and the scheme of the regulation. In fact, Shri Barua at the time of arguments had produced few press releases issued by SEBI to show that even overseas acquisition cases having a bearing on Indian companies, regulation 12 attracted. But I find Shri Barua's stand is not even in tune with the view of SEBI, as is evident from the following extract from the SEBI's press release dated 31-7-2000, placed before the Tribunal by him.
"Re : Acquisition of shares of Glaxo India Ltd. (GIL), Burroughs Wellcome (India) Ltd. (BWIL), Smithkline Beecham Consumer Health Care Ltd. (SBCHL), and Smithkline Beecham Pharmaceuticals (India) Ltd. (SDBPIL).
Glaxo Smithkline Plc a company incorporated in England (Acquirer), made an application to the Securities and Exchange Board of India (SEBI) vide application dated 5th June 2000 to seek an exemption from the SEBI under Regulations 3 and 4 of the Securities and Exchange Board of India (Substantial Acquisition of Shares and Takeovers) Regulations, 1997 [SEBI (SAST) Regulations] from having to make a public offer under Chapter III in respect of following four Indian listed companies :
(a) Glaxo India Ltd. (GIL)
(b) Burroughs Wellcome (India) Ltd. (BWIL)
(c) Smithkline Beecham Consumer Health Care Ltd. (SBCHL)
(d) Smithkline Beecham Pharmaceutical (India) Ltd. (SBPIL) GIL and BWIL are subsidiaries of Glaxo Wellcome pic (GW, a company registered in England). SBCHL is a subsidiary of Horlicks Limited (HL, a company registered in England) which is in turn a subsidiary of Smithkline Beecham plc (SB, a company registered in England). SBPIL is a subsidiary of Eskaylab Limited (EL, incorporated in England). EL is in turn a wholly owned subsidiary of SB.
The boards of GW and SB have unanimously agreed to a merger of equals to form a new group called Glaxo Smithkline (GSK). To implement the proposed acquisition the procedure to be followed is called scheme of Arrangement. Under the Scheme of Arrangement GW and SB would become wholly-owned subsidiaries of GSK. GSK shares will be issued by GSK to the former shareholders of GW and SB in ratio 58.75% and 41.25% of the issued share capital of GSK respectively.
The Acquirer submitted that the Scheme of Arrangement clearly falls within Regulation 3(1)(j)(ii) of the said Regulations, the obligation to make a public offer does not apply to reconstruction including amalgamation or merger or de-merger. The acquirer also submitted that all the elements of Regulation 3(1)(j)(ii) viz., Scheme of Arrangement and merger under a recognised law (in this case English Law) are clearly met and accordingly there is no obligation to make a public offer as a consequence of the merger of GW and SB.
The matter was forwarded to the Takeover panel for their recommendation who were of the opinion that sub-clause (a) of clause (1) of regulation 3 of the Takeover code also covers cases where the control is effectively passed and the exemption as sought was recommended to be granted.
It was observed that there was global restructuring resulting in forming of a holding company i.e., GSK as per the scheme. It appeared that by the said scheme it is not intended to bring about change of control over the target companies in India. The indirect acquisition of the joint controlling interest of the Target Companies in India is purely a fallout and incidental to the global restructuring arrangements and docs not change the shareholding pattern of the Target companies. The immediate holding company of the Target Company will continue to remain the same.
After considering the submissions and the recommendation of the Takeover Panel, the Chairman of SEBI in exercise of powers under Securities and Exchange Board of India Act, 1992, read with sub-regulation (6) of regulation 4 of the said Regulations, granted exemption to Glaxo Smithkline Plc from making public offer in respect of transfer of control from single to joint in respect of Glaxo India Ltd., Burroughs Wellcome (India) Ltd., Smithkline Beecham Consumer Health Care Ltd. and Smithkline Beecham Pharmaceuticals (India) Ltd."
The recommendation of the statutory takeover panel and the decision of SEBI thereon is unambiguous. The fact that the companies mentioned therein had approached the respondent seeking exemption in no way changes the legal position. It is not clear as to why the principle followed in the said case is not applicable to the present case, as the change in control in VSIL is the result of a merger effected in Ohio, according the laws of the State of Ohio.
14. It appears that the respondent had not the benefit of perusing the 'certificate of merger' issued by the State of Ohio, while making the impugned order as is evident from the following observation in the order:
"It would also be relevant to state that the regulation 3(1)(j)(ii) of the regulations exempts only such arrangements or reconstruction including merger of amalgamation that has taken place under any law or regulation. Hence with reference to the submissions of the acquirer to the effect that the acquisition has been effected pursuance to a plan of merger between ANV and the acquirer. I have noted that in the case under consideration there is no proposal of merger. Further, the target company vide letter dated 20th June, 2000 has explicitly stated that ANV is still in existence. Hence the present case is a case of indirect change in the control of immediate or ultimate holding company of the target company and therefore Regulation 12 would be applicable".
[Emphasis Supplied]
15. The finding that 'there is no proposal of merger' is contrary to the facts on record. The respondent was not unaware of the agreement dated 31-1-1999, as it has referred to the same in the order. Therefore in the light of the statutory 'Certificate of Merger' and 'Agreement and Plan of . Merger' produced by the appellant, it is difficult to hold that 'there was no proposal of merger' as mentioned in the order. The fact that the VSIL had vide its letter dated 23-4-1999 informed the Bombay Stock Exchange that there had been a change in its control is factually correct. But the act of reporting the fact of change in the control does not in any way disqualify-the acquisition to avail the exemption provided under regulation 3(1)(j)(ii). On the contrary non-reporting of the same would have invited penal consequences.
16. The statement of VSIL that Aeroquip Vickcrs Inc. is still in existence does not mean that there was no merger or amalgamation. It is to be noted that Eaton Industries Inc. was a 100 per cent subsidiary of the appellant. As a result of the merger of the said Eaton Industries, the surviving Aeroquip Vickers Inc. being the transferee-company had to issue its shares to the appellant in exchange of the shares of the said Eaton Industries Inc. for merger consideration and consequently Aeroquip Vickers Inc. became the appellant's subsidiary. It has been stated in para IV of the appeal memorandum that 'the effect of the said merger was that Aeroquip Vickers Inc. became a wholly-owned subsidiary of Eaton Corporation'. This statement remains unrebutted by the respondent. The fact that it was due to merger, Aeroquip Vickers Inc. became subsidiary of the appellant seem to have escaped attention of the respondent. It is also to be noted that the said merger has the approval of the laws of the State of Ohio. In these circumstances the survival of Aeroquip Vickers Inc. being the transferee-company as a 100 per cent subsidiary of the appellant, cannot be considered as a factor which would take off the case from the purview of regulation 3(1)(j)(ii).
17. From the fact evidencing merger of Eaton Industries with Aeroquip Vickers Inc. under the laws of the State of Ohio and as a result Aeroquip Vickers Inc. becoming the subsidiary of the appellant, it is clear that the instant case is covered under the automatic exemption available under regulation 3(1)(j)(ii). Since the case is exempted from complying with the requirement of regulation 12, issuance of the impugned order asking the appellant to comply with the requirements of regulation 12, cannot hold good. Once an acquisition falls under any one of the automatic exemption categories provided under the regulation, the respondent cannot knock off that exemption. An exemption provided by the law cannot be taken away simply by an administrative order, like the one impugned in the appeal. Since the order is issued beyond the authority of the respondent, it fails. Therefore I do not consider it necessary to examine the other contentions put forth by the parties.
18. For the reasons stated above the appeal is allowed and the impugned order is set aside.