Delhi High Court
Real Lifestyle Broadcasting Pvt. Ltd. vs Turner Asia Pacific Ventures Inc. on 22 February, 2013
Author: S. Muralidhar
Bench: S. Muralidhar
IN THE HIGH COURT OF DELHI AT NEW DELHI
Reserved on: January 30, 2013
Decision on: February 22, 2013
Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011
REAL LIFESTYLE BROADCASTING PVT. LTD. ....Petitioner
Through: Mr. Nitin Rai, Mr. S. Santanam
Swaminadhan, Ms. Kartika Sharma
& Mr. Ajay Goswami, Advocates.
versus
TURNER ASIA PACIFIC VENTURES INC. & ANR
.......Respondents
Through: Mr. Rajiv Nayar, Senior Advocate
with Mr. Rishi Aggarwala &
Ms. Malavika Lal, Advocates for
Respondent No.1.
CORAM: JUSTICE S. MURALIDHAR
JUDGMENT
22.02.2013
1. Real Lifestyle Broadcasting Pvt. Ltd. („RLB‟) has filed this application under Sections 391 to 394 of the Companies Act, 1956 („Act‟) and Rule 9 of the Companies (Court) Rules, 1959 („Rules‟) praying that the Court may pass necessary orders and directions to ensure that the Scheme of Arrangement („Scheme‟) is workable and, in the alternative, to declare the Scheme sanctioned by the Company Court by order dated 29 th March 2011 as unworkable and cancelled. Consequently, ordering the winding up of Real Global Broadcasting Pvt. Ltd. („RGB‟).
Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 1 of 35Background Facts
2. The background to this application is that Co. Pet. 20 of 2011 was filed jointly by RGB [describing itself as Transferor company] and RLB [describing itself as Transferee company] under Sections 391 to 394 of the Act in the Company Court on 10th January 2011 praying that the Court should sanction the Scheme involving RGB and RLB and their respective shareholders and creditors so as to be binding on RLB and RGB and their shareholders and creditors.
3. RGB was a company incorporated under the Act on 11 th October 2006 with its registered office at New Delhi. RGB was engaged in the business of broadcasting 24 hour entertainment television programmes. 50% of the shareholding of RGB was held by Turner Asia Pacific Ventures Inc. („Turner‟) and 50% was held by Alva Brothers Entertainment Pvt. Ltd. („ABE‟). ABE owned Miditech Pvt. Ltd. („Miditech‟), promoted by Mr. Niret Alva and Mr. Nikhil Alva („Alva brothers‟) engaged in the business of television content creation. Initially, the Alva brothers formed a partnership firm, which was later converted into Miditech in 1997. It is stated that ICICI Ventures picked up a 25% stake in Miditech in 2000. In 2003, Turner engaged the services of Miditech to produce television content for various Turner channels.
4. It is stated that Turner is owned entirely by Turner Asia Pacific Investments Inc., which, in turn, is owned by Historic TBS Asia LLC. which, in turn, is owned by Turner Broadcasting System Asia Pacific Inc. („TBSAP‟). 100% of TBSAP is owned by Turner Entertainment Networks, Inc. („TENI‟). Turner Broadcasting System Inc. („TBSI‟) owns 100% of Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 2 of 35 TENI. Time Warner Inc. owns 100% of TBSI. The Turner Group is one of the multinational media corporations in the world having major operations in film, television and publishing. The Turner Group includes Time Inc., HBO, The CW television network, CNN, Warner Brothers, Cartoon Network, etc.
5. According to RLB, following the growth of the domestic television broadcast industry, ABE, in 2006, decided to enter the broadcast arena on its own and incorporated RGB as a wholly owned subsidiary of Miditech with an intention of launching a television channel under the brand name REAL.
6. On 12th December 2007, ABE, Miditech and Turner entered into inter related agreements whereby Turner acquired approximately 29.4% stake in Miditech and 50% stake in RGB. According to RLB, the basic arrangement between the parties was that ABE would continue to control Miditech which would generate television content to be supplied to RGB and Turner would control RGB in the administrative, financial and legal spheres. Turner would establish through its contacts and specialization "an asset in the form of a distribution network for Real Global."
7. RLB states that a sound distribution network is the backbone for the success of a television channel. The content made for the channel is first sent to an uplinker or transmitter service which then beams the channel to a satellite from a base station. The satellite, in turn, relays the signal across the country/region. The signal is then received by cable operators/MSOs by way of Digital Satellite Receivers or Set Top Boxes („STBs‟). The cable Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 3 of 35 operators/MSOs by way of their wired/unwired networks distribute the signal to individual homes. It is stated that when a channel is established and receives high TRP ratings, it is in a position to raise additional revenue through a subscription fee from the viewers. An essential feature for this is the conditional access facility that allows the owner of the channel to control the STBs and decide which STBs to deactivate for non-payment and which STBs to activate/re-activate. Therefore, an integral part of a STB is its software encryption keys („SEK‟) which enables the owner of the channel to remotely control the STB even when it is installed in a far-flung area. In other words, the owner can activate/deactivate the frequency of the STB without having physical access to the STB.
8. On 14th July 2008, Turner Entertainment Networks Asia Inc. („TENA‟) [now known as TBSAP], a parent company of Turner and RGB entered into a shared services agreement („SSA‟) [later known as „transmission agreement‟] („TA‟) for uplinking of the REAL channel from Turner‟s pay out facility at Hong Kong. The SSA contained a separate arbitration clause and was for a period of five years with the consideration for each year being set out in Clause 3 thereof. The SSA was governed by the laws of Hong Kong.
9. It is stated that, on 2nd September 2008, the Foreign Investment Promotion Board („FIPB‟), Government of India, gave its approval to the investment by Turner in RGB. It is stated that RGB purchased about 3000 STBs from Turner through a nominated manufacturer named Conax situated in Hong Kong. Conax manufactures conditional access boxes for Turner. The 3000 Conax boxes were delivered to Turner‟s own India distribution Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 4 of 35 arm, Zee Turner Ltd. According to RLB, Turner was required to ensure that the 3,000 STBs were distributed across the country through various cable operators/MSOs. It is stated that in May 2010, one year after the launch of the REAL channel, it was being distributed to 13 to 14 million households.
10. In 2009, ABE, Miditech and Turner commenced discussions regarding Turner‟s exit from RGB and Miditech. A valuation report was commissioned by RGB for the purposes of the Scheme. On 2nd June 2010, Turner, Alva Brothers, ABE, RGB and Miditech entered into a Binding Term Sheet („BTS‟) that replaced an earlier BTS dated 18th December 2009. Since much of the arguments in the present application has turned around on these two BTSs, certain relevant clauses of the said documents require to be reproduced as under:
BTS dated 18th December 2009 Sale Transaction Sale of TAPV‟ shares in RGB Subject to the terms of the Definitive Agreements (if any), TAPV agrees to sell and ABE agrees to buy all of TAPV‟s 10,000 ordinary shares and 214,990,000 convertible preference shares in RGB for Indian Rupees 77,950,000 ("Sale Transaction").
Service Agreements The Parties shall procure that simultaneous with the termination of the Real Shareholders‟ Agreement, the following agreements shall also terminate:
the Shared Services Agreement dated 12 December 2007 between Turner International India Private Limited and RGB; and the Email Services Agreement dated 26 August 2008 between Turner Entertainment Networks Asia, Inc. and Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 5 of 35 RGB.
The Parties agree that, notwithstanding the termination of the Real Shareholders‟ Agreement, the Shared Services Agreement dated 14 July 2008 between Turner Entertainment Networks Asia, Inc. and RGB in relation to the transmission of the REAL channel (as defined in the Real Shareholders‟ Agreement) (the "Transmission Services Agreement") shall continue until at least 31 December 2009, following which RGB shall have the right to terminate the Transmission Services Agreement upon the provision of three months‟ notice ("Notice") (such that the earliest date on which the provision of services under the Transmission Services Agreement can be terminated is 31 March 2010), unless otherwise agreed by the parties to the Transmission Services Agreement. If RGB wishes TAPV to assist with the transition of satellite uplinking services to a third party, provided it terminates the Transmission Services Agreement in accordance with this clause and advises TAPV, at the same time it provides the Notice, of the identity of a third party that will provide satellite uplinking services to RGB for the REAL Channel, TAPV will use reasonable commercial efforts to assist RGB with the transition of satellite uplinking services to such third party by providing all available and relevant information and materials to such third party.
BTS dated 2nd June 2010 Service Agreements The Parties shall procure that with effect from the date of this Term Sheet, the following agreements shall also terminate:Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 6 of 35
Shared Services Agreement dated 12 December 2007 between Turner International India Private Limited and RGB; and Email Services Agreement dated 26 August 2008 between Turner Entertainment Networks Asia, Inc. and RGB.
The Parties agree that notwithstanding the termination of the Real Shareholders‟ Agreement, the Shared Services Agreement dated 14 July 2008 between Turner Entertainment Networks Asia, Inc. ("TENA") and RGB in relation to the transmission of the REAL Channel (as defined in the Real Shareholders‟ Agreement) ("Transmission Services Agreement") shall continue until the earlier of the commencement of the relocation of TENA‟s transmission facilities (which is expected to take place no earlier than 30 November 2011) and 18 months after the completion of the RGB Transaction ("End Date"), provided the broadcast of the REAL Channel (as defined in the Transmission Services Agreement) is in standard definition and 4x3 format. TENA shall advise RGB, ABE and the Alva Brothers of the proposed date for the relocation of TENA‟s transmission facilities six months‟ prior to such date.
If TENA advises RGB, ABE and the Alva Brothers of the proposed relocation of TENA‟s transmission facilities ("Relocation Notice"), RGB shall have the right to extend the End Date until 18 months after the completion of the RGB Transaction, provided that: (a) RGB gives TENA notice of its decision to extend the End Date within one month after the Relocation Notice is given; and
(b) RGB pays TENA in advance for all costs and expenses relating to the Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 7 of 35 relocation of TENA‟s transmission facilities to the extent used for and the continued uplinking of, the REAL Channel, including but not limited to capital expenditure. REAL acknowledges and agrees that it shall have no rights to or claim over any equipment or other resources acquired by Turner using the Relocation Costs or otherwise used by Turner in uplinking the REAL Channel.
RGB shall have the right to terminate the Transmission Services Agreement earlier than the End Date by giving three months; notice, unless otherwise agreed by the parties to the Transmission Services Agreement.
The Parties will procure the amendment of the Transmission Services Agreement to incorporate the above matters and any other amendments agreed between the parties to the Transmission Services Agreement, with effect from the date of this Term Sheet.
If RGB wishes TAPV to assist with the transition of satellite uplinking services to a third party, provided it terminates the Transmission Services Agreement in accordance with this clause and advises TAPV, at the same time it provides the required notice of termination to TENA, of the identity of a third party that will provide satellite uplinking services to RGB for the REAL Channel, TAPV will use reasonable commercial efforts to assist RGB with the transition of satellite uplinking services to such third party by providing all available and relevant information and materials to such third party and RGB, as may be required.Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 8 of 35
11. On 2nd June 2010, the TA of 14th July 2008 was amended, under which, inter alia, (a) the transmission fees payable by RGB was reduced; and (b) Turner‟s right to terminate the contract without cause with 180 days‟ notice was removed, and only RGB was entitled to terminate the same with 90 days notice.
12. On 25th June 2010, ABE incorporated RLB. On 1st July 2010, RGB and RLB entered into the Scheme under which the appointed date was 1st July 2010 and the effective date was the date of filing of Form-21 with the Registrar of Companies („ROC‟), Delhi. Clause 1.10 of the Scheme reads as under:
"1.10 "Undertaking" shall mean and include the following:
a) All the assets, whether movable or immovable, tangible or intangible, properties, current assets, investments, claims, authorities, allotments, approvals, consents, licenses, registration, contracts, engagements, arrangements, estates, interests, intellectual property rights, power, rights and titles, benefits and advantages of whatsoever nature and wherever situate of every description belonging to or in the ownership, goodwill, power or possession and in the control of or vested in or granted in favour of or enjoyed by the Transferor Company as on the Appointed Date (hereinafter referred to as "the said assets") and;
b) All the present and future liability and debts, duties, liabilities and obligations of every description or pertaining to, the Transferor Company, whether secured or unsecured, as on the Appointed Date (hereinafter referred to as "the said liabilities").
Without prejudice to the generality of the foregoing, the term "Undertaking" shall include the entire business of the Transferor Company which is being carried out under the trade name of "Real Global Broadcasting Private Limited" and shall include advantages of whatsoever nature, agreements, allotments, approvals, arrangements, authorizations, benefits, capital work-in-progress, Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 9 of 35 concessions, rights and assets, industrial and intellectual property rights of any nature whatsoever and licenses in respect thereof, intangibles, investments, leasehold rights, liberties, patents, permits, powers of every kind, nature and description whatsoever, privileges, provision funds, quota rights, registrations, reserves, and all properties, movable and immovable, real, corporeal or incorporeal, wheresover situated, right to use and avail of telephones, telexes, facsimile connections, installations and other communication facilities and equipments, tenancy rights, titles, trademarks, trade names, all other utilities held by the Transferor Company or to which the Transferor Company is entitled to on the Appointed Date and cash and bank balances, all employees engaged in the Transferor Company at their respective offices, branches at their current terms and conditions, all earnest moneys and/or deposits including security deposits paid by the Transferor Company and all other interests wheresover situate, belonging to or in the ownership, power or possession of or in the control of or vested in or granted in favour of or enjoyed by or arising to the Transferor Company."
13. According to RLB, the central feature of the Scheme was the transfer of the business of RGB to RLB as a „going concern‟. It included transfer of all the movable assets, permits and licences from RGB to RLB. All shares of RGB were to be cancelled and in consideration thereof, Turner was to be paid US $ 1.5 million. RGB would merge into RLB as a wholly owned subsidiary. Payments to Turner were made subject to approvals by Reserve Bank of India („RBI‟) and other statutory approvals of the Government. The tax losses, unabsorbed depreciation and Minimum Alternate Tax („MAT‟) credit of RGB was not to be available to RLB post-merger under any circumstances. Upon the Scheme being approved by the Court, if any disputes or differences arose as regards its construction or any other matter arising therefrom, it was to be referred to arbitration under the Arbitration Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 10 of 35 and Conciliation Act, 1996 save in respect of the subject matter of the BTS dated 2nd June 2010 which was to be referred to arbitration as contemplated therein.
14. On 14th November 2010, RGB launched the Food First Channel. RGB ceased with effect from the same date to broadcast Real Channel. According to RLB, even prior to 2nd June 2010 and continuously thereafter, it had requested Turner and Conax to hand over complete control of STBs. Reference is made to emails exchanged between the parties which will be discussed hereafter. According to RLB, with Turner and Conax unjustifiedly failing to part with the encryption code, ABE was compelled to use Turner‟s Hong Kong transmission services, even though there were cheaper and more efficient alternatives available in India. It is stated that without the encryption code to control STBs, the property in the STBs cannot be said to have passed on to RLB in terms of the Scheme and, therefore, the distribution network was never transferred to RLB. It is further stated that of the 3000 STBs which were to be transferred to RLB, only 922 were distributed in the field. The remaining could not be activated without the encryption code and Turner‟s involvement.
15. In the meanwhile, an agreement for the sale and purchase of approximately 29.26% of the equity share capital of Miditech was entered into between Turner, Alva Brothers, Miditech and ABE.
Petition seeking sanction of the Scheme
16. As mentioned earlier, RGB and RLB jointly filed Co. Pet. No.20 of 2011 in this Court on 10th January 2011 seeking sanction of the Scheme. There Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 11 of 35 was no mention anywhere in the petition of any of the difficulties faced by RLB, as is now sought to be made out in great detail in Co. Appl. No. 2076 of 2012. On the other hand, what was told to the Court in para 13 of the petition reads as under:
"13. That the circumstances, reasons and grounds that have necessitated and/or justify the said Scheme of Arrangement, are inter alia as follows:
(i) The Transferor and the Transferee Companies are engaged in the business of broadcasting of 24 hour entertainment television programming services. The Transferee Company will benefit from this synergy in the business, professional expertise of the promoters and creative intelligence of the teams and the brand name of both the Transferor and Transferee Company and will further enhance the marketability of the services under the name of Transferee Company.
(ii) The Transferee Company will benefit from the management expertise especially in technical areas, which are essential for critical decisions.
(iii) The amalgamation of both the companies will pave the way for better and more efficient utilization of larger resources and funds.
(iv) It would also lead to growth prospects for the personnel and organization connected with both Petitioner Companies and thus, be in the interest of and for the welfare of, the employees of the companies concerned in this Scheme, and will also be in the larger interest of the public."
17. It was further stated that "The Scheme, the cancellation of the shares of the Turner Asia Pacific Ventures, Inc. and consideration payable thereto does not require any prior approval from the Reserve Bank of India (RBI) under the Foreign Exchange Management Act, 1999 („FEMA‟)." Reference was made in the petition to an earlier Co. Appl. (M) No. 220 of 2010 which Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 12 of 35 had been disposed of by the Court on 13th December 2010, dispensing with the requirement of holding of meeting of shareholders, creditors of RGB and RLB. It was stated that "it would be just and equitable that the Scheme be sanctioned as the same is bound to benefit the shareholders and the other stake holders of the Petitioner Companies." In other words, this was a petition which was clearly straightforward containing all the general clauses to persuade the Court to sanction the Scheme.
18. On the first hearing of the petition, on 11th January 2011, the Court directed notice to issue to the Regional Director („RD‟), Official Liquidator („OL‟) and ROC. The RD filed his representation/affidavit on 11th March 2011, stating that while granting FIPB approval by letter dated 18 th February 2008 certain conditions had been imposed which required compliance. The OL filed a report on 9th March 2011, stating, inter alia, that the OL had not received any complaint against the proposed Scheme or any person and that the affairs of the Transferor company, i.e., RGB, did not appear to have been conducted in any manner prejudicial to the interests of the members or to public interest. In other words, neither the RD nor the OL expressed any reservation whatsoever to the sanctioning of the Scheme. A joint affidavit of compliance by RGB and RLB was filed on 29th March 2011.
19. On 29th March 2011, the said joint affidavit was taken on record. The Court noted:
"Even today, during the course of hearing both Mr. K.S. Pradhan, Deputy Registrar of Companies and Ms. Purnima Sethi, learned counsel for Official Liquidator have confirmed that the Regional Director (Northern Region) and Official Liquidator have no objection to the present petition being allowed."Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 13 of 35
20. Consequently, the Court passed an order sanctioning the Scheme with effect from the appointed date.
Turner's contempt petition
21. Turner filed a contempt petition, being Cont. Cas. (C) No. 230 of 2012, stating that RGB had failed to comply with its obligations under the Scheme. Turner states that it had invested Rs. 215 crores in RGB and Rs. 68 crores in Miditech. While US $ 2 million was paid for Turner‟s share in Miditech after the Scheme was sanctioned, the sum of US $ 1.5 million was yet to be paid. It is stated that in comparison, Alva brothers invested Rs. 1,00,000 in RGB.
22. In reply to the contempt petition, RLB filed an affidavit dated 29th June 2012 in which it stated that although RLB had "in the past been ready and willing to the remittance of USD 1.5 million to Turner", recent developments and acts of maladministration had just come to light in 2012, and that RLB had "genuine bona fide counter claims against each Turner which was both civilly and criminally liable for many of its actions."
23. On 24th September 2012, the learned Single Judge passed an order in Cont. Cas. (C) No. 230 of 2012, stating that the Court was not impressed with the above assertions of RLB and directed, inter alia, as under:
"Suffice it to say that an obligation has been undertaken by the respondents before this court, which requires compliance. In the event the petitioners are required to fulfill any reciprocal obligations, as contended by the respondents, the very least that the respondents ought to have done by now, was to take recourse to an appropriate remedy, in accordance with law. Admittedly, no steps have been taken in that behalf, though the direction to deposit flows Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 14 of 35 from a judgment dated 25.03.2011. As regards the submission made by the respondents, qua their purported inability to pay, no demonstrable, legally recognized steps have been taken in that regard. In these circumstances, for the moment, I propose to issue a limited direction, which is, that respondents will deposit US $ 1.5 million, in Indian rupees in court, at the rate of exchange which was prevalent on the date of the judgment, within six weeks from today. On the money being deposited, the same shall be invested in an interest bearing fixed deposit with a nationalized bank, by the registry. The release of the money, if deposited, would await the approval of the RBI and further orders of this court. List on 16.01.2013."
24. It is only after the above order was passed that the present application was filed by RLB on 30th October 2012. Meanwhile, RLB also filed LPA No. 748 of 2012 before the Division Bench („DB‟) of this Court. The DB observed that the proper forum for determining whether reciprocal obligations were complied, was the learned Company Judge who was seized of the present application. Consequently, the DB issued the following directions:
"(1) The operation of the impugned order dated 24.09.2012 shall be kept in abeyance to await the decision of the learned Company Judge in C.A. 2076/2012 (in C.P. 20/2011) filed by the present appellants;
(2) The learned Company Judge seized of the said application (C.A. 2076/2012) is requested to hear the parties and dispose of the said application at her earliest convenience. For this purpose, learned counsel for the parties shall be present before the learned Company Judge on 23.11.2012. Apparently, the said application has been listed for further proceedings on 16.01.2013; the learned Company Judge is requested to take-up the matter according to the Court‟s earliest convenience and proceed with the application and decide it as expeditiously as possible, and if possible, within three months from today.Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 15 of 35
(3) The parties are directed to approach the learned Single Judge seized of CCP 230/2012, immediately after the decision in C.A. 2076/2012."
RLB's contentions
25. It is now sought to be suggested by RLB that it had no option but to go along with Turner and, therefore, was not in a position to raise any objection whatsoever to the sanctioning of the Scheme. RLB now wants the Court to take into account the facts that were not presented to the Court while the Scheme was sanctioned. In particular, the charge now made in several paras of the present application is that Turner acted malafide in failing to transfer or activate the STBs; that the correspondence subsequent to BTS dated 18th December 2009 and prior to 2nd June 2010 and even after the execution of the Scheme on 1st July 2010, showed that there was discussion between the parties on the question of providing STBs encryption code; that Turner "willfully cheated" RLB/ABE "by not transferring decryption key" and, therefore, "had effectively and retrievably destroyed Real Global‟s asset in the Distribution network and wiped out the value of the applicant." RLB contends that Turner, in violation of the TA, sent a notice dated 19 th March 2012, calling upon RLB to pay the outstanding amounts. RLB states that Turner‟s obligations under BTS dated 2nd June 2010 to help RGB to transit to a third party was independent of the other obligations under the Scheme. It is repeatedly urged by RLB that it made no business sense for RLB to have agreed to mere transfer of the STBs without transfer of the decryption key since the real asset was, in fact, the distribution network. RLB avers that by failing to transfer the decryption key i.e. "the true property rights in the distribution network", Turner had "destroyed the commercial viability of the Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 16 of 35 First Food Channel." It is alleged that knowing fully well that it had acted in breach of the Scheme, Turner filed Cont. Cas. (C) No. 230 of 2012, which was in itself an abuse of the process of law.
Turner's contentions
26. Tuner states that the present application is an afterthought. It has been filed only after the order passed in the contempt petition requiring RLB to deposit US $ 1.5 million in the Court. Further, the stand of RLB that the amount was not yet paid for want of RBI approval is termed by Turner as a bogey. Turner points out that Kotak Mahindra Bank („KMB‟) had clarified by email that no such prior RBI approval was required. It is further stated by Turner that RLB never wrote to Turner about the failure by Turner to comply with any of its reciprocal obligations. It is submitted that all assets and properties of RLB were transferred to RGB at the time of sanctioning the Scheme. Even during the course of exchange of correspondence between the parties, subsequent to the sanctioning of the Scheme, no dispute was raised by RLB. Turner, in its reply, states that RLB is guilty of suppression of facts in the present application. It has set out in detail the facts which, according to it, showed that Alva group not only had the upper hand in the running of RGB, but was aware of its functioning. Turner alleges that the filing of the present application by RLB was itself malafide.
27. On the question of STBs, it is stated that they were properties of RGB and now belong to RLB. It is stated that the value of the STBs were, as on 30th June 2010, Rs. 96,75,009. It is denied that the real control of RGB was with Turner alone. It is submitted that the TA dated 14th July 2008 was signed with TENA which was separate and distinct from the SSA between Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 17 of 35 Turner and RGB. It is denied that any representation was made by Turner that after the transfer of assets and distribution system to RGB, the Alva group would have to use the Turner facility in Hong Kong. It is also denied that Turner has benefitted, in any way, by availing tax credit for the investment losses in India with the US Tax authorities at the cost of RGB while RGB itself was forced to claim the same tax losses as part of the Scheme. It is specifically denied that any fraud was played by Turner on the Indian and US Tax authorities, as is now being alleged by RLB.
28. Specific to the question of decryption keys, Turner refers to the emails exchanged between Conax and RLB which made it unequivocally clear that the STBs would be unworkable if they were not on the Turner link. It is also denied that the fee levied by Turner was over double the rates in India. It is stated that it was open to either of the parties to terminate the TA on their own will. It is urged that the TA is a separate agreement and has worked itself out. Turner denies that any assurance was given by it to RLB about transferring the decryption code. On the other hand Turner refers to its notice dated 21st December 2011 stating that if the outstanding amount of US $ 726,025 was not paid, the TA would be terminated. Since this request went unheeded, TBSAP had to switch off the signal after a period of approximately three months thereafter. Therefore, this could not be said to be illegal or malafide.
Submissions of counsel for RLB
29. Mr. Nitin Rai, learned counsel for RLB, placed considerable reliance on Clause 1.10 of the Scheme and submitted that the purpose of the Scheme was to transfer the entire business assets of RGB to RLB as a „going Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 18 of 35 concern.‟ According to him, the word „undertaking‟ defined in Clause 1.10 of the Scheme included the distribution network which was the most valuable asset of RGB and without which the entire Scheme would make no business sense. He relied on the decision of the Supreme Court in J.K. (Bombay) (P) Ltd. v. New Kaiser-I-Hind Spg. & Wvg. Co. Ltd. [1969] 2 SCR 866 (hereafter „the J.K. case‟). He also referred to the decision of the Supreme Court in Reliance Natural Resources Ltd. v. Reliance Industries Limited (2010) 7 SCC 1 (hereafter „the RNRL case‟) to urge that the real intention of the parties had to be examined by the Court and that it was well within its powers under Section 392(2) of the Act to issue such directions so as to make the Scheme work, failing which it should order the winding up of RGB.
30. Mr. Rai referred to the correspondence exchanged between the parties which, according to him, showed that the parties intended that the distribution network would stand transferred to RLB. This in turn, meant that Turner was obliged to pass on the decryption code to enable RLB to use the STBs. Without transfer of decryption code, the STBs would be useless and this would completely defeat the Scheme. He reiterated that because of the dominant position of Turner, RLB had no option but to agree to all its terms, including the agreement before sanctioning the Scheme as presented to the Court without insisting on the plea in clauses to ensure for the distribution of the network. According to Mr. Rai, the TA, no doubt, was equivalent of BTS dated 2nd June 2010. However, the clause in BTS dated 2nd June 2010 requiring Turner to assist RLB in transmitting to a third party was part of the Scheme itself and had to be insisted as a casting obligation Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 19 of 35 on Turner. If Turner was to resile from the said obligation, then the Company Court should proceed to wind up RGB.
Submissions of counsel for Turner
31. Countering the above submissions, Mr. Rajiv Nayar, learned Senior counsel for Turner, reiterated the stand taken in its reply that the present application was an afterthought. It was filed by RLB only after an order was passed in the contempt petition requiring RLB to deposit US $ 1.5 million in Court. There was no express or implied obligation on Turner to ensure the availability of the distribution network to RLB after the sanctioning of the Scheme.
32. Mr. Nayar submitted that this Court cannot add to the Scheme any obligation that did not already exist when the Scheme was sanctioned in the first place. He relied on the judgment in RNRL to emphasise that the powers of the Court under Section 392 of the Act did not include introducing any new clause in the Scheme. He referred to the correspondence exchanged between the parties which showed that the technical non-feasibility of providing the decryption code to RLB was made explicit even prior to sanctioning the Scheme. Since at no point of time did RLB raise any dispute concerning the distribution network, the present application was only to avoid the consequences of the contempt petition and was, therefore, not bonafide.
33. Mr. Nayar submitted that it is only after the repeated defaults by RLB in complying with its obligations under the TA that the signal had to be stopped. He pointed out that pursuant to entering into the Scheme, a separate Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 20 of 35 Deed of Termination, Waiver and Indemnity had been entered into between the parties on 22nd July 2010, in terms of which the SSA stood terminated. Moreover, the TA had worked itself out. He, accordingly, submitted that the present application deserves dismissal with exemplary costs.
Scope of the powers under Section 392
34. The Court would first like to deal with the question of scope of its powers under Section 392 of the Act which reads as under:
"392. Power of Tribunal to enforce compromise and arrangement.--
(1) Where the Tribunal makes an order under section 391 sanctioning a compromise or an arrangement in respect of a company, it--
(a) shall have power to supervise the carrying out of the compromise or an arrangement; and
(b) may, at the time of making such order or at any time thereafter, give such directions in regard to any matter or make such modifications in the compromise or arrangement as it may consider necessary for the proper working of the compromise or arrangement. (2) If the Tribunal aforesaid is satisfied that a compromise or an arrangement sanctioned under section 391 cannot be worked satisfactorily with or without modifications, it may, either on its own motion or on the application of any person interested in the affairs of the company, make an order winding up the company, and such an order shall be deemed to be an order made under section 433 of this Act.
(3) The provisions of this section shall, so far as may be, also apply to a company in respect of which an order has been made before the commencement of the Companies (Amendment) Act, 2001 sanctioning a compromise or an arrangement."
35. Under Section 392(2), the Court can be approached by "any person Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 21 of 35 interested in the affairs of the company" with an application stating that the Scheme that has been sanctioned under Section 391 of the Act cannot be worked out satisfactorily "with or without modifications." If the Court is satisfied that in fact the Scheme cannot be worked satisfactorily, it can make an order for winding up of the company and such an order shall be deemed to be an order under Section 433 of the Act. Under Section 392(1)(b) of the Act, the Company Court can, even after the sanctioning of the Scheme, "give such directions in regard to any matter or make such modifications" in the Scheme as it may consider necessary for its proper working. Since there is no time limit prescribed as to when such an application can be filed, there is no difficulty in holding that the present application by RLB is maintainable.
The prayers
36. The prayers made in the present application read as under:
"(a) Pass necessary orders and directions to ensure that the Scheme is workable under Sections 392(1) and Section 394 as referred to in para 11.2.9;
Alternatively,
(b) Declare the impugned Scheme dated 29.03.2011 as sanctioned by this Hon‟ble Court in CP/20/2011 as unworkable and cancelled and consequently order the winding up of the Applicant Company under the Companies act, 1956;
(c) Pass such other and further order(s) as this Hon‟ble Court may deem fit and proper in the facts and circumstances of the case."
37. The above prayers have been elaborated in para 11.2.9 of the application as under:
Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 22 of 35"11.2.9 It is submitted that even though the Scheme has been completely frustrated, it may still be possible to pass appropriate orders or directions to work out the Scheme if the Distribution Network of the Applicant is restored completely as it ought to have been done and was not done due to Turner. It is submitted that the Scheme may be modified to keep the Applicant a viable commercial entity by:
(a) directing and ordering the Respondent No.1 (at its own cost) to ensure that the Distribution Network as envisaged in the Scheme is restored, i.e. the full ownership of the 3000 boxes is given to the Applicant and they are fully deployed across the country with the minimum viewership of 13-14 million households at the very least (as was there at the time of sanctioning of the Scheme);
(b) Allowing the Applicant to claim the tax losses of Real Global as would have been the ordinary consequence of a complete transfer of an undertaking as a going concern; and
(c) Passing any other further orders as may be deemed appropriate in the facts and circumstances of the present case."
38. On reading both sets of prayers it is plain that RLB is now contending that if the distribution network cannot be restored to it, and it is not allowed to claim the tax losses of RGB, then the Court should wind up RLB. Therefore, RLB seeks to make the restoration to it of the distribution network central to the Scheme itself.
Analysis of the contentions
39. First, the Court is constrained to note that between the date on which the Scheme was entered into, i.e., 1st July 2010 and the date on which it was accorded sanction by the Court, i.e., 29th March 2011, more than seven months had elapsed. If RLB was already facing difficulties in getting Turner to comply with its obligations under the Scheme, there was absolutely no Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 23 of 35 necessity for it to have sought sanction for the Scheme. On the other hand not only did RLB and RGB jointly present the Scheme to the Court for sanction but they also filed a joint affidavit.
40. Secondly, this Court does not find any satisfactory explanation by RLB for not filing this application earlier to receiving notice in the contempt petition, and, in particular, earlier to the order dated 24 th September 2012 passed by the Court in the contempt petition. If, indeed, as suggested now, there was correspondence exchanged between the parties which cast an obligation on Turner to provide RLB encryption code to ensure transfer of the distribution network from RGB to RLB, there is no reason why RLB did not bring this fact to the attention of the Court when it was seized of the Company Petition No. 20 of 2011. In other words, this was not a development subsequent to the sanctioning of the Scheme, even according to RLB. These were facts, even assuming that they were true, which were in the knowledge of RLB, not only during the pendency of Company Petition No.20 of 2011, but even prior to its filing on 10 th January 2011. On the contrary, RLB and RGB filed an affidavit of compliance on 29 th March 2011 which was acted upon by the Court when it passed an order on that date sanctioning the Scheme.
41. Clause 1.10 of the Scheme defines „undertaking‟ to mean all the assets tangible or intangible of whatsoever nature and wherever situate which has been enjoyed by the Transferor company as on the appointed date. However, this has to be read in the context of what has been set out in the Scheme itself. Clause 8 details the mode of transfer of undertaking and describes the transfer of immovables, movables, liabilities, permits, licences, employees, Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 24 of 35 loans and borrowings, profits and reserves, contracts, legal proceedings and duties. There is no specific mention in the entire Scheme of the transfer of the distribution network as such from RGB to RLB. The omission of „distribution network‟ in the list of assets cannot be said to be accidental, particularly in the light of the correspondence preceding the execution of the Scheme document by the parties, which will be referred to hereafter. In the circumstances, it is not possible at this stage for the Court to read into the Scheme any obligation on Turner to ensure transfer of the distribution network to RLB by providing the decryption code of the STBs.
42. There is no specific statement made by Turner in any of the emails it sent RLB that it would provide the decryption code/key thus ensuring transfer to it of the distribution network. A perusal of some of the mails, copies of which have been placed on record, show to the contrary. For e.g., Conax in its email dated 25th May 2010 clarified in response to a specific question as under:
"Would they duplicate the Turner security key information for use on another non-Turner CA system?
Conax policies are not allowed to transfer/duplicate the security keys to another Operator system for security issue."
43. On its part Turner was willing to grant time to RLB to find a new service provider but was not agreeable to parting with the encryption codes as is evident from the following exchange of mail between the parties on 1 st June 2010:
(From the agent of Alva Brothers to Turner) Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 25 of 35 "Dear Michelle, We can get on a call. The reason we need the 18 month period etc in the first place is because the process to changing to a new transmission services provider is very complex and expensive due to the encoding, box change and so on. This was not clear earlier and we had expected to be able to use the existing decoder boxes that are in the field, even with a new service provider.
Now that its clear from Conex that this is not the case, we need adequate time to make this transition. Therefore, it will be a huge problem if Turner were to decide anytime to terminate services with 6 months notice as, depending on when the notice is issued, 6 months may not be enough as RGB may not have the resources to buy new boxes, make the change etc. I can understand that Turner needs to terminate early if facilities are being moved and there are capex implications.
We are keen to make the move as soon as possible, which can happen once we have a new investor, fresh funding in place etc. A notice from turner while these things are being put in place will be a huge blow to our plans to keep the channel alive and therefore, is something we cannot take a risk on.
Please give me a call if we need to discuss, but hope you understand the precarious situation this clause potentially puts us in.
Best, Manas"
(Turner‟s reply):
"Hi Manas We‟ve considered your concern and understand that a change to a new services provider may take longer than the Alvas may have originally contemplated, given the confirmation from Conex that they would not be able to use the existing boxes. It seems that your main concern is one of timing. We are therefore, willing to extend the notice period to 9 months. This should give the Alvas plenty of Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 26 of 35 time to find a new service provider, funds and put the necessary arrangements in place, should this become necessary.
Regards Michelle." (emphasis supplied)
44. In a subsequent mail dated 27th July 2010 Conax made it clear that its source operator was Turner and, therefore, there would have been a tripartite agreement or Memorandum of Understanding („MoU‟) between Turner, Conax and RLB, if at all the source code had to be transferred. This was reiterated on 5th August 2010 and 8th October 2010. It appears that somehow the draft MoU which was signed by Alva brothers and sent to Conax as an email attachment on 19th August 2010 was never in fact executed by either Conax or Turner. This, in fact, indicates that there was no agreement on providing decryption keys to RLB.
45. A reference can also be made to the attachment sent by Conax with its email dated 11th November 2010 to Alva brothers. These were two proforma letters from RGB to Conax giving clear instructions concerning „change for key hierarchy‟. This obviously did not come through either. Therefore, much prior to the Scheme being presented to this Court for approval on 10th January 2011, the parties were aware that there was no agreement on providing decryption keys to RLB. At this stage for the Court to accept the contention of RLB that the intention of the parties, even prior to the Scheme being presented to the Court, was to enable the transfer of the distribution network to RLB would be contrary to the correspondence exchanged between the parties.
Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 27 of 35The J.K. Case 46.1 At this juncture, since considerable reliance was placed by Mr. Rai on the decision in the J.K. case, to urge that the Court should view the workability of the Scheme in light of the „commercial sense‟, the Court proposes to discuss the said decision in some detail.
46.2 The facts there were that a winding up petition had been filed in respect of the Respondent company in June 1965 and a Provisional Liquidator („PL‟) was appointed. The PL took charge of the cotton textile mills of the Respondent company. Thereafter, the group which owned the majority of the equity shares („S group‟) entered into an agreement with the group which agreed to buy the shares and take over the management of the Respondent company („J group‟). Inter alia, the agreement was that after the J group took over, the company would execute a second legal mortgage of its fixed and other assets in favour of the S group and certain unsecured creditors, in consideration of which those creditors agreed to receive interest at a nominal rate and deferred repayment of their debts. The agreement also contemplated the company obtaining loans from certain financial institutions, the Central and State Governments and other persons and securing them by a prior charge over its fixed and liquid assets.
46.3 The Scheme was approved by a learned Single Judge of the Bombay High Court in February 1966. Alternative to the execution of the second mortgage, the approved Scheme proposed execution of a Debenture Trust Deed („DTD‟) in favour of Schedule B creditors. The J group was to provide the necessary finance for running the mills. On this basis, the winding up petition was withdrawn.
Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 28 of 3546.4 The mills were restarted in April 1966. The payments to various categories of creditors, other than the Schedule B creditors, were duly made. However, since there were disputes between the two groups, neither the mortgage deed nor the DTD in favour of Schedule B creditors could be executed.
46.5 The mills worked till June 1967 but the management experienced difficulties thereafter and eventually these were closed down in June 1967. The company and others again filed a petition for winding up. This time, the learned Company Judge was of the view that the J group was to bring in the finance to make the mills work and accordingly issued directions to that effect. The company was also directed to execute the DTD in favour of Schedule B creditors. The winding up petition was dismissed.
46.6 In appeal, the DB of the Bombay High Court reversed the order of the learned Company Judge and ordered the winding up of the company. Importantly, the DB held that there was no obligation on the J group to pay anything to the company or compulsorily provide the finance and that the company had become commercially insolvent.
46.7 In the further appeal to the Supreme Court, it was contended by the Appellants that once a Scheme was sanctioned, further arrangement of the company‟s affairs had to be on the basis of the rights and obligations thereunder and that the company could be ordered to be wound up only after compelling it to carry out the obligations under the Scheme.
Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 29 of 3546.8 The Supreme Court dismissed the appeal, agreeing with the DB of the High Court that "the Scheme has to be read as a commercial document, i.e., in the sense in which businessmen conducting such an establishment would understand." It was further held that if it was so read, the relevant clause in the Scheme could not mean that "J group had taken upon themselves the liability to put any monies even if the mills could not be run at reasonable profits."
47. Mr. Rai emphasised the above observations and contended that even in the present case it made no commercial sense for the Applicant to have agreed to the Scheme without transfer of the distribution network. The facts of the above decision clearly show that the Scheme clearly spelt out the rights and obligations of the different parties. There was no ambiguity in the different clauses of the Scheme. In fact, the Scheme was worked out for some time. Only when it became demonstrably unworkable that the Court intervention was sought. In the present case, however, it is only after the contempt petition was filed by Turner group that RLB has come forth with the plea of unworkability of the Scheme without distribution network. There appears to be no attempt made by RLB to actually work the Scheme. The facts in J.K. case being clearly distinguishable, the said decision is not of assistance to RLB in the present case.
The RNRL Case 48.1 The other decision on which considerable reliance is placed by Mr. Rai is RNRL case. The facts were that Reliance Industries Ltd. („RIL‟) had filed a petition in the High Court of Bombay to obtain sanction for a Scheme of demerger between RIL and the four other companies, including Reliance Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 30 of 35 Natural Resources Ltd. („RNRL‟). Clause 19 of the Scheme, which was sanctioned by the learned Company Judge, required RIL to enter into suitable arrangement with RNRL for supply of gas to the power plants of Reliance Energy Ltd. („REL‟), a group company of RIL and Reliance Patal Ganga Power Ltd. („RPPL‟). Disputes arose out of the wording of the draft Gas Sale and Master Agreement („GSMA‟) and Gas Sale and Purchase Agreement („GSPA‟) proposed by RIL which had been approved by the Board of RIL prior to the demerger. RNRL, however, raised objections to GSMA. Both RIL and RNRL made separate applications to the Ministry of Petroleum and Natural Gas („MoPNG‟). However, MoPNG rejected the applications.
48.2 On 8th November 2006, RNRL filed an application under Section 392 of the Act seeking directions from the High Court to RIL to change the gas supply agreements in respect of the quantum and price of gas to be supplied on the ground that they were not in compliance with the terms in the demerger scheme as well as a family MoU. RIL resisted the application as not being maintainable.
48.3 The learned Company Judge held that the application was maintainable. It was further held that the Company Court was not competent to dictate the specific changes sought; that GSMA was in breach of the demerger scheme; that the family MoU was binding on both the parties and that a suitable arrangement had to be read into Clause 19 of the demerger scheme in light of the MoU. The learned Company Judge ordered the parties to renegotiate and held that the Government should normally Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 31 of 35 approve such contract unless clearly in breach of public policy and public interest.
48.4 Both RIL and RNRL filed cross appeals, which were disposed of by the DB of the Bombay High Court by holding that a suitable arrangement under Clause 19 of the demerger scheme was required to be made by engrafting the MoU on GSMA and that although the Government could lay down the gas utilisation policy, such policy would apply only to the balance quantity available after the quantity of gas stood allocated to RNRL as per the family MoU. The DB required a suitable arrangement to be entered into by the parties on the basis of the family MoU. Before the DB, the Union of India („UoI‟) was permitted to intervene and put forth its stand.
48.5 RNRL, RIL as well as UOI appealed to the Supreme Court. Relevant to the present case, is the decision of the Supreme Court in relation to the powers of the learned Company Judge under Section 392 of the Act. The majority opinion of Justice P. Sathasivam for the Bench dealt with the question whether the learned Company Judge could have modified the scheme.
48.6 The majority referred to the earlier decision in Miheer H. Mafatlal v. Mafatlal Industries Limited (1997) 1 SCC 579 which held that although Section 392 of the Act dealt with post sanction supervision, the Court could not "undertake the exercise of scrutinising the scheme placed for its sanction with a view to finding out whether a better scheme could have been adopted by the parties." The Court explained that "This exercise remains only for the parties and is in the realm of commercial democracy Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 32 of 35 permeating the activities of the creditors concerned and members of the company who in their best commercial and economic interest by majority agree to give green signal to such a compromise or arrangement."
48.7 The majority also referred to the decision in S.K. Gupta v. K.P. Jain (1979) 3 SCC 54 which held that the learned Company Judge has the power under Section 392 of the Act to make modifications but only "for the proper working of the scheme and not for any other purpose." The Supreme Court in RNRL case understood the said judgment in S.K. Gupta as not permitting "the Company Court to so modify a scheme as to change its basic fabric." Thereafter, in paras 43 and 44 of RNRL case, the majority held as under:
"43. In the light of the stand taken by both parties, this Court in S.K. Gupta case analysed the relief sought for in the company application and the relevant materials placed before the Company Judge. Section 392 creates a duty to supervise the carrying out of the compromise or arrangement. This power and duty was created to enable the Court to take steps from time to time to remove all obstacles in the way of enforcement of a sanctioned scheme. While sanctioning, it shall anticipate some hitches and difficulties which it can remove by the order of the sanction itself but clause 1(b) makes it clear that this power can also be exercised after the scheme has once been sanctioned. So long as the basic nature of the arrangement remains the same the power of modification is unlimited, the only limit being that the modification should be necessary for the working arrangement.
44. In view of the above discussion, this Court holds that Section 392 is applicable to the company application filed by RNRL. This is more so because the Company Court has originally sanctioned the scheme under both Sections 391 and 394. Further, the position derived from S.K. Gupta the power of the Court under Section 392 is wide enough to make any changes necessary for the working of the scheme. Therefore, the Court does have jurisdiction over the present Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 33 of 35 matter. However, it is made clear that the power of the Court does not extend to rewriting the Scheme in any manner."
48.8 In his concurrent opinion Justice Sudershan Reddy observed:
"327. In the instant case by importing the gas supply section into the scheme, in the guise of interpreting it, the phrase "suitable arrangements" was transformed into "suitable arrangements as agreed upon by the promoters in the gas supply section of the MoU". Such a modification necessarily tears apart the basic fabric and cannot be permitted."
49. For the purposes of the present case, it is clear from the law explained by the Supreme Court in RNRL case that while the Company Court "is not powerless and can never become functus officio", it cannot rewrite a scheme in any manner, even at the post sanction stage. The Court has to ensure that the basic nature of the arrangement remains and whatever modification is made "should be necessary for the working arrangement." Importantly, in RNRL case, the Supreme Court disagreed with the DB of the Bombay High Court that the MoU should be engrafted onto the GSMA. In para 125 of the judgment it was held that the MoU neither having been approved by the shareholders nor attached to the scheme, was not "legally binding." It was nevertheless held that the contents of the Scheme "have to be interpreted in the light of the MoU."
50. The scope of the powers of the Company Court under Section 392 of the Act, as explained by the majority opinion of the Supreme Court in RNRL case, does not permit rewriting of the scheme or introducing into it clauses that plainly do not exist. Consequently, this Court fails to appreciate how on the strength of either J.K. case or RNRL case, RLB can persuade the Court, Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 34 of 35 in exercise of its powers under Section 392 of the Act, to read into the Scheme of binding obligation on Turner to ensure the transfer of the distribution network to RLB by providing the decryption code of the STBs. The pleas of RLB in the present application go far beyond mere modification of the Scheme. The Court is satisfied that accepting the prayer of RLB to restore it the distribution network would be nothing short of ordering specific performance of an agreement that has already worked itself out and would be reading into the Scheme, clauses and obligations which did not exist when the Scheme was accorded sanction.
Alternative prayer for winding up declined
51. The alternative prayer that RLB should be directed to be wound up, since its entire substratum has disappeared, will require a detailed examination of several relevant factors, all of which are not before the Court. Nothing precludes RLB from seeking winding up in accordance with law in appropriate proceedings by placing the full facts before the Court which can then be responded to by the OL, the RD and other interested parties including creditors. Given the pleadings in the present application, it is not possible to undertake that exercise at this stage.
52. Therefore, while reserving RLB‟s liberty to seek winding up in accordance with law, the Court dismisses the present application with costs of Rs. 20,000 to be paid by RLB to Turner within four weeks from today.
S. MURALIDHAR, J.
FEBRUARY 22, 2013 tp Co. Appl. No. 2076 of 2012 in Co. Pet. No. 20 of 2011 Page 35 of 35