Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 10, Cited by 1]

Company Law Board

Mr. V. Natarajan vs Nilesh Industrial Products Private ... on 25 September, 2002

ORDER

1. This petition under Section 397/98 of the Companies Act, 1956 (hereinafter referred to as 'the Act') has been filed by the petitioner holding not less tan one-tenth of the total number of members of M/s. Nilesh Industrial Products Private Limited (hereinafter referred to as 'the company') alleging acts of oppression and mismanagement in the affairs of the company. The main grievance of the petitioner is that he was wrongly/illegally removed from the position of a director of the company and that such act is an act of oppression in view of company being in the nature of partnership. In addition to the main grievance, the petitioner has also alleged violation of Maharashtra Government Pollution Control norms and siphoning off of funds, etc., by the Respondents and allotment of further 720 shares to the Respondents group. On the basis of these allegations, various reliefs have been sought including re-instatement of the petitioner as director of the company and restraining the respondents from committing any act in breach of the partnership principles in the conduct of the affairs of the company being quasi-partnership in nature.

2. It is appropriate to narrate, in brief, the contents of the petition. This company was incorporated on 11.2.1988 as a private limited company consisting of Shri T.N. Bharatharajan, Respondent No. 2 and Shri T.N. Vishwanathan, Respondent No. 4 each holding 100 shares of Rs. 100/- each. The authorised capital of the company as on 31.3.2001 is Rs. 3,00,000/- (Rupees three lacs only) divided into 3000 (three thousand) shares of Rs. 100/- each and the paid up capital is Rs. 3,00,000/- divided into 3,000 shares of Rs. 100/- each. The petitioner is holding 170 shares of Rs. 100/- each and the rest of the shares are held by six members of the Respondents group. Presently, the company is engaged in the business of manufacture of PARA NITRO ANILINE CHEMICALS. The company had taken over the business of the erstwhile proprietory firms. Deogiri Chemicals, Aurangabad of the Respondents' group with all its assets and liabilities. The petitioner had given an amount of Rs. 17,000/- (Rupees Seventeen thousand only) as loan to the said firm. He was never taken in the erstwhile firm as a partner and was not allotted any shares in the company at the time of its incorporation. He was allotted a total of 170 shares of Rs. 100/- each as against the said loan in 1989 which was used by the company for more than 4-5 years till then. The petitioner was already working as manager of the flagship company of the Respondents' group Vibgyor Chemicals Private Limited at its Mumbai office prior to his appointment as whole time director of this company w.e.f. 20.4.1988 on a monthly remuneration of Rs. 4,500/- which was later revised to Rs. 6,000/- p.m. He was receiving his salary regularly till 31st March, 1993. He has not received his salary w.e.f. 1.4.1993 till date. He was informed in 1996 in reply to his legal notice that he had allegedly vacated the office of director in terms of 283(1)(g) of the Act as he failed to attend three Board Meetings continuously without obtaining leave of absence. Further, he was informed that he had failed to acquire the minimum number of qualifying shares to be a director in terms of Article 33 of the Articles of Association of the company and, therefore, he had been removed from the directorship of the company in terms of resolution passed at the Extra Ordinary General Meeting held on 28.3.93. In view of the aforesaid circumstances, the present petition has been filed by the petitioner.

3. The Respondent company has filed its reply and the petitioner has filed rejoinder.

4. The petitioner sought for our assistance for requesting someone to appear for him due to his indignant position. We have requested Shri Ajay Kumar, Practicing Company Secretary to appear for the petitioner and he has agreed to do so.

5. Shri Ajay Kumar, Authorized Representative for the petitioner submitted that the removal of the petitioner as a director is a grave act of oppression and, therefore, the same should be declared null and void, especially in view of the fact that the company is in the guise of a quasi partnership. He cited the case of Atmaram Modi v. ECL Agrotech Ltd. and Ors. (1999) 4 Comp.L.J.379 (CLB) in this regard. He further stated that in case of a family company or a company in the guise of a partnership, where there is an agreement, express or implied (as may be established) or the articles so provide, that the shareholders would participate in the management of the company, then exclusion/ouster of one of the shareholder/directors from the management of the company could be considered to be an act of oppression. To urge his point that the company is a family company in the guise of quasi partnership, he traced the relationship between the petitioner and the Respondents for a long period before the incorporation of the company. Respondent No. 2 and 4 are brother-in-law of the petitioner. All other members in the company are also relatives of the Respondents. The petitioner had given a loan of Rs. 17,000/- to M/s. Deogiri Chemicals, a proprietorship firm of the Respondents' group whose business was taken over by this company. The company had allotted 170 shares of Rs. 100/- each to the petitioner as against this amount only in 1989. Before being appointed as director w.e.f. 20.4.88, he was already in the employment of its flagship company of Respondents' group, Vibgyor Chemicals Ltd. at its Mumbai office. The long personal association between the petitioner and the Respondents would prima facie establish that the company has been incorporated with mutual trust and confidence among shareholders with a view to run it in the form of quasi-partnership and therefore, the petitioner is at liberty to challenge his ouster from the management in this petition under Section 397.

6. Shri Ajay Kumar also pointed out that the removal of the petitioner as director w.e.f. 28.3.93 is in gross violation of the provisions of the Companies Act, 1956 and hence is illegal and liable to be quashed. The petitioner has been removed without following the procedure laid down under Section 284 of the Companies Act, 1956. he had neither been served any notice for Extraordinary General Meeting held on 28.3.93 in which he was removed as director nor any special notice of the resolution proposed for removing him as director was received by him. The reasons for removal from directorship as told to the petitioner by the Respondents, viz. non-attendance of three consecutive Board Meetings without obtaining leave of absence and non acquisition of the qualification shares as a director are also not correct. The petitioner had not received any notices for the three consecutive Board Meetings allegedly held by the company which he is alleged to have not attended. As regards his not acquiring the qualifying shares it is stated that he was not allowed to contribute further to enable him to acquire further shares. The company has not observed any corporate governance. The Respondent No. 2 himself had not acquired the qualifying shares for nearly 2 years after being appointed as director of the company. The Respondents have issued and allotted further 720 shares of Rs. 100/- each during 1996-97 to their own group fraudulently with a view to gain absolute control of the company. The petitioner being an existing minority shareholder was not even offered any of the said shares. The issue of further 720 shares by Respondents to their own group is also an act of oppression. He further stated that the Respondents had been mismanaging the affairs of the company by flouting pollution control norms laid down by Maharashtra Pollution Control Board (MPCB) in the interest of public. He had simply wished to ensure that the Respondents should act in conformity with the norms laid down by MPCB for pollution control. Since the MPCB was not satisfied with the explanation of the Respondents in this regard, it ordered for closure of the unit of the company at Balapur and cut off the water and electricity supply to the company. The company has neither given any concrete proposal for proper treatment and disposal of its effluent nor it has taken recourse to legal remedies by challenging the order of MPCB in High Court by way of writ petition. The company has become non operational because of mismanagement on the part of the Respondents and the petitioner is not responsible for the same in any manner.

7. Summing up his arguments, Shri Ajay Kumar, Authorised Representative for the petitioner submitted that the petitioner is prepared to go out of the company provided he is given suitable compensation for loss of his office as director and his shares are purchased at a fair price after proper valuation.

8. Shri M.R. Reddy, Council for the Respondents denied all contentions of the petitioner. However, he admitted that the company is a family company with shareholders being closely related. he argued strongly that removal of the petitioner from the Board of Directors is not an act of oppression as being made out by the petitioner and allegations in this regard are baseless. The petitioner failed to acquire qualification shares to be director and had failed to attend the Board meetings which was duly informed to him owing to which the proceedings for his removal had to be initiated. This ultimately resulted in his removal from the Board of Directors in 1993 and his remuneration as director was stopped about which he was informed. As regards allegation of the petitioner in respect of allotment of further 720 shares by the Respondents to their own group, he explained that the petitioner had been present at the Board Meetings until 1992 and had never raised objections to the allotment of said shares till then. If the petitioner had wanted to contribute further capital to the company he could have done so and obtained the shares during his period as director. On the contrary, he never did so and permitted further allotment of shares at face value. The very fact that the petitioner never attempted to hold enough shares required to qualify as director coupled with the fact that he still was appointed as director in the company, points to the fact that this was done by the fellow Board Members out of sympathy for the petitioner at that time. Further, the petitioner attributed the closure of the unit of the company by writing a complaint to MPCB to take revenue for his removal as director from the company. The pressure exerted by the petitioner on MPCB may have caused MPCB to act in haste and then issue closure notice without proper application of mind, logic and reasoning. To sum up, the Counsel for Respondents expressed his unwillingness for an amicable settlement and pressed for dismissal of the petition and decide the case on merits.

9. We had given time to both the parties to arrive at an amicable settlement of the dispute. However, both the parties have reported today their failure in arriving at any settlement. This petition, therefore, has to be decided on merits.

10. Even though the petition contains many other allegations other than the removal of the petitioner as director, arguments were advanced mainly in respect of removal of the petitioner as director and allotment of further shares to the Respondents group and as such we are restricting our findings only to those allegations. As rightfully pointed out by the Authorised Representative for the petitioner relying on Atmaram Modi v. ECL Agrotech Ltd. and Ors. (1999) 4 Comp.LJ 379 (CLB) that in case of a 'family company' or a company in the guise of a partnership, where there is an agreement expressed or implied (as may be established) or the articles so provide that the shareholders would participate in the management of the company then ouster/exclusion of one of the shareholders from the management could be considered to be an act of oppression. In another case of Dipak G. Mehta v. Shree Anupar Chemicals(P) Ltd. (1999) 2 Comp.LJ 539 (CLB): (1999) 33mCLA 393 (CLB) - we held, in facts of that case in which it was established that the company as in the guise of a partnership, removal of the petitioner as director was an act of oppression. In the same way in case of Naresh Trehan v. Hymatic Agro Equipment (P) Ltd. (1999) 4 Comp.L.J. 369 (CLB) where the company being a family company wherein implied agreement relating to participation of all the shareholders in the management was established, CLB held that ouster of one of them as director was an act of oppression warranting winding up of the company on just and equitable grounds.

In the present case, the claim of the petitioner is that the company is really a family company and is in the guise of a partnership. The said claim of the petitioner has not been refuted by the Respondents. The petitioner claims that there are three identifiable groups of shareholders--1st group consisting of the petitioner, 2nd group consisting of Respondent No. 2 and his family members and 3rd group consisting of Respondent No. 4 and his family members. The petitioner is the brother in law of Respondent No. 2 and Respondent No. 4. As a matter of fact there is nothing on record to show that the company invited any outsider to become a shareholder. The composition of Board of Directors shows that one member from each group has been taken on the Board as director and thus ensuring joint management. These facts combined with the long personal association between the petitioner and the Respondents would prima facie establish that the company has been incorporated with mutual trust and confidence among shareholders with a view to run it in the form of a quasi partnership and, therefore, the petitioner is at liberty to challenge his ouster from the management in this petition under Section 397.

11. The grievance of the petitioner relating to his removal is two fold. One is about contention of the company that had ceased him as director in terms of Section 283(1)(a) and 283(1)(g) and the second is his removal by the general body meeting held on 28.3.93. According to the petitioner, he did not receive any notices for the alleged three consecutive board meetings which he is alleged to have not attend. It is, however, observed that Respondents have neither indicated the dates of holding the alleged three Board Meetings nor have produced minutes and notices with proof of dispatch as evidence for the said meetings. The Respondents have also failed to show any proof of giving any opportunity to the petitioner to acquire qualification shares to be a director and/or by way of any offer of further shares to him as an existing shareholder. In absence of any evidence from the Respondents in support of their contention, we are of the view that the question of the petitioner vacating the office of director under Section 283(1)(a) and 283(1)(g) does not arise.

12. As far as the removal of the petitioner as director in EOGM held on 28.3.93 is concerned, the allegation of the petitioner is that he neither received any notice for the said meeting nor any special notice proposing a resolution for is removal as director pursuant to Section 284 of the Act. The Respondents failed to produce any notice with proof of dispatch and minutes of the alleged meeting as evidence. Thus, the petitioner's removal as director is illegal due to noncompliance of the provisions of Companies Act, 1956 in this regard. The facts of the case show that the act of removal of the petitioner as director is unjustified and oppressive to the petitioner who has been excluded from the management of the company.

13. As the petitioner has expressed his desire to go out of the company by selling his shares at a fair value and also after getting suitable compensation for loss of his office as director, we consider it appropriate in the interest of the company and the shareholders that the company should pay suitable compensation to the petitioner for loss of his office as director and his shares are purchased by the company or the Respondents at a fair value. For this purpose the amount of compensation for loss of office and fair value of the shares should be determined. As regards the amount of compensation for loss of office as director, we feel that a sum of Rs. 1 lac would be appropriate. Accordingly, we direct the company to pay a sum of Rs. 1 lac to the petitioner towards compensation within one month from the date of receipt of this order under intimation to this Bench. As regards valuation of shares, since the company is not doing any business now, the determination of fair value of the shares would not be appropriate. Therefore the value of the shares will be determined at face value with 12% simple interest per annum from the date of investment of Rs. 17,000/- by the petitioner in the company till the date of payment. Either the company or the respondents may purchase the shares at the value so computed and make payment within 30 days of this order. In case the company purchase the shares, its issued/paid up capital be reduced to the extent of the face value of the shares.

14. With the above directions, we dispose of the petition without any order as to cost. Liberty is granted to the parties to apply incase of any difficulty in implementing this order.