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 5, Cited by 0]

Delhi High Court

Epsilon Eduventures Private Limited vs Vatsal Rustagi on 5 May, 2022

Author: Anup Jairam Bhambhani

Bench: Anup Jairam Bhambhani

                          $~
                          *     IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                       Date of decision: 05.05.2022
                          +     ARB.P.937/2021
                                EPSILON EDUVENTURES PRIVATE LIMITED                   ..... Petitioner
                                                     Through:     Mr.     Gautam    Swarup    with
                                                                  Mr.Kartikeya Jaiswal, Ms. Gunjan
                                                                  Jindal & Mr. Rishab Kanojia,
                                                                  Advocates.
                                                     versus
                                VATSAL RUSTAGI                                      ..... Respondent
                                                     Through:     Mr. Ankit Virmani, Advocate.
                                CORAM:
                                HON'BLE MR. JUSTICE ANUP JAIRAM BHAMBHANI
                          %                          J U D G M E N T

                          ANUP JAIRAM BHAMBHANI J.
                                                                Brief Background
                                      By way of the present petition filed under section 11(6) of the
                                Arbitration & Conciliation Act, 1996 ('A&C Act'), the petitioner
                                seeks appointment of a sole arbitrator to adjudicate the disputes that
                                are stated to have arisen with the respondent.
                          2.    The petitioner is a company engaged in providing virtual educational
                                services to schools and other similar institutions. The respondent was
                                previously employed with the petitioner and held the position of Chief
                                Marketing Officer.
                          3.    The disputes between the petitioner and the respondent are stated to
                                have arisen from a settlement-cum-waiver agreement dated


Signature Not Verified
                          ARB.P.937/2021                                            Page 1 of 12
Digitally Signed
By:SUNITA RAWAT
Signing Date:05.05.2022
15:48:34
                                 11.09.2019, (the 'agreement') whereby, accordingly to the petitioner,
                                the respondent was entitled to represent himself as co-founder and
                                Chief Marketing Officer of the petitioner i.e. the company M/s.
                                Epsilon Eduventures Pvt. Ltd.; and not as co-founder of 'Classplus',
                                which the petitioner contends, is a product developed by the petitioner
                                during the respondents tenure as its employee.
                                                            Petitioner's Arguments
                          4.    In support of the petitioner's contention that the settlement-cum-
                                waiver agreement with the respondent prohibits him from
                                representing himself as co-founder of 'Classplus' software (the
                                'software'), Mr. Gautam Swarup, learned counsel appearing for the
                                petitioner has drawn the attention of this court to the following
                                provisions contained in the agreement :

                                      "1. Gainful Employment with the Company. The Party and the
                                      Company agree that the Party has provided valuable service to the
                                      Company during the period from January 27, 2016 to March 23,
                                      2018, and that the Company agrees to allow the Party to represent
                                      itself as the Co-Founder and Chief Marketing Officer of the
                                      Company, and that his services were valuable to the growth and
                                      development of the Company during the course of his employment.
                                      The Company agrees that it shall not object to the use of the
                                      aforementioned designation/capacity by the Party.
                                                                    *****
                                      "3. Settlement and Waiver of claims and disputes. The Party
                                      hereby acknowledges and agrees, that for valuable consideration
                                      provided to it as described herein :
                                              a.     The Party waives any claims it may have against the
                                                     Company, its Directors and Promoters, including in
                                                     relation to present claims, arising either out of its
                                                     employment or in its capacity as a shareholder of the
                                                     Company, and waives its claims under any disputes



Signature Not Verified
                          ARB.P.937/2021                                                  Page 2 of 12
Digitally Signed
By:SUNITA RAWAT
Signing Date:05.05.2022
15:48:34
                                                   against the Company by any party, including any
                                                  present or future shareholder or employee of the
                                                  Company.
                                             b.   The Party unequivocally and unconditionally agrees
                                                  that it has no claims and disputes on its behalf against
                                                  the Company, its Promoters, Directors and
                                                  shareholders in lieu of valuable consideration not
                                                  restricted to the pay and emoluments during their
                                                  service to the Company, the payment of consideration
                                                  of Rs. 10,77,240 (Rupees Ten lakhs, Seventy Seven
                                                  Thousand, Two Hundred and Forty Only), towards the
                                                  first tranche consideration, by the Purchaser to the
                                                  Party under the Share Purchase Agreement dated
                                                  September 07, 2019 ("SPA"), and as also mutual
                                                  considerations under this Agreement.
                                             c.   The Company also hereby waives any claims it may
                                                  have against the Party that may have arisen either out
                                                  of or in relation to such Party's employment or in its
                                                  capacity as a shareholder of the Company, and the
                                                  Company hereby unequivocally and unconditionally
                                                  agrees that no claims/disputes exist in this regard
                                                  against the Party.
                                             d.   The settlement and waiver of claims by the Party
                                                  under this Clause 3 also extends, pari materia, to
                                                  waiver of claims against related parties and group
                                                  companies of the Company, including specifically M/s
                                                  Bunch Microtechnologies Private Limited, and its
                                                  Promoters and Directors, as the case may be."

                                                       (bold in original; under-scoring supplied)

                          5.    It is the petitioner's contention that, in his 'LinkedIn' profile, the
                                respondent has posted the following text and content representing and
                                claiming that he is co-founder of the software :




Signature Not Verified
                          ARB.P.937/2021                                                  Page 3 of 12
Digitally Signed
By:SUNITA RAWAT
Signing Date:05.05.2022
15:48:34
                           6.    For clarity, Mr. Swarup explains that the software is a product used
                                by the petitioner for providing on-line educational services inter-alia
                                to manage coaching institute and sell on-line classes.
                          7.    It is the petitioner's case that at the time of severance of their
                                employment relationship, the respondent was permitted by the
                                petitioner only the restricted right to represent himself as co-founder
                                of the petitioner company, which was a limited right; and such
                                permission contained an implied, negative covenant enjoining the
                                respondent from claiming any rights or interests whatsoever in
                                relation to the individual software products developed by the
                                petitioner, including the Classplus software. The petitioner's
                                grievance is, that by reason of the misrepresentation made by the
                                respondent, the petitioner is unable to commercially exploit the
                                intellectual property in the software products, whether by assignment
                                or licensing to third parties.
                          8.    It is argued on behalf of the petitioner, that the dispute as to whether
                                the respondent is permitted under the terms of the agreement to
                                represent that he was co-founder of the software in question, is a
                                dispute that is arbitrable and falls within the ambit of clause 5 of the



Signature Not Verified
                          ARB.P.937/2021                                             Page 4 of 12
Digitally Signed
By:SUNITA RAWAT
Signing Date:05.05.2022
15:48:34
                                 settlement-cum waiver-agreement, whereby parties have agreed to
                                refer their disputes to arbitration. Clause 5 reads as under :

                                      "5. Dispute Resolution. The Party and the Company agree that any
                                      and all disputes under this agreement, and pertaining to the validity
                                      of this Agreement, or of the terms of settlement and waiver of claims
                                      hereunder, shall be exclusively adjudicated by reference to
                                      arbitration by a sole arbitrator appointed mutually between the
                                      parties hereto. In the event, the parties fail to mutually appoint the
                                      sole arbitrator with thirty (30) day from notice of dispute given by
                                      either party, the arbitrator shall be appointed as per the provisions
                                      of the Arbitration and Conciliation Act, 1996 read with rules framed
                                      thereunder. The arbitration proceedings shall be conducted in Delhi
                                      in accordance with applicable laws of India and specifically with
                                      reference to the Arbitration and Conciliation Act, 1996. The
                                      arbitration proceedings shall be in the English language. The award
                                      of the arbitrator shall be substantiated in writing. The arbitrator
                                      shall also be entitled to decide on the costs of the arbitration
                                      proceedings. The award of the arbitrator shall be binding on the
                                      parties subject to the applicable laws, and the award shall be
                                      enforceable in any competent court of law."

                                                                                       (emphasis supplied)

                          9.    It is submitted that there is no dispute as to the fact that the territorial
                                jurisdiction in relation to the arbitral process lies with the courts of
                                law in Delhi; and therefore there is no impediment to the disputes
                                being referred to arbitration by this court appointing an arbitrator in
                                the present proceedings.
                                                           Respondent's Arguments
                          10.   Opposing the appointment of an arbitrator however, Mr. Ankit
                                Virmani, learned counsel appearing for the respondent submits that
                                clause 1 of the settlement-cum-waiver agreement specifically and



Signature Not Verified
                          ARB.P.937/2021                                                    Page 5 of 12
Digitally Signed
By:SUNITA RAWAT
Signing Date:05.05.2022
15:48:34
                                 expressly states that the services of the respondent were valuable to
                                the growth and development of the company and permits the
                                respondent to represent himself as co-founder and Chief Marketing
                                Officer; and that the petitioner cannot object to the respondent using
                                the designation/capacity that he held at the company. It is argued that
                                as a sequitur, there is no negative covenant or prohibition on the
                                respondent asserting what he was engaged in doing in the course of
                                his employment; and that therefore, the respondent is well within his
                                rights to represent himself as a co-founder of the Classplus software,
                                in the making of which he was engaged.
                          11.   Alternatively, it is submitted, that even if the petitioner entertains the
                                grievance that the respondent cannot do so, such grievance is not a
                                dispute that arises from the settlement-cum-waiver agreement and is
                                therefore not amenable to arbitration under clause 5 thereof.
                          12.   It is Mr. Virmani's submission that the theory of an implied negative
                                covenant has been conjured-upby the petitioner only to bring the
                                alleged dispute within the purview of the settlement-cum-waiver
                                agreement.
                          13.   Counsel also argues, that as is evident from the relevant portion of
                                his. 'LinkedIn' profile (as extracted above), the respondent is only
                                claiming to be a 'co-founder' of Classplus software and not as a 'co-
                                owner' of the software. It is argued that therefore, even if there is a
                                negative covenant, as the petitioner contends but the respondent
                                denies, that negative covenant only prohibits the claim of 'ownership'
                                in respect of the software; but the respondent has not made any such
                                claim to ownership. It is also pointed-out that in legal notice dated


Signature Not Verified
                          ARB.P.937/2021                                              Page 6 of 12
Digitally Signed
By:SUNITA RAWAT
Signing Date:05.05.2022
15:48:34
                                 28.09.2020 issued by the petitioner to the respondent, the petitioner
                                itself said that the brand and trademark 'Classplus' belongs solely and
                                exclusively to another company called M/s Bunch Microtechnologies
                                Pvt. Ltd; which means that neither the petitioner nor any of its
                                employees have any rights whatsoever in or to the software. Absent
                                any rights in the software belonging to the petitioner, it has no locus
                                standi to make any claim or even to file the present petition.
                          14.   It is also argued, that assuming all circumstances against the
                                respondent, it is inexplicable how an assertion that the respondent is a
                                co-founder of the software can tarnish the reputation or dilute the
                                prestige of the petitioner or of M/s Bunch Microtechnologies Pvt. Ltd.
                                or their trademark or brand name or cause any financial loss. Other
                                contentions, which ex-facie appear to relate to the merits of the
                                disputes between the parties, have also been raised on behalf of the
                                respondent.
                          15.   Mr. Virmani has also stressed that in the backdrop of what the
                                respondent contends are inconceivable grievances against him, the
                                petitioner is attempting to drag the respondent into arbitration
                                proceedings, which would entail huge costs, which the respondent can
                                ill-afford; pointing-out that the petitioner on the other hand is a well-
                                funded corporate entity. The respondent would therefore be hard put
                                to defend wholly unnecessary and futile arbitration proceedings.




Signature Not Verified
                          ARB.P.937/2021                                              Page 7 of 12
Digitally Signed
By:SUNITA RAWAT
Signing Date:05.05.2022
15:48:34
                                           Judgments relied upon by the Petitioner
                          16.     In support of its position, the petitioner cites Mcdermott
                                  International Inc vs. Burn Standard Co. Ltd.,1and Sudarshan
                                  Trading Co. vs. Government of Kerala2, to contend that any dispute
                                  or conflict in the interpretation or construction of a contractual term
                                  itself constitutes a dispute arising from or pertaining to a contract.
                          17.     It is submitted that an inquiry into the legal tenability and scope of a
                                  claim is the sole prerogative of the arbitral tribunal under section 16
                                  of the A&C Act inter-alia under the principle of kompetenz-
                                  kompetenz. It is argued that in Vidya Drolia vs. Durga Trading
                                  Corporation3 and in Saksham Impex Pvt. Ltd vs. Akshat Kumar
                                  Anchan4the principles laid down are that a dispute is to be referred to
                                  arbitration where :
                                  (i)     The contentions relating to non-arbitrability are plainly
                                          arguable;
                                  (ii)    When a summary consideration of rival contentions by the
                                          referring court would be inconclusive and inadequate;
                                  (iii)   When facts are contested; and/or
                                  (iv)    When parties appear to adopted dilatory tactics or hinder the
                                          conduct of arbitral proceedings.
                                                      Judgments relied upon by the Respondent
                          18.     On the other hand, it is the respondent's contention that Vidya Drolia
                                  (supra) holds that ex-facie meritless proceedings ought to be weeded-

                          1
                            (2006) 11 SCC 181
                          2
                            (1989) 2 SCC 38
                          3
                            (2021) 2 SCC 1
                          4
                            (2021) SCC Del 3999



Signature Not Verified
                          ARB.P.937/2021                                                 Page 8 of 12
Digitally Signed
By:SUNITA RAWAT
Signing Date:05.05.2022
15:48:34
                                     out at the threshold; and that in DLF Home Developers vs. Rajpura
                                    Home Pvt. Ltd and Anr.5, the Hon'ble Supreme Court has mandated
                                    that the limited jurisdiction under section 11 does not denude the
                                    court of its judicial functions to look beyond the bare existence of the
                                    arbitration clause and to cut the dead-wood and conduct a prima-facie
                                    review at the stage of reference, to weed-out any frivolous and
                                    vexatious claims to prevent wastage of public and private resources.
                          19.       It is argued that in DLF Home Developers(supra), the Hon'ble
                                    Supreme Court has said that the High Court is not expected to act
                                    mechanically to deliver a purported dispute raised by the applicant to
                                    the doorstep of the arbitrator; and the court is not prevented from
                                    declining the prayer of reference if a dispute in question does not
                                    relate to the arbitration agreement.
                                                              Analysis & Conclusions
                          20.       This court has perused the arbitration clause and the relevant
                                    provisions of the settlement-cum-waiver agreement signed between
                                    the parties; and has given serious thought to the essential disputes
                                    raised by the petitioner with the respondent as to the respondent's
                                    alleged claim of being co-founder of the software in question; and has
                                    tested it on the anvil of the scope and ambit of the arbitration
                                    agreement contained in clause 5.
                          21.       Without delving deeper into the factual disputes and without
                                    expressing any opinion as to the merits or demerits of the contentions
                                    raised, what is seen on a prima-facie perusal of clause 1 is that that
                                    covenant expressly permits the respondent to representing himself as
                          5
                              2021 SCC OnLine SC 781



Signature Not Verified
                          ARB.P.937/2021                                                 Page 9 of 12
Digitally Signed
By:SUNITA RAWAT
Signing Date:05.05.2022
15:48:34
                                 co-founder and Chief Marketing Officer of the petitioner and says that
                                the petitioner shall not object to such use by the respondent. The
                                question whether the respondent was engaged and involved in the
                                development of 'Classplus' software in question in his capacity as co-
                                founder and Chief Marketing Officer is a question of fact, that
                                requires detailed consideration on merits, based upon evidence to be
                                led by the parties. The question whether the petitioner permitting the
                                respondent to represent himself as co-founder and Chief Marketing
                                Officer of the company also included the permission to represent
                                himself as co-founder of the software, is again one of interpretation of
                                the settlement-cum-waiver agreement, which is within the remit only
                                of the arbitrator.
                          22.   Broadly, the legal principle is that if one party asserts that there is a
                                dispute; and the other party denies that there is such dispute, that itself
                                is a dispute between the parties.
                          23.   Whether or not the disputes alleged fall within the scope and ambit of
                                the arbitration agreement has to be seen by a referring court but
                                purely on a prima-facie basis, addressing the following questions :
                                (i)    Is the arbitration agreement restricted only to certain specified
                                       disputes or is it worded in a manner so as to include within its
                                       fold any and all disputes arising from an agreement?
                                (ii)   Do the contentions and counter-contentions raised by the
                                       parties emanate from their relationship under the agreement or
                                       outside of it? and




Signature Not Verified
                          ARB.P.937/2021                                               Page 10 of 12
Digitally Signed
By:SUNITA RAWAT
Signing Date:05.05.2022
15:48:34
                                 (iii)   Are the disputes per-se non-arbitrable, which would be so if the
                                        disputes are such that they are required to be dealt with in-rem
                                        and not in-personam?
                          24.   To be sure, in the present case, even the respondent does not dispute
                                that it is not the owner of intellectual property rights in the software.
                                In fact, if anything, it is the respondent's own contention that by
                                claiming in his 'LinkedIn' profile that he was co-founder of the
                                software, he is not claiming ownership but only that he was engaged
                                in the development of the software during his employment with the
                                petitioner. Accordingly, this is not a dispute relating to intellectual
                                property rights that would be non-arbitrable. This answers question
                                No. (iii) above.
                          25.   Insofar as the question No. (ii) is concerned, the respondent's
                                relationship with the petitioner in respect of his past employment, is
                                governed entirely by the settlement-cum-waiver agreement; and any
                                disputes arising from or in relation to such past employment, is
                                therefore governed by the said agreement. It is therefore far-fetched
                                for the respondent to contend that the dispute raised by the petitioner
                                against his representing to be co-founder of the software does not
                                arise from the settlement-cum-waiver agreement.
                          26.   Addressing question No. (i) therefore, as a sequitur it cannot be
                                contended that such dispute is not amenable to arbitration under the
                                arbitral mechanism provided in clause 5 of the settlement-cum-waiver
                                agreement, which clause is cast in the widest possible words, to
                                include " ... any and all disputes under this agreement, ... or of the
                                terms of settlement and waiver of claims ...".


Signature Not Verified
                          ARB.P.937/2021                                              Page 11 of 12
Digitally Signed
By:SUNITA RAWAT
Signing Date:05.05.2022
15:48:34
                           27.   In view of the above discussion, the present petition is allowed.
                          28.   Accordingly this court proposes to appoint Mr. B.B. Sawhney, Senior
                                Advocate (Cellphone. No.9810041533) to act as sole arbitrator to
                                adjudicate the disputes between the petitioner and the respondent.
                          29.   The arbitrator shall be entitled to fee as stipulated in Fourth Schedule
                                to the A&C Act or as may be agreed to by the parties with the learned
                                sole arbitrator.
                          30.   The petitioner is directed to approach the proposed sole arbitrator
                                within 01 week; seek disclosures in terms of section 12 of the A&C
                                Act; and to file the same before this court, before next date of hearing,
                                with a copy to the opposing counsel.
                          31.   List for further consideration on 31st May 2022.




                                                                  ANUP JAIRAM BHAMBHANI, J.

MAY 05, 2022/uj Signature Not Verified ARB.P.937/2021 Page 12 of 12 Digitally Signed By:SUNITA RAWAT Signing Date:05.05.2022 15:48:34