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 32, Cited by 6]

Bombay High Court

Dr.Percy Rutton Kavasmaneck vs Gharda Chemicals Ltd on 14 November, 2008

Author: A.M.Khanwilkar

Bench: A.M.Khanwilkar

SQP         IN THE HIGH COURT OF JUDICATURE AT BOMBAY

              ORDINARY ORIGINAL CIVIL JURISDICTION

                 COMPANY PETITION NO.77 OF 1990




                                                                 
       1.Dr.Percy Rutton Kavasmaneck,




                                         
       2.Aban Percy Kavasmaneck,

         both residing at 628,
         Parsi Colony, Dadar,
         Bombay-400 014.                       ...Petitioners




                                        
            Versus

       1.Gharda Chemicals Ltd.,




                                
       2.Dr.Keki Hormusji Gharda,

       3.P.N.Devrajan,
                     
       4.Abab Keki Gharda,

         all having their office at
                    
         48, Hill Road, Bandra (West),
         Bombay - 400 050.

       5.Noshir K.Warden,
         residing at 692, Chinoy Bldg.,
         Dinshaw Master Road, Parsi Colony,
        


         Bombay 400 014.
     



       6.Gharda Agro Chem Trust,
         having its office at 48,
         Hill Road, Bandra (West),
         Bombay 400 050.
 




       7.M.M.Sharma,
         C/o.Gharda Agro Chem Trust,
         having its office at 48,
         Hill Road, Bandra (West),
         Bombay 400 050.





       8.Hosang C.Patel,
         C/o.Gharda Agro Chem Trust,
         having its office at
         48 Hill Road, Bandra (West),




                                         ::: Downloaded on - 09/06/2013 14:03:46 :::
                             :   2   :



       Bombay 400 050.


     9.Bai Ratanbai Gharda Hospital Trust,
       48 Hill Road, Bandra (W),




                                                                
       Bombay 400 050.

     10.Mr.R.Kannan,




                                        
        C/o.Gharda Chemicals Limited,
        having its office at 48,
        Hill Road, Bandra (West),
        Bombay 400 050.




                                       
     11.Mrs.A.Ruby Madon,

     12.Mr.Fali Madon,

        both of Bombay, Indian Inhabitants,




                               
        residing at Shalimar, Marine Drive,
        Bombay 400 020.
                
     13.Gharda Medical Foundation,
        having its address at 46,
        Hill Road, Bandra (West),
        Bombay 400 050.
               
     14.Nadir B.Godrej,
        residing at 40-D, B.G.Kher Marg,
        Bombay-400 006.

     15.Rishad K.Naoroji,
      


        residing at Belha Court,
        Ramchandani Marg, Bombay-400 005.
   



     16.Jamshed N.Godrej,
        residing at 40-D, B.G.Kher Marg,
        Bombay - 400 006.





     17.Smita V.Krishna,
        residing at A-261, Grand
        Paradi Apartments, Off August
        Kranti Marg, Bombay-400 026.

     18.Adi B.Godrej,





        residing at Plot No.2,
        Military Road, Juhu,
        Bombay - 400 049.




                                        ::: Downloaded on - 09/06/2013 14:03:46 :::
                            :   3   :



     19.Godrej & Boyce Mfg.Co.Ltd.,
        having its office at Pirojshanagar,
        Vikhroli, Bombay - 400 079.




                                                               
     20.Godrej Soaps Ltd.,
        having its office at
        Pirojshanagar, Eastern Express




                                       
        Highway, Vikhroli (E),
        Bombay - 400 079.

     21.Miss Tanya Adi Godrej,
        residing at Plot No.2, Military




                                      
        Road, Juhu, Bombay - 400 049.

     22.Aban Darius Kavasmaneck,
        residing at 626, Parsi Colony,
        Dadar, Bombay-400 014.




                              
     23.Master Rutton Darius Kavasmaneck,
        through Aban Darius Kavasmaneck,
                
        the mother and natural Guardian
        of Minor, residing at 626,
        Parsi Colony, Dadar, Bombay-400 014.
               
     24.Miss Pearl Darius Kavasmaneck,
        through Aban Darius Kavasmaneck,
        the mother and natural Guardian of
        Minor, residing at 626, Parsi Colony,
        Dadar, Bombay-400 014.
      


     25.Miss Mitchelle Darius Kavasmaneck,
        through Aban Darius Kavasmaneck,
   



        the mother and natural Guardian of
        Minor, residing at 626, Parsi Colony,
        Dadar, Bombay - 400 014.

     26.Christine Frances Mary Rebello,





        residing at 1, Kostka House,
        St.Peter Co-op.Housing Society,
        31-M, Gonsalves Road, Bandra,
        Bombay - 400 050.

     27.Bobby Caitan Pinto,





        residing at Dwarka Building,
        15/2, Near Don Bosco School,
        G.Gupte Road, Dombivali (W),
        Thane.




                                       ::: Downloaded on - 09/06/2013 14:03:46 :::
                            :   4   :




     28.Ms.Neeta Rambhai Bhanushali,
        residing at 2, Matru Smruti,
        Cheda Road, Dombivali (East),
        Thane.




                                                                
     29.Mr.Ashok Laxmidas Bhanushali,
        residing at 2, Matru Smruti,




                                        
        Cheda Road, Dombivali (East),
        Thane.

     30.Mr.Malte Pankaj Ashokkumar,
        residing at 'C' Building,




                                       
        A.Satya Apartments, Gokhale Road,
        Thane.

     31.Miss Purenima Ashokkumar Malte,
        residing at 'C' Building,




                              
        A.Satya Apartments, Gokhale Road,
        Thane.
                
     32.Mr.Mehul J.Somaiya,
        residing at Plot No.9,
        Love Nest, Dreamland Society,
        Jai Shankar Nagar, Mulund (W),
               
        Bombay - 400 082.

     33.Mr.Caitan A.Pinto,
        residing at Dwarka Building,
        2nd floor, Room No.15,
        G.Gupte Road, Gaondevi Housing
      


        Society, Dombivali (West),
        Thane.
   



     34.Mr.Laxmidas P.Bhanushali,
        residing at 1, Matru Smruti,
        Cheda Road, Dombivali (East),
        Thane.





     35.Mr.Ashokkumar Maganlal Malte,
        residing at 'C' Building,
        A.Satya Apartments, Gokhale Road,
        Thane.





     36.Mr.Jitendra P.Somaiya,
        of Bombay, Indian Inhabitant,
        residing at Plot No.9, Love Nest,
        Dreamland Society, Jai Shankar Nagar,




                                        ::: Downloaded on - 09/06/2013 14:03:46 :::
                             :   5   :



        Mulund (W), Bombay - 400 082.

     37.Mr.Cali Nasarvanji Madon,
        of Bombay, Indian Inhabitant,
        residing at Shalimar, 2nd floor,




                                                                
        Flat No.216, N.Subhash Road,
        Marine Drive, Bombay-400 020.




                                        
     38.Mr.Vishwanath R.Hiremath,
        of Bombay, Indian Inhabitant,
        residing at 3, Jal Kiran, 35,
        Cuffe Parade, Bombay-400 005.




                                       
     39.Gharda Consultants Pvt.Ltd.,
        having their office at 5/6,
        Jer Mansion, 10 W.P.Warde Marg,
        Off.Turner Road, Bandra (West),
        Bombay- 400 050 and through its




                               
        Director, Dr.K.H.Gharda, presently
        residing at Sea-King Apartments,
        Flat No.101, Band Stand, Bandra,
                
        Mumbai - 400 050.

     40.Mr.C.H.Gandhi and
               
     41.Mr.S.C.Gandhi,

        both residing at 65,
        Linking Road, Main Avenue,
        Santacruz, Bombay-400 057,
        now showing an address at 201,
      


        Silver Oak, Near Amrakunj Society,
        Race Course (North), Baroda-390 007.
   



     42.C.H.Saheba

     43.C.C.Saheba,





        both of Bombay, Indian Inhabitants,
        residing at "Prachi", 6 Navyug Society,
        Juhu Scheme, Vile Parle (West),
        Bombay - 400 056.

     44.Dr.Bomi Piloo Patel,





        of Bombay, Indian Inhabitant,
        residing at 902, Benhur,
        N.D.Road, Bombay-400 006,
        having his office at 48,




                                        ::: Downloaded on - 09/06/2013 14:03:46 :::
                              :   6   :



          Hill Road, Bandra (West),
          Bombay-400 050.                         ...Respondents

                             .......




                                                                    
     Mr.Kevic Setalvad with Mr.Cyrus Bharucha, Mr.Nusrat
     Hassan   & Mr.Sidhartha     Srivastava i/b D.H.Law
     Associates for Petitioners.




                                            
     Mr.Vinod Bobde, Sr.Counsel with Mr.Kumar Desai,
     Mr.Shyam Mudaliar, Mr.Shehzad A.K.Najam-es-Sani i/b
     Mr.Reza A.K.Najam-es-Sani for Respondents 1 & 2.




                                           
     Mr.Sunip K.Sen i/b Mr.Reza A.K.Najam-es-Sani                       for
     Respondent No.4.

     Mr.T.N.Subramanian with Mr.Zal.T.Andhyarujina i/b




                                
     M/s.Rustomji & Ginwala for Respondents 5 to 9 & 39
     to 44.
                  
     Mr.T.N.Subramanian with Mr.Zal.T.Andhyarujina
     M/s.Kanga & Co. for Respondents 11, 12 & 37.
                                                                        i/b


     Mr.T.N.Subramanian with Mr.Zal.T.Andhyarujina                      i/b
                 
     M/s.Purnanand & Co. for Respondent No.13.

     Mr.Amit Jamsandekar with Ms.Pratibha                 Mehta with
     Ms.Ramya Mahesh i/b Little & Co. for                 Respondents
     14 to 21.
      


     Mr.T.N.Subramanian with Mr.Zal.T.Andhyarujina                      i/b
     M/s.Wadia Ghandy & Co. for Respondent No.29.
   



                             ......





                            CORAM:       A.M.KHANWILKAR, J.

                                         NOVEMBER 14, 2008.

     JUDGMENT :

1. This Petition is filed under Sections 397, ::: Downloaded on - 09/06/2013 14:03:46 ::: : 7 :

398, 402, 403 and 433(1)(f) of the Companies Act, 1956 (hereinafter referred to as 'the Act'). It was originally presented by seven Petitioners (hereinafter referred to as 'the Petitioners group') claiming to be minority group having 27.21% share in Respondent No.1 Company. However, after the admission of the Company Petition and before the same could proceed for final hearing, the Petitioner Nos.1, 2, 3, 6 and 7 have withdrawn from the proceedings unconditionally. Thus, it is only the original Petitioner Nos.4 and 5 (hereinafter referred to ig as 'the present Petitioners') have decided to pursue this action. Notably, the shares held by the Petitioners 4 and 5 together would constitute only about 6.66% of the share capital of the Respondent No.1 Company.

2. Briefly stated, sometime in or around 28th April 1962, a partnership firm consisting of four partners came into being which operated in the name and style as Gharda Chemicals Industries. The four partners were none other than the predecessor of the present Petitioners Mr.Rutton Kavasmaneck who held 30% in profits. The mother of Respondent No.2 ::: Downloaded on - 09/06/2013 14:03:46 ::: : 8 :

Mrs.Ratanbai Gharda having 15% share in profits.
The Respondent No.2 Dr.Keki Hormusji Gharda having 40% share in profits. The 4th partner Mrs.Coomi Warden had 15% share in profits. The partnership firm was running business of selling chemical process know-how and of manufacturing dyes, chemicals and textile auxiliaries. On 30th November 1965, one of the partner namely mother of Respondent No.2 Ratanbai Gharda expired. After her demise, new partnership firm in the same name Gharda Chemical Industries was constituted consisting of three partners. The predecessor of the present Petitioners (Rutton Kavasmaneck) was assigned 35% share in profits; whereas, Respondent No.2 (Dr.Keki Hormusji Gharda) was assigned 45% share in profits and the third partner (Mrs.Coomi Warden) was assigned 20% share in profits.
Thereafter, on 7th March 1967, Respondent No.1 was incorporated and registered as Private Limited Company to take over the running business of the firm Gharda Chemical Industries. The Respondent No.1 had a paid up capital of 2000 shares of Rs.100/-each (total Rs.2,00,000/-). The holding of the erstwhile three partners, predecessor of the ::: Downloaded on - 09/06/2013 14:03:46 ::: : 9 :
present Petitioners (Rutton Kavasmaneck), the Respondent No.2 (Dr.Keki Hormusji Gharda) and the third partner (Mrs.Coomi Warden) was 600 shares, 1100 shares and 300 shares respectively. In terms of percentage, they respectively held 30:55:15 shares of the Company. When the Respondent No.1 Company was incorporated, the predecessor of the present Petitioners had credit balance in Rutton Kavasmaneck's capital account with the partnership firm in the sum of Rs.2,90,000/- (Rupees Two Lakhs Ninety Thousand). However, he chose to invest only Rs.60,000/-
(Rupees Sixty Thousand) for purchasing 600 shares towards his capital contribution in the Respondent No.1 Company. He deposited Rs.1,80,000/- (Rupees One Lakh Eighty Thousand) with the Respondent No.1 Company on interest basis.

That deposit was later on returned by the Respondent No.1 Company on 30th June 1968. The predecessor of the present Petitioners (Rutton Kavasmaneck) withdrew the balance amount of Rs.50,000/- (Rupees Fifty Thousand) lying in his capital account of the firm. These facts are relevant in the context of the stand taken by the present Petitioners that the Respondent No.1 ::: Downloaded on - 09/06/2013 14:03:46 ::: : 10 :

Company was a glorified partnership company incorporated and registered in furtherance of confidence reposed by the three erstwhile partners interse.

3. This Petition, which was originally presented by seven Petitioners claiming to have held between themselves to the extent of 27.21% of the subscribed and paid up capital of the Company.

The allegation in the Petition in substance was that the Petitioners group was being sidelined by the majority group and the Respondent No.2 by his continuous acts of commission and omission, was bent upon to take the complete control of the Respondent No.1. The Petitioners relied on instances which according to them constituted oppression on the minority group and claimed that the mischief committed by the Respondent No.2 should be remedied. The grievance is that the second Respondent has taken over complete control of the company after the demise of predecessor of present Petitioners (Rutton Kavasmaneck). During the life time of the said Rutton Kavasmaneck, he was admittedly the Chairman of the Board of ::: Downloaded on - 09/06/2013 14:03:46 ::: : 11 :

Directors of the Respondent No.1 Company. It is alleged that even during his life time, the Respondent No.2 attempted to rest complete control of the Company with himself. With that end in mind, the Respondent No.2 delayed the transmission of shares of the deceased Rutton Kavasmaneck in favour of the present Petitioners and other heirs of the deceased and at the same time allowed transfer of substantial other shares in complete violation of Article 57 of the Articles of Association (hereinafter referred to as 'the A.O.A.').
It is asserted that there was consistent campaign on the part of the second Respondent to oust the Petitioners and for that repeated attempts were made interalia to prevent them any access to even the basic information, which the Petitioners as members and shareholders of the company were entitled to. Thus, not only causing harassment but also oppression on the minority shareholders. In Paragraph 14 of the original Petition, the Petitioners have then referred to illustrative instances such as Extra Ordinary General Meeting was purportedly held on 15th October 1988 and Resolution was passed purporting to authorise the ::: Downloaded on - 09/06/2013 14:03:46 ::: : 12 :
Board of Directors of the Company to borrow moneys (pursuant to Section 293 of the Act) to the extent of Rs.20 Crores. However, no notice of the purported meeting was given to the Petitioners or any of them. Besides, it is stated that Company had huge free reserves and had no expansion plan or proposal which would warrant any borrowing by the Company as purportedly authorised. In other words, the purported Resolution was not in the interests of the Company, for which reason, the Resolution was void and of no effect. It is then stated that the Company issued a notice dated 4th December 1989 informing the shareholders that the Annual General Meeting of the Company would be convened on 29th December 1989 to consider the Accounts as on 30th June 1989, to declare the dividend and to reappoint the third Respondent Director who had retired by rotation and eligible for reappointment, to appoint Auditors. According to the Petitioners, the original second Petitioner and one Dr.Rebello (the father of Petitioners 6 and 7) who held shares in the Company jointly with Petitioners 6 and 7, had attended the Registered Office of the Company on 29th December 1989 where the meeting was to be ::: Downloaded on - 09/06/2013 14:03:46 ::: : 13 :
held. But found that neither Respondent No.2 nor Respondent No.3 were present nor any shareholder was present. It is their case that in fact no meeting was held on 29th December 1989. It is then stated that the original second Petitioner had requested the Company to forward the list of shareholders as on 30th June 1989 and by his subsequent letter dated 10th January 1990 to forward the up-dated list of shareholders i.e. as on 10th January 1990. It is then stated that it has come to light after verification of the list of shareholders ig supplied by the Company that the second Respondent in violation of Article 57 of the A.O.A. purported to transfer to himself 3000 equity shares of the Company hitherto held by one N.K.Warden. According to the Petitioners, as per Article 57 of the A.O.A., those shares should have been offered to them on prorata basis. It is then stated that the third Respondent was not a member of the Company, for which reason, he was not qualified for being appointed and to continue as Director, having failed to acquire qualification shares within two months from his appointment as Director. Inspite of having ceased to be a ::: Downloaded on - 09/06/2013 14:03:46 ::: : 14 :
Director on 29th December 1988 in terms of Article 123 of A.O.A., the third Respondent purports to hold Office as Director with full knowledge and connivance of 2nd Respondent. It is then stated that the 2nd Respondent decided to institutionalise and perpetuate the research culture of the Company by starting the Gharda Research Foundation, for which he issued Circular on 24th August 1989 addressed to all shareholders of the Company.

According to the Petitioners, the sole purpose thereof was to usurp complete control over the Company.

The Petitioners further allege that the Company was not declaring fair dividends inspite of high earnings. The main cause for the Petitioners group to rush to file the present Petition was issuance of notice by the Company dated 16th January 1990 purportedly convening an Extra Ordinary General Meeting on 15th February 1990 to transact the business mentioned in the notice. The Agenda of items to be considered at the meeting were to increase borrowing powers, delete 'Pvt.' from the name, as Company had become a deemed Public Limited Company, increase the authorised capital of the Company, substitute Article 8 of the ::: Downloaded on - 09/06/2013 14:03:46 ::: : 15 :

A.O.A., substitute Articles 18 and 19 of the A.O.A., to amend Article 57 of the A.O.A. of Gharda Chemicals, to delete Article 123 which pertains to requirement for qualification shares.

4. According to the Petitioners group, the design of the 2nd Respondent to introduce above said items to be considered in the Extra Ordinary General Meeting convened on 15th February 1990 was to achieve indirectly which he could not do directly in 1989. This conduct of the 2nd Respondent was by reason of his brute majority in malafide and fraudulent exercise of majority powers. It is then stated that the Company is in effect a glorified partnership promoted by the 2nd Respondent and deceased Rutton Kavasmaneck predecessor of the present Petitioners. Such acts of the Respondent No.2 destroyed the fundamental basis of the Company on which the Company was incorporated and registered. The Petitioners assert that there was loss of mutual confidence and trust between the Petitioners group (minority group) and the 2nd Respondent and his management of the 1st Respondent Company. The 2nd Respondent was ::: Downloaded on - 09/06/2013 14:03:46 ::: : 16 :

bent upon to rest complete control of the Company by systematically excluding the Petitioners group from the management of the Company and even from the membership thereof and by diluting/nullifying the value of the shares already held by the Petitioners group. On these assertions, the Petitioners prayed that it would be just and equitable to dissolve and wind up the Respondent No.1 Company.

5. During the pendency of this Company Petition, the Petitioners group amended the Company Petition on two occasions. By way of first amendment, the Petitioners highlighted the issue regarding the transfer of shares being in contravention of Article 57 of the A.O.A. and were intended to prejudice and oppress the minority group. The first amendment was carried out on 9th April 1992. The Petitioners group once again carried out further amendment to the Company Petition on 17th February 2000. By this amendment, in substance, the Petitioners group have made grievance regarding the conduct of Extra Ordinary General Meeting convened on 15th February 1990;

::: Downloaded on - 09/06/2013 14:03:46 :::
                                        :    17    :



     such    as    creating situation so as to                     discard         the

     valid    proxy      of      the Petitioners            and      further        to

     discard      the    valid votes of the Petitioners                        group




                                                                               
     which    would      defeat the Resolution required to                          be




                                                       
     carried      out    as Special Resolution by majority                          of

     not less than 75%.            It is further asserted that the

     Respondents         allowed           invalid        proxies         of       the




                                                      
     Respondent        group to vote on the said                   Resolutions.

     By     way    of    amendment,           new      parties        have       been




                                          

impleaded as Respondents essentially those who were to be affected by the challenge to the transfer of shares in breach of Article 57 of A.O.A. The contesting Respondents have countered each of the allegation. I shall deal with the relevant facts and the stand of the respective parties while considering the relevant grounds.

6. As aforesaid, the original Petitioner Nos.1, 2, 3, 6 and 7 have withdrawn from the present proceedings unconditionally. As per their request, they have been deleted from the array of Petitioners. The effect of unconditional withdrawal from the proceedings by the said Petitioners is that they have given up their ::: Downloaded on - 09/06/2013 14:03:46 ::: : 18 :

challenge with regard to the alleged acts of oppression and mismanagement. In that, those Petitioners have consciously acquiesced in the acts complained of. It is further significant to note that during the arguments, the Counsel appearing for the present Petitioners, in all fairness, stated that although earlier the ground regarding mismanagement was given up, but has been once again introduced by way of amendment; nevertheless, the present Petitioners shall confine to the ground of oppression of minority. Indeed, learned Counsel had stated igthat the facts which are pressed into service in the context of ground of oppression of minority would, by itself, indicate mismanagement and be viewed accordingly.

7. The present Petitioners have filed elaborate written submissions besides making oral arguments through Counsel. During the submissions, the thrust of reliefs pressed on behalf of the present Petitioners was that to meet the ends of justice, this Court should pass appropriate order under Section 402 directing the majority shareholders to buy out the shares held by them at ::: Downloaded on - 09/06/2013 14:03:46 ::: : 19 :

such value as the Court may deem fit. In the alternative, the Court may consider granting relief in terms of prayer clauses (c) to (f), (h) to (hhh)
(v); (hhh) (xix); (xx); (xxii) and (xxiii) and prayers (i)-(i) to (5). This position is restated even in the concluding part of the written submissions filed on behalf of the present Petitioners.

8. I would, therefore, think it apposite to consider the entire matter only in the context of reliefs pressed on behalf of the present Petitioners and in particular the grounds referred to in the written submissions, while dealing with individual instances referred to in the Petition as amended.

9. Ordinarily, as the allegation is one of oppression of minority, the Court is bound to decide that aspect one way or the other on its own merits. Dependent on the finding reached on the said issue, the Court can proceed to pass appropriate order in equity or otherwise.


     Significantly,        in   the present case,             the      present




                                                  ::: Downloaded on - 09/06/2013 14:03:46 :::
                                      :   20    :



     Petitioners        have made it more than clear that                      the

     principal      relief      pressed       by   them      is     to     issue

     direction      to the majority shareholders to buy                        out




                                                                           
     the     shares      held    by      the    Petitioners           at     such




                                                   
     valuation as the Court may determine.                     Even if this

     relief    is to be granted to the Petitioners, in the

first place, the same will have to be confined only to the present Petitioners (original Petitioners 4 and 5). For, the other Petitioners (original Petitioners 1,2,3,6 & 7) have consciously withdrawn from the proceedings unconditionally. Insofar as the present Petitioners are concerned,as a matter of fact they are free to deal with the shares held by them. In that, the shares are now freely transferable. Indeed, when the Petition was presented at the relevant time, the Respondent No.1 Company was a Private Limited Company. As a result, there was restriction in the transfer of shares. However, it is common ground that now the Respondent No.1 Company has become a Public Limited Company-as a result of Special Resolution moved in the Extra Ordinary General Meeting dated 5th May 2001 having been defeated. Having acquired the status of a Public Limited Company, the restriction ::: Downloaded on - 09/06/2013 14:03:46 ::: : 21 :

on the right to transfer the shares which was applicable to Private Limited Company, would naturally get diluted. That however, does not mean that there would be no right in the Board of Directors to consider the transfer request on case to case basis on its own merit, keeping in mind the best interests of the Company so as to prevent any undesirable person becoming its member and if enrolment of such person as a member, is likely to be prejudicial to the Company. In other words, the Board of Directors would be justified in declining to register a given request for transfer of shares keeping in mind the paramount interests of the Company, if so required. The only other apprehension of the present Petitioners is that as has been cited in the past in respect of some of the transfer request that the maximum number of members provided in the A.O.A. (as 50 members) has already been exhausted. As a matter of fact, this restriction will have no relevance after the Respondent No.1 Company has admittedly become a Public Limited Company. For, restriction of maximum number of 50 members which may apply to a Private Limited Company, will be of no relevance ::: Downloaded on - 09/06/2013 14:03:46 ::: : 22 :
any more. Notably, even in respect of a Private Company which limits the number of its members to 50,as provided in the definition of "Private Company" in Section 3(1)(iii) of the Act, it would not include persons who are in the employment of the Company and persons who, having been formerly in the employment of the Company were members of the Company while in that employment and have continued to be member after the employment ceased.
Indubitably, the Company will be bound to process the share transfer request of the present Petitioners keeping in mind the regulations on the subject applicable at the relevant time as and when occasion arises.

10. Suffice it to observe that even if the present Petitioners were to succeed in establishing that it is a case of oppression and mismanagement, direction that could be issued against the majority of the members, is to buy out the shares held by the present Petitioners at a fair value, keeping in mind parameters provided in Article 57 (g) itself.






     At    best,    it could be further ordered that in                      the

     event,      the majority shareholders were                disinclined




                                                 ::: Downloaded on - 09/06/2013 14:03:46 :::
                                     :    23    :



     to    buy    out    the    shares        held      by     the        present

     Petitioners        within     a    reasonable time             after        the

     offer    is      made by the present Petitioners in                       that




                                                                              

behalf, it would be open to the present Petitioners to sell the said shares to any outsider as per the price finalised with them interse. Indeed, enrolment of the outsider transferee as member of the Respondent No.1 Company would be subject to scrutiny to be done by the Board of Directors in the best interests of the Company for preventing any undesirable person becoming a member of the Company.

The Board of Directors will have to assign tangible and legally sustainable reason to reject the request to register the transfer of any share. In my opinion, the principal relief claimed by the present Petitioners would stand addressed with the above arrangement.

11. I shall now proceed to consider the alternative reliefs pressed during the course of arguments by the Counsel for the present Petitioners. Indeed, although the present Petitioners have submitted that the reliefs to be presently reproduced are alternative reliefs, the ::: Downloaded on - 09/06/2013 14:03:46 ::: : 24 :

same in fact, are the substantive reliefs. I would straightaway refer to the said reliefs pressed by the present Petitioners, which read thus:
"(c) That the 2nd Respondent be restrained by an order of permanent injunction from exercising any rights or receiving any dividends or any rights or bonus shares or any accretions in respect of the said 3000 share purportedly registered in the name of the 2nd Respondent and the 1st Respondent;
(d) For orders and directions directing Respondents 1 & 2 to offer the said 3000 equity shares of the face value of Rs.100/- each (together with all accretions thereto) to the Petitioners in accordance with Article 57 of the Articles of Association at the value determined in accordance therewith and directing the 1st Respondent to register the same in the name of the Petitioners and make consequential notings on the 1st Respondent's records;
(e) For a declaration that the purported Extra Ordinary General Meeting purportedly held on 15/10/1988 is null and void and of no effect.
(f) For a declaration that the purported Annual General Meeting purportedly held on 29/12/1989 is null and void and of no effect.
(h) Holding the Extra Ordinary General Meeting on 15-2-1990 and/or transacting any business thereat whether as set forth in the said notice dated 16-1-1990 (Ex.'S' hereto) or otherwise.
::: Downloaded on - 09/06/2013 14:03:46 :::

: 25 :

(hh):(i) that it may be ordered and declared that the purported transfer of the said 4 shares described in Exhibit Q-42 hereto from the name of Respondent Nos.11 & 12 to the name of Respondent No.13 is contrary to the Articles of Association of the 1st Respondent Company and therefore, illegal, null and void and is liable to be set aside;
(h):(ii) that the register of the members of the 1st Respondent Company be rectified by deleting the name of Respondent No.13 from the register of members in respect of the said 4 shares described in Exhibit Q-42 hereto and by restoring the names of Respondent Nos.11 and 12 in respect of the said 4 shares.
(h):(iii) that Respondent No.1 and Respondent Nos.11 and 12 be ordered and directed to take all such steps as may be necessary, including the execution of transfer forms etc. in order to transfer the said four shares from the names of Respondent Nos.11 and 12 to the name of the Petitioners or any of them.
(hhh)(i) This Hon'ble Court be pleased to declare that the petitioner No.2 was and in a willing member/share holder of the Company as per the Articles of Association of the Company in respect of the 22 shares offered by Respondent No.5 and 6 referred to in para 14(a)(vii) above;
(hhh)(ii) that Respondent Nos.1, 5 and 6

be ordered and directed to take all such steps as may be necessary including the execution of transfer forms etc. in order to transfer the said 22 shares from the names of Respondent Nos.5 and 6 to the name of original Petitioner No.2 and the Register of members of the Company be ordered to be rectified accordingly forthwith;


       (hhh)(iii)   that   pending the hearing                and




                                  ::: Downloaded on - 09/06/2013 14:03:46 :::
                      :   26    :



final disposal of the Petition, Respondent No.1 be ordered and directed not to register the transfer of the said 22 shares from the name of Respondent No.5 and 7 to any outsider non-member of the company;

(hhh)(iv) that this Hon'ble Court be pleased to declare that the purported sale or transfer of shares from Respondent Nos.33 to 36 in favour of Respondent No.27 to 32 and the Respondent No.1 Company's registration of such transfers as per particulars set out in Exhibit-QQ20 hereto is void, invalid and illegal;

(hhh)(v) that this Hon'ble Court be pleased to order and declare that the purported sale or transfer of the said shares in favour of Respondent Nos.27 to 32 by Respondent Nos.33 to 36 and the registration of the transfer of the said shares in the Register of Members of the Respondent No.1 Company be cancelled and set aside and the Register of Members of Respondent No.1 Company be rectified accordingly;

(hhh)(xix) that it may be ordered and declared that the purported transfer of the said 5 shares referred to in paragraph 16(S)(1)(xiii) hereto from the names of Respondent Nos.2 & 4 to the name of Respondent no.44 is contrary to the Articles of Association of the 1st Respondent Company and therefore illegal null and void and is liable to be set aside;

(hhh)(xx) that the Register of Members of the 1st Respondent Company be rectified by deleting the name of Respondent No.44 from the Register of members in respect of the said 5 shares and by restoring the names of Respondent Nos.2 & 4 in respect of the said 5 shares;

(hhh)(xxii) that it may be ordered and ::: Downloaded on - 09/06/2013 14:03:46 ::: : 27 :

declared that the purported transfer of the said 5492 shares in favour of Respondent No.39 (Gharda Consultants Private Limited) is contrary to the Articles of Association of the 1st Respondent Company and contrary to the Companies Act, 1956 and is illegal null and void and is liable to be set aside;
(hhh)(xxiii) that the Register of Members of the 1st Respondent Company be rectified by deleting the name of Respondent No.39 (Gharda Consultants Private limited) from the Register of members in respect of the said 5492 shares and by restoring the names of the respective transferors in respect of the said 5492 shares;

[the aforesaid numbering is given on the basis that the prayers proposed in Company application No.130 and as communicated vide letter dated 26th July, 1993 will be sanctioned.]

(i) in the alternative to prayers (a) and

(b) above

(i) for appropriate orders and directions under sections 397, 398 and 402 of the Companies Act, 1956 including appointment of an Administrator or Special Officer of the 1st Respondent with all powers of the Board of Directors for a period of 5 years or for such other period as this Hon'ble Court may deem fit and proper for managing the affairs of the 1st Respondent and the Board of Directors of the 1st Respondent be displaced during such period;

(ii) the 1st Respondent be ordered to issue and allot to the Petitioners such number of equity shares of the nominal value of Rs.100/- each in the capital of the 1st Respondent as is requisite to give to the petitioners a majority on the issued and paid up equity shares in the capital of the 1st Respondent as per value or at such premium as may be fixed by the ::: Downloaded on - 09/06/2013 14:03:46 ::: : 28 :

Controller of Capital Issues, Government of India, or any other competent person as this Hon'ble Court deem fit and proper and to that intent the share capital of the Company be increased;
(iii) for orders and directions directing the Respondents 1 & 2 to offer the said 3000 equity shares of the face value of Rs.100/- each (together with all accretions thereto) to the Petitioners in accordance with Article 57 of the Articles of Association at the value determined in accordance therewith and directing the 1st Respondent to register the same in the name of the petitioners and make consequential notings on the 1st Respondent's records.
(ii)(1) that it may be ordered and declared by this Hon'ble Court that the and Extra Ordinary General Meeting purported to have been held on 15th February, 1990 the business conducted therein/resolutions purported to have been passed therein are all null and void and bad in law;
(2) that Respondent No.1 be restrained by an Order and Injunction of this Hon'ble Court from taking any steps or action on the basis or in pursuance of the resolutions purported to have been passed at the said meeting of 15th February, 1990 or from in any manner whatsoever giving effect thereto.
(3) that it may be ordered and declared that the purported transfer of 3,000 equity shares by Respondents No.5 in favour of 2nd Respondent is illegal, null and void;
(4) that this Hon'ble Court be pleased to rectify the register of members of the 1st Respondent by deleting the name of Respondent by deleting the name of Respondent No.2 and 4 in respect of 3000 ::: Downloaded on - 09/06/2013 14:03:46 ::: : 29 :
equity shares standing in their name and substituting the name of Respondent No.5, (5) that Respondent No.2 be restrained by a permanent order and injunction of this Hon'ble Court from in any manner whatsoever exercising any rights of membership whatsoever including the voting rights in respect of 3000 equity shares standing their names."

12. It would be now necessary to formulate the issues that have been agitated in the context of the abovesaid reliefs;

(1)

igWhether the present (original Petitioner Nos.4 and 5) who have Petitioners only less than 7% of the share holding in the share capital of the Respondent No.1 Company are entitled to pursue the claim under Section 397 of the Act ?

   



               (2)    Whether      the instances           pressed         into

               service       by    the        present          Petitioners





               indicate       that       the      affairs           of       the

Respondent No.1 Company is being conducted in the manner prejudicial to public interest or in a manner oppressive to any member or members?

::: Downloaded on - 09/06/2013 14:03:46 :::
                                 :    30    :




               If    yes,    whether      the    said       facts       would

               justify      making    of a winding up order                  on




                                                                        
               the    ground that it is just and                 equitable




                                                
               to    wind    up the Company and             whether         the

               winding      up of the Respondent No.1 Company

would or would not unfairly prejudice such members?

(3) Whether the present Petitioners have established that affairs of the Respondent No.1 ig Company are being conducted in a manner prejudicial to public interest or in a manner prejudicial to interests of the Company?

(4) Whether it is just and equitable to wind up the Respondent No.1 Company?

ISSUE NO.1 :

13. Reverting to the first issue, it has to be noted that the original Petition was presented by ::: Downloaded on - 09/06/2013 14:03:46 ::: : 31 :

seven Petitioners who claimed to have held between themselves 27.21% of the subscribed and paid up capital of the Company. Out of them, original Petitioner Nos.1, 2, 3, 6 and 7 have withdrawn from the present proceedings unconditionally. The effect of withdrawing from the present proceedings by the said Petitioners is to give up their claim and grounds alleged in the present Petition.
Instead, they have acquiesced of all the acts referred to in the present Petition and moreso in the stand taken by the Respondent Company. What is further relevant to note is that the present Petitioners (original Petitioner Nos.4 and 5) hold only 6.66% of the share holding of the 1st Respondent Company. There is no dispute on this position. The question is: whether the present Petitioners have right to apply under Sections 397 and 398 of the Act. To answer this question, it would be apposite to advert to Section 399(1) of the Act, which reads thus:
"399.Right to apply under sections 397 and
398.-
398. (1) The following members of a company shall have the right to apply under section 397 or 398:-
::: Downloaded on - 09/06/2013 14:03:46 :::
: 32 :
(a) in the case of a company having a share capital, not less than one hundred members of the company or not less than one-tenth of the total number of its members, whichever is less or any members or members holding not less than one-tenth of the issued share capital of the company, provided that the applicant or applicants have paid all calls and other sums due on their shares;
(b) in the case of a company not having a share capital, not less than one-fifth of the total number of its members."

14. The law requires that the specified strength of members of the Company have right to apply under Admittedly, igSection the present 397 or 398 Petitioners of the (original Act.

Petitioners 4 and 5) do not fulfil the requirement of Section 399(1) of the Act, which mandates that in the case of a Company having a share capital, not less than 100 members of the Company or not less than one-tenth of the total number of its members, whichever is less or any member or members holding not less than one-tenth of the issued share capital of the company. In case of company not having a share capital, not less than one-fifth of the total number of its members. The present Petitioners are only two and their holding is admittedly only 6.66%. On this finding, the ::: Downloaded on - 09/06/2013 14:03:46 ::: : 33 :

Petition should necessarily fail.
15. To get over this position, Counsel for the Petitioners, however, would rely on the exposition in the reported cases that the Court will have to consider the validity of the Petition on the facts as they were at the time of its presentation and the Petition which was valid when presented, does not become invalid on account of events subsequent to its presentation. Reliance is placed on the decision in Rajahmundry Electric Supply Corporation Ltd. v.

A.Nageshwara Rao reported in AIR 1956 SC

213. 213 That decision was rendered in the context of an application filed by the 1st Respondent under Section 162(v) and (vi) of the Act for an order that the Rajahmundry Electric Supply Corporation Ltd. be wound up. One of the contention canvassed before the Apex Court was that out of the 80 persons who had consented to the institution of the application, 13 were not share holders at all and that two members had signed twice. Besides 13 of the members who had given their consent to the filing of the application had subsequently withdrawn their consent. It was argued that ::: Downloaded on - 09/06/2013 14:03:46 ::: : 34 :

excluding these 28 members, the number of persons would be reduced to only 52. As a result, the condition specified under Section 153-C sub-clause (3)(a)(i) was not satisfied. The argument that subsequent to filing of the Application, some members had withdrawn their consent, militates against the validity of the Petition, has been overturned. Reliance is also placed on the decision of the Madras High Court, which has followed the principle stated in Rajahmundry's case (supra) in the case of L.R.M.K.Narayanan & Anr. v.

Pudhuthotam ig Estates Ltd.-(1992) 74 CC 30, Re :

Steelsons P.Ltd.-(1974) 44 CC 538 (Del.), Jawahar Singh v. Smt.Sharda Talwar-(1974) 44 CC 552 (at page 556), S.Varadarajan v. Venkateswara Solvent Extraction (P) Ltd.-(1994) 80 CC 693 (at page 712) and Kshounik Chowdhury v. Kero Rajendra-(2002) 1 CLJ 552 (at page 569).
16. There is no difficulty in following the exposition in the above said cases. However, the enquiry in the present Petition will have to be confined only in the context of grievance of the present Petitioners (original Petitioners 4 and 5) ::: Downloaded on - 09/06/2013 14:03:46 ::: : 35 :
and not on the basis of grievance made by the other original Petitioners (1, 2, 3, 6 & 7), since those Petitioners have consciously withdrawn from the proceedings unconditionally thereby giving up all the grievances made at their instance in the present Petition. That conscious act of the said Petitioners (original Petitioners 1, 2, 3, 6 & 7) relates back to the cause for institution of the Petition in relation to the grievances made by them. Any other view would result in a situation where the original Petitioners 1, 2, 3, 6 & 7 having consciously withdrawn from the present Petition unconditionally, would, indirectly, resurrect their claim by this process, which cannot be countenanced. For, the said Petitioners have willingly chosen to acquiesce into the acts and stand of the Respondent Company as also the decisions of the Respondent No.1 Company taken from time to time which were made subject matter of this Petition by them. It is well established position that the conduct amounting to oppression must be "continuing at the date of hearing of the Petition", which statement of law can be discerned from Halsbury's Laws of England, 4th Edition, ::: Downloaded on - 09/06/2013 14:03:46 ::: : 36 :
Volume 7, para 1011, which is quoted with approval by the Apex Court in the case of Kamal Kumar Dutta & Anr. v. Ruby General Hospital Ltd. & Ors.-(2006) 7 SCC 613, in particular, paragraph 41.
Keeping the abovesaid principle in mind, the grievance of the "present Petitioners" alone can be enquired into to find out whether it would constitute "continuing oppression" qua them, albeit holding only 6.66% of the shares of the 1st Respondent Company and no one else.
ISSUE NO.2 :
17. Be that as it may, reverting to the second issue, it needs to be noted that no case has been made out in the Petition that the affairs of the Company are being conducted in a manner prejudicial to the "public interest". Therefore, the discussion will have to be confined to the question as to whether the alleged affairs of the company are such that it would result in prejudice or oppression of minority shareholders.
18. According to the Petitioners, the company ::: Downloaded on - 09/06/2013 14:03:47 ::: : 37 :
is a closely held family company in the nature of glorified partnership, in which the personal relationships and mutual trust and confidence was flowing from the special underlying agreement which was the fundamental basis of the incorporation and continued existence of the Company and was an essential part of the substratum of the 1st Respondent. This assertion is made to further contend that the responsibility of the Directors such as Respondent No.2 would be far onerous.
19. The argument of the Petitioners has been rightly countered by the Respondents 1 to 4.

According to them, even though the Respondent Company has emanated from the original partnership business, the issue will have to be answered on the basis of provisions in the A.O.A. From the provisions of the A.O.A., it was more than clear that it is a Private Limited Company where the right to transfer shares of the Company is restricted in the manner prescribed in the Articles. I find that there is nothing in the A.O.A. to suggest that the Company was to be ::: Downloaded on - 09/06/2013 14:03:47 ::: : 38 :

treated as a glorified partnership.
20. According to the Petitioners, the 2nd Respondent along with his group, by their action systematically sought to rest complete control of the 1st Respondent by oppressing the minority shareholders. It was suggested by the Petitioners that there is deadlock in the company in that no special resolutions can be passed. The argument was that special resolutions under Section 189(2) of the Act requires majority of 75% of shareholding which majority shareholders do not have; whereas, minority shareholders held in excess of 25% of the shareholding. It was argued that all matters which require a Special Resolution, cannot be passed in view of the deadlock between the majority and the minority of shareholders. At the same time, it was contended that an order of winding up would unfairly prejudice the members.
21. Insofar as the argument of deadlock is concerned, it is noticed that there is no specific case made out in the Petition in this behalf.

Besides, the shareholding pattern of majority and ::: Downloaded on - 09/06/2013 14:03:47 ::: : 39 :

minority shareholders was almost same right since its inception when the Company was incorporated.
In that, the minority shareholders always held in excess of 25% of the shareholding. Inspite of that, the Company has travelled thus far. The facts would not justify a finding of deadlock in the Respondent No.1 Company.
22. According to the Petitioners, after the incorporation of the 1st Respondent, the 2nd Respondent with a view to gain absolute majority and control of the 1st Respondent, sought to oust the predecessor of the present Petitioners (deceased Rutton Kavasmaneck). Petitioners are relying on the oppressive attitude of the 2nd Respondent towards the deceased to contend that the deceased was unable to have a say in the management of the 1st Respondent.
23. In the first place, this assertion has not been substantiated. Indeed, the Petitioners have relied on letter sent by deceased to 2nd Respondent dated 27th June 1975. This letter has come on record for the first time along with the affidavit ::: Downloaded on - 09/06/2013 14:03:47 ::: : 40 :
of Darium Rutton Kavasmaneck dated 3rd August 2005.
Besides this letter, reliance is also placed on proceedings in Suit No.6360 of 1975. No reference of the contents of these documents are found in the original Petition.
24. The differences which have led to the writing of the said letter or for that matter for filing the Suit, if any, is a tall claim put up by the Petitioners to establish the fact that there has been continuous oppression of minority shareholders.

ig As a matter of fact, it is noticed that till the deceased Rutton Kavasmaneck was alive, he acted as Chairman of the Board of Directors and exercised all his powers in that behalf. The issues raised in the letter or the Suit do not suggest that the Respondent No.2 was instrumental in oppressing the deceased Rutton Kavasmaneck (predecessor of the present Petitioners).

25. The Petitioners would then assert that after the demise of Rutton Kavasmaneck on 5th February 1977, the Company was expected to transmit ::: Downloaded on - 09/06/2013 14:03:47 ::: : 41 :

the shares in favour of all the heirs of the deceased. The deceased had left behind about 3300 equity shares about 5.25% of paid up capital of the 1st Respondent. However, there was delay in transmission of the shares in favour of the heirs of deceased Rutton Kavasmaneck. Besides, no member of Kavasmaneck family was replaced on the Board after demise of the deceased Rutton Kavasmaneck.
Instead, the 4th Respondent was made a Director of the 1st Respondent in place of deceased.

26. The argument, though attractive, will have to be considered in the context of the fact that it is the heirs of deceased Rutton Kavasmaneck who for the first time applied for transmission of shares on 13th September 1989. The heirs of deceased had done so only after estate duty clearance relating to the estate of the deceased Rutton Kavasmaneck was available. It is well established position that the heirs of the deceased would be in a position to avail of the rights only after becoming a member of the Company and not otherwise. It is noticed from the record that within three days from the date of presentation of the request, the shares ::: Downloaded on - 09/06/2013 14:03:47 ::: : 42 :

were transmitted in the name of heirs of the deceased. Therefore, no fault can be found with the Company for not transmitting the shares of the deceased Rutton Kavasmaneck in the name of his heirs immediately after the demise of deceased Rutton Kavasmaneck. Suffice it to observe that the fact that the shares of deceased were transmitted in favour of heirs after over 12 years from the demise of the deceased is not on account of any deliberate failure or omission on the part of the Respondents and in any case, , cannot be the basis to draw inference that it was with a view to suppress or oppress the minority share holders. It was for the heirs of the deceased to apply for transmission of shares expeditiously. Due to their lapse, no adverse inference can be drawn against the Company. As aforesaid, so long as the shares were not transmitted in the names of heirs of the deceased, the question of nominating any of them on the Board of Directors did not arise. At the same time, since the affairs of the Company were required to be carried on, it was necessary to appoint some other able and suitable person as Director. The decision of the Company in ::: Downloaded on - 09/06/2013 14:03:47 ::: : 43 :
appointing in the first place Respondent No.4 and later on replacing him by Respondent No.7, cannot be viewed as oppression of the minority shareholders.

27. That leaves us with the instance or acts for period after the heirs of deceased Rutton Kavasmaneck were enlisted as members on account of transmission of shares in their favour. Although Petition deals with several aspects, in my opinion, it would be appropriate to consider the matter in the context of the grounds canvassed during the arguments and in particular, the relevant reliefs pressed by the present Petitioners at the hearing, to which reference has been made hitherto.

28. Insofar as reliefs (c) and (d) are concerned, the same are in the context of 3000 shares held by 5th Respondent which were sold to 2nd Respondent on 26th November 1988. The said shares were sold by the 5th Respondent for a consideration of Rs.12,00,000/- (Rupees Twelve Lakhs). According to the present Petitioners, the said transaction was not in conformity with the ::: Downloaded on - 09/06/2013 14:03:47 ::: : 44 :

provisions of Article 57 of the A.O.A., whereunder the shares were required to be offered to the other existing share holders and could not have been directly purchased by the 2nd Respondent. Insofar as the fact that 5th Respondent sold the said 3000 shares in favour of the 2nd Respondent on 26th November 1988, the same is not in dispute. The question is: whether the said transaction was contrary to the provisions of Article 57 of the A.O.A.

29. The ig Respondents 1 to 5, however, submit that as the sale of shares was between member to member, it was not necessary to offer the shares to other existing members of the Company. On the basis of the stand taken by the parties, the real question is of construction of Article 57 of the A.O.A. of the Respondent No.1 Company. We shall immediately refer to the said Article as was applicable prior to its amendment. The same reads thus :

"57. Save as aforesaid, the following provisions shall apply to the transfer of shares:-
::: Downloaded on - 09/06/2013 14:03:47 :::
: 45 :
(a) A member of the Company may transfer a share to his lineal descendant, but save as aforesaid no share shall be transferred to a person who is not a member of the Company so long as any member is willing to purchase the same at the fair value as hereinafter provided;
(b) The member proposing to transfer any shares (hereinafter called the proposing transferor) shall give notice in writing (hereinafter called a transfer notice) to the Company that he desires to transfer the same;
(c) Within the period of seven days from the receipt of a transfer notice as aforesaid the Company shall offer to each of the existing members of the Company respectively such number of the shares included in the transfer notice as a pro rata or as nearly as may be to the holding of each member respectively on the footing that if he desires to purchase any or all of such numbers of the said shares at the fair value he shall within fifteen days of the offer be entitled to apply for the purchase and transfer of the same and the Company shall be bound, upon payment to the transferor of the fair value of such shares, to transfer the shares of member applying;
(d) In case any member or members shall not have applied for the purchase and transfer of any or all of the shares to which he is entitled, the Company shall within seven days of the date at which the offer closed, offer the untaken shares to such of the members as have applied for the purchase and transfer of all of the shares to which they were entitled by the terms of the original offer in proportion as the holding of each of such members bears to the total number of shares held by them and they shall be entitled within fifteen days of the offer to apply for the purchase and transfer of a pro rata number ::: Downloaded on - 09/06/2013 14:03:47 ::: : 46 :
of the said untaken shares and the Company shall be bound, upon payment to the transfer for the fair value of such shares, to transfer the shares to the member applying;
(e) The proposing transferor shall be bound to execute a transfer in respect of any shares so sold and in default thereof be deemed to have executed such a transfer. The Company shall thereupon cause the names of the members who have purchased the shares to be entered in the Register as the holders of such shares and thereafter the validity of the proceedings shall not be questioned by any person;
(f) In case no member shall apply for any of the shares included in the transfer notice or in case any are untaken after compliance with the foregoing provisions of this Article the intending transferor shall have the right (which right shall endure for the period of one year from the date of transfer notice) to sell and dispose of his shares to any person and at any price and to apply for registration of the transfer of the same and the company shall be bound to give effect to the transfer of such shares accordingly;
(g) For the purpose of this clause the fair value of the share shall be such sum, if any, as the auditors for the time being of the Company shall certify as the fair value thereof provided that it expressly declared that the fair value shall be (1) the amount of capital paid up thereon plus, (2) a sum bearing the same proportion to the value as appearing in the Company's last balance sheet of any reserve fund or other fund of the Company as the capital paid up on all the shares of the Company for the time being issued plus or minus as the case may be, (3) a sum bearing the same proportion to the value as appearing in the Company's last balance sheet of any balance in the profit ::: Downloaded on - 09/06/2013 14:03:47 ::: : 47 :
and loss account consisting of or representing undivided profit and loss account consisting of or representing undivided profits or losses as the capital paid up on such share bears to the total capital paid up on all the shares of the Company for the time being issued."

30. On a fair reading of the provision, in particular, clause (a), I am in agreement with the argument of the Respondents that in case of transfer of share between member to member of the Company, the requirement of offering the shares to other existing members on prorata basis, would not arise. The avowed object of the Article is to restrict the right to transfer the shares of the Company "essentially to outsiders". As the Company was incorporated as Private Limited Company, imposing of such restriction was very natural.

Notably, the restriction in clause (a) is of very limited nature. It postulates that as a general rule, transfer of shares to a person who is "not a member" of the Company is prohibited. It, however, makes one exception that a member can transfer his shares to his lineal descendant though not a member of the Company. That provision, in no way, creates any inhibition for transfer of share by a member to ::: Downloaded on - 09/06/2013 14:03:47 ::: : 48 :

another member of the Company. For, by doing so, the change that would be brought about is only in the percentage of holding of the respective members and not to introduce any outsider as member of the Company. It is well established position that while construing any restriction with regard to transferability of shares of the Company, the provision will have to be strictly construed. On reading Article 57 of the A.O.A., either clause by clause or as a whole, there is absolutely no indication to infer that before effecting transfer of shares between member to member, it is necessary to offer the shares to other existing members on prorata basis. The Respondents have justly pressed into service decision of Court of Appeal in the case of Greenhalgh v. Mallard & Ors. reported in (1943) Vol.2 All England Law Reports Annotated 234, where similar controversy has been considered. The question considered in that case was of construction of A.O.A. of that Company-which provided that no share in the Company shall be transferred to a person not a member of the Company so long as any member of the Company may be willing to purchase such shares at a fair value to be ::: Downloaded on - 09/06/2013 14:03:47 ::: : 49 :
ascertained in accordance with sub-clause (b) of the relevant Article. The Court went on to hold that on reading the said provision, it cannot be suggested that sub-clause (a) contains any prohibition express or implied against transfers to persons who are members of the Company. It further held that the object of the said Article was quite clear. It is to put a clog upon the power of transfer outside the ring of members of the Company, and nothing else. The Court rejected the argument that the said clause be construed to mean that even in case of transfer of shares from member to member, same regime should apply as in the case of transfer in favour of a person who is not a member of the Company. The Apex Court in the case of V.B.Rangaraj vs. V.B.Gopalakrishnan & Ors.
     reported      in    AIR    1992      SC 453,
                                             453         had      occasion         to
   



     consider       the       question          whether           shares          are

     transferable        like any other movable property under





     the    Companies Act or Transfer of Property Act.                             In

     Para    6,    the Apex Court has plainly observed                          that

     only    restriction on the transfer of shares of                             the





     Company      is    as laid down in its Articles, if                        any.

     It    is   further observed that restriction which                            is




                                                      ::: Downloaded on - 09/06/2013 14:03:47 :::
                                        :    50   :



     not    specified in the Articles, is, therefore,                            not

     binding       either         on    the      Company       or       on       the

     shareholders.           In Paragraph 7, the Court has noted




                                                                             
     that    in determining the extent of any                      restriction




                                                     
contained in the Articles, a strict construction is to be adopted. The restriction must be set out expressly or must arise by necessary implication and any ambiguous provision is construed in favour of the shareholder wishing to transfer. The Apex Court has referred to authorities dealing with restrictions on transfer shares, amongst others, Penington's ig Company Law (6th Edition) at page 753, wherein it is mentioned that shares are presumed to be freely transferable and restrictions on their transfer are construed strictly and so when a restriction is capable of two meanings, the less restrictive interpretation will be adopted by the Court. It is also noted that the restrictions have to be clearly embodied in the A.O.A.

31. It is well established position that Articles of a Company are constituent document and are binding on the Company and its Directors. As aforesaid, the intention of Article 57 is that the ::: Downloaded on - 09/06/2013 14:03:47 ::: : 51 :

share capital of the Company remains within the close knit group and nothing more. On the plain language of the said provision and the intent behind it, the regime of Article 57 has no application to transfer of shares between member to member of the Company interse. There is force in the argument of the Respondents that from the contemporaneous situation, it would appear that all concerned were ad-idem on this aspect, which position is reinforced from the fact that on 27th June 1971 original Petitioner No.4 (Petitioner No.1) had transferred 50 shares to original Petitioner No.1, which was a transfer of shares between member to member of the Company. The same was approved by the predecessor of the present Petitioners (deceased Rutton Kavasmaneck) in his capacity as Chairman. Those shares were not offered to any other existing member on pro rata basis to comply with the regime of Article 57.
Similar position obtained when original Petitioner No.3 transferred 120 shares in favour of original Petitioner No.2 when it was once again a case of transfer of shares between member to member of the Company, duly approved by the said deceased Rutton ::: Downloaded on - 09/06/2013 14:03:47 ::: : 52 :
Kavasmaneck as Chairman without offering those shares to other existing members of the Company.
Even in January 1982, original Petitioner No.1 sold 120 shares directly to Respondent No.2 which was transfer of shares between member to member of the Company without following the regime of Article 57 about first offering the same to other existing members. Taking any view of the matter, therefore, by no standards, it can be suggested that the transfer of 3000 shares by Respondent No.5 directly to Respondent No.2-transfer of shares between member to member of the Company-was violative of Article 57 of the A.O.A. in any manner. The claim of the Petitioners in that behalf will have to be stated to be rejected. Thus understood, the same cannot be ruled as constituting oppression of minority.

32. That takes me to relief (e), whereby the Petitioners seek declaration of the purported Extra Ordinary General Meeting held on 15th October 1988 as null and void. Averments to support this relief can be traced to Paragraph 14 (i). It is stated that notice (Exhibit 'S') was issued with regard to ::: Downloaded on - 09/06/2013 14:03:47 ::: : 53 :

purported Ordinary Resolution proposing enhancement of the borrowing powers of the Board of Directors of the 1st Respondent from Rs.20 Crores (as purportedly done on 15th October 1988) to an amount of Rs.40 Crores. It is stated that to the knowledge of the Petitioners, there was no expansion plan of the Company. On the other hand, the Company had free reserves to the tune of Rs.27 Crores from which any expansion plan could be met.
It is stated that the stand of the Respondent No.1 Company about necessity of enhancing borrowing limit was based on false and misleading statement deliberately made to suggest that it was necessary for expansion plans. It is stated that the malafides are also borne out from the fact that the Directors and/or Company did not deem it fit nor felt it necessary to propose any such resolution at the Annual General Meeting convened on 29th December 1989.

33. The Respondents by filing affidavit have not only stated that the allegations of the Petitioners are baseless, but also assert that notices of Extra Ordinary General Meeting dated ::: Downloaded on - 09/06/2013 14:03:47 ::: : 54 :

15th October 1988 were duly sent on the last known address of present Petitioners (original Petitioner Nos.4 and 5) in India. There is nothing on record to doubt this position. Besides, at the time of hearing, grievance was made on behalf of the Respondents that the present Petitioners have given false and incorrect residential address in the cause title of the Petition. Be that as it may, in the reply, it is stated that the decision to enhance the borrowing powers of the Board of Directors was in the interests of the Company. The Respondents have stated on affidavit that the Company has had expansion programme on hand involving capital expenditure of Rs.30 Crores.
That was to cover the period from March 1990 to June 1991. It is stated that the Company had plans to produce Aniline and various other products based on Aniline apart from Anilopos Technical, Ortho Phenylene Diamine (OPDA) Vanillin etc. at its new factory site at Lote Parshuram, Chiplun, District Ratnagiri, Maharashtra State. The Respondent Company has stated on affidavit that the Company has borrowed a sum of Rs.410 lakhs from ICICI and Rs.175 lakhs from Commercial Banks to finance the ::: Downloaded on - 09/06/2013 14:03:47 ::: : 55 :
capital expenditure already incurred at the Lote site during the relevant period. That the total capital expenditure envisaged has been to the tune of Rs.15 crores for which the Company had already obtained sanction. The total amount disbursed till the filing of the affidavit was Rs.445 lakhs and the balance was expected to be disbursed. In substance, elaborate information has been provided by the Company as to the circumstances in which it became imperative for enhancing the borrowing powers of the Board of Directors. The basis on which relief ig (e) is claimed is wholly unsubstantiated by the present Petitioners. In the circumstances, I have no hesitation in taking the view that by this act of the Respondent Company, which was in the interests of the Company, there was any oppression of minority shareholders at all.
In any case, the Petitioners have not succeeded in substantiating the basis on which relief (e) is claimed.

34. That takes me to relief (f) of the Petition. It is for declaration that the purported Annual General Meeting held on 29th December 1989 ::: Downloaded on - 09/06/2013 14:03:47 ::: : 56 :

is null and void and of no effect. The substance of the allegation is that the original 2nd Petitioner and Dr.Rebello (father of original Petitioners 6 and 7), who held shares in the Company jointly with original Petitioners 6 and 7, attended the registered office of the Company, where the said meeting was to be held on 29th December 1989, amongst others, to consider the issue of dividend and reappointment of third Respondent as Director who purportedly retired by rotation. However, when they reached the Office, in fact, no meeting was seen to be held or in progress. The Respondent Company on affidavit has stated that the Annual General Meeting held on 29th December 1989 was in fact held at 11.00 a.m. as stated in the notice. It is further stated that since the Agenda was very short and routine, the meeting terminated within half an hour of its commencement; whereas, the Respondent No.2 and Dr.Rebello arrived at the said Company's office only at around 12.00 noon, by which time, meeting had already been terminated. The Respondent Company has thus denied the allegation that no meeting was in fact held. There is no reason to ::: Downloaded on - 09/06/2013 14:03:47 ::: : 57 :
doubt the correctness of the stand taken by the Respondent Company. In any case, it is the 2nd Petitioner (original Petitioner No.2) and Dr.Rebello (representing original Petitioners 6 and
7) had attended the meeting. The said Petitioners have already withdrawn from the present proceedings unconditionally. Implicit in that is giving up the allegation stated in the Petition on their behalf.

35. Be that as it may, the items on which decision was taken by the General Body was in relation to ig declaration of dividend and reappointment of 3rd Respondent. With regard to issue of dividend, the grievance of the Petitioners is that from the period from 1991 to 1998, the Company has declared low dividend with a view to cause harassment and prejudice to the minority members. It is the case of the Petitioners that the Respondent No.2 in addition to dividend was being paid remuneration by the Company; whereas, the Petitioners were fully dependent on the dividend income receivable from the Company. On account of low dividends, the Petitioners were required to shell out substantial amount towards ::: Downloaded on - 09/06/2013 14:03:47 ::: : 58 :

tax liability leaving almost no income in their hand. Instead, the Petitioners were required to sell the shares to meet their liability. It is the case of the Petitioners that on account of low dividends, the value of the shares was affected, thereby causing oppression of the minority shareholders. The basis on which the grievance regarding low dividend is made has been addressed by the Respondent Company. The Respondent Company has relied on the tabular chart to indicate that the rate of dividend in fact has been growing from 1984 to 1990.
ig After the year of filing of present Petition i.e. 1990, dividend paid has been progressively increased from 14% to 50% and thereafter, increased from 50% to 90% in 1997.
Material produced by the Respondent shows that the Company had a lean period from 1998 to 2002.
However from 2003, dividend paid once again increased from 200% to 400%. The explanation offered by the Respondent Company seems to be plausible. There is no deliberate intention to declare inadequate dividends.

36. Insofar as dividend amount is concerned, ::: Downloaded on - 09/06/2013 14:03:47 ::: : 59 :

the same is expressed as a percentage of the paid up capital on the face value of the share; and not on the basis of share in profits, which concept is relevant to a partnership firm. Besides giving the break up regarding the pattern of disbursal of dividend amount, the Respondents have also produced on record material to suggest that in addition to dividends, the Respondent No.1 Company has issued bonus shares on four occasions and has raised the paid up capital from 2000 to 62166. On account of issuance of bonus shares, the present Petitioner No.1 (original Petitioner No.4) has become shareholder in 1967 x 150 shares being transferred to him by deceased Rutton Kavasmaneck; and present Petitioner No.2 (original Petitioner No.5) has become shareholder in 1981 x 500 shares being transferred to her by Petitioner No.1 (original Petitioner No.4). According to the Respondent Company, on the date of Petition in 1990, present Petitioner No.1's shareholding had increased to 3208 shares and of present Petitioner No.2 increased to 1000 shares. Together, they held total 4208 shares. Further, the increased dividend paid on increased number of shares to present ::: Downloaded on - 09/06/2013 14:03:47 ::: : 60 :
Petitioners is Rs.1,21,14,425/- (Rupees One Crore Twenty-one Lakhs Fourteen Thousand Four Hundred Twenty-five) and the total face value of 4208 shares is Rs.4208 x 100 = Rs.4,20,800/-, for which the present Petitioners have not spent any money to acquire the same. Moreover, the total value of the said 4208 shares it was stated across the bar, at present, was at the rate of Rs.50,000/- per share, would be approximately Rs.21.04 Crores.

37. Be that as it may, the question is:

whether payment of low dividend by the Company can be the basis to hold that it results in oppression of minority shareholders. The answer is an emphatic "No", especially in the fact situation of the present case. The decision to pay low dividend applies across the board to all the shareholders and not limited to minority shareholders. The Respondents have given justification for the low dividend policy keeping in mind the income tax and wealth tax liability of individual shareholders at the relevant time. If any authority is required in support, we can usefully refer to the decision of the Calcutta High Court in the case of Maharani ::: Downloaded on - 09/06/2013 14:03:47 ::: : 61 :
Lalita Rajya Lakshmi vs. Indian Motor Co.

     (Hazaribagh)        Ltd.     &    Ors.       reported         in       1962

     (Vo.XXXII)        Company Cases 207.
                                     207          The Division            Bench




                                                                          
     of    the   Calcutta       High    Court      rejected            similar




                                                  
grievance of the shareholders by observing thus:
"It is then argued that the board of directors controlled by the managing agents has not been properly declaring dividends. In fact what is said in paragraph 21 of the petition is that dividend which is much below the actual profit earned by the company has been declared. I fail to see how this is an act of oppression to any member or members within the meaning of section 397 of the Companies Act. The board of directors has a discretion to declare dividend and the rate of such dividend. There is no company law that I know which obliges a board of directors to use up all its profits by declaring dividend. No company law lays down that all profits must be declared and exhausted in paying dividends. Surely, failure to do so could not be a ground for an application for oppression under section 397 of the Companies Act. Besides, that will also not be a ground for winding up a company as indicated by Lord Blanesburgh in the observation quoted above in the Privy Council decision of Ripon Press and Sugar Mill Co.Ltd. v. Gopal Chetty."

38. The above decision has been followed by the Single Judge of Calcutta High Court, Mrs.Justice Ruma Pal (as she then was), in the case ::: Downloaded on - 09/06/2013 14:03:47 ::: : 62 :

of Jaladhar Chakraborty & Ors. vs. Power Tools & Appliances Co.Ltd. & Ors. reported in 1994 (Vol.79) Company Cases 505. From Page 516 onwards of the reported decision, the issue regarding non-declaration of dividend whether per se constitutes oppression, has been considered. After referring to the above quoted exposition in Maharani Lalita Rajya Lakshmi (supra), the Court observed that the test appears that whether by deliberately not declaring dividend the respondent directors have caused the "value of the shares to fall" so as to compel the minority to sell their shares to the majority, which statement of law was reiterated in the cases of Joseph (K.M.G.) vs. Kuttanad Rubber Company Ltd. reported in (1984) 56 CC 284 (Ker) and 301.

39. Even in the present case, present Petitioners have failed to establish that the share value held by them has depleted in any manner. No such case is made out in the Petition. There is, however, material to take the contrary view that the value of the shares has enhanced steeply. In such a case, the question of holding that on ::: Downloaded on - 09/06/2013 14:03:47 ::: : 63 :

account of declaration of low dividend, has resulted in oppression of minority shareholders cannot be countenanced.

40. The decision in the case of Jaladhar Chakraborty & Ors. (supra) has been pressed into service also on the proposition that once the Court finds that there is no ground for oppression or mismanagement, there is no question of the Court passing any order from bringing to an end the matter complained of either under Section 397 or

398. In that, the substratum for passing any order under Section 397 or 398 is unavailable. For that, reliance has been placed in the said decision on the case of Jermun Street Turkish Baths Ltd., In re (1971) 41 Company Cases 999 wherein, it was observed as follows :

"If this could be regarded as an act of oppression, which in our opinion it cannot, it would not, we think, justify an order that one side should buy the shares of the other. So drastic a remedy would go far beyond what is necessary to put an end to this particular form of oppression."

41. Reliance is also placed on the earlier ::: Downloaded on - 09/06/2013 14:03:47 ::: : 64 :

decision in Lalita Rajya Lakshmi (supra) wherein at page 129 of the report, the Division Bench of that Court had observed that: "wide as the power of the Court" is flowing from the words of the expression "such order as it thinks fit". It is nevertheless controlled by the overall objective of this section which must be kept strictly in view that the order must be directed "to bringing" an end to the matter complained of. It is further observed that marginal note of Section 397 of the Act shows also that the purpose of the order of the Court in this Section is to give 'relief in case of oppression'.
The Single Judge of the Calcutta High Court then proceeded to distinguish the exposition in Needle Industries (India) Ltd. v.Needle Industries Newey (India) Holdings Ltd. reported in (1981) 51 Company Cases 743 (SC) = 1981 3 SCC 333. After elaborately considering the circumstances in which the observations were made by the Apex Court in Needle Industries' Case (supra), the Court went on to hold that in the case before it, the Respondents had never expressed any willingness to purchase the shares of the Petitioners. That there is also no act of inequity in the case as the illegal meeting ::: Downloaded on - 09/06/2013 14:03:47 ::: : 65 :
in Needle's case, of which justice demands rectification. The Court plainly observed that the Needle Industries' case (supra) was not an authority for proposition that even in cases where oppression and mismanagement are not found under Section 397 or 398 of the Act, the Court can compel the Company or the Respondents to buy the dividend shareholdings.

42. The Petitioners would rely on the decision of the Chancery Division in the case of Re: Sam Weller & Sons Ltd. reported in 1990 BCLC 80. In the said case, the grievance of the Petitioners who were minority shareholders of the Company was that even though the Company had very substantial accumulated profits, the Directors failed to give an adequate consideration to the question of what proportion of the profits of the Company should be distributed by way of dividend. The Court accepted the said grievance of the Petitioner and found that in the fact situation of that case, it was unfairly prejudicial to the interest of some part of the members. In the first place, the legal exposition in the said decision is in the context of Section ::: Downloaded on - 09/06/2013 14:03:47 ::: : 66 :

459(I) of the Companies Act 1985 which was applicable to the case before the Chancery Division. The same reads thus :
"Section 459(I) of the Companies Act 1985 is in these terms:
'A Member of a company may apply to the court by petition for an order under this Part on the ground that the company's affairs are being or have been conducted in a manner which is unfairly prejudicial to the interests of some part of the members (including at least himself) or that any actual or proposed act or omission of the company (including an act or omission on its behalf) is or would be so prejudicial.'

43. I am in agreement with the argument of the Respondents that the provision in the Indian Companies Act 1956 is differently worded. In that, the provision in Indian Companies Act does not limit the action to conduct which is unfairly prejudicial to the interest of some part of the members. Whereas, it requires that the conduct should be such that it is in a manner oppressive to any member or members. The Indian Law envisages that the act of the majority shareholders should be replete with malice and one of continuous ::: Downloaded on - 09/06/2013 14:03:47 ::: : 67 :

oppression of the minority shareholders' right till the hearing of the Company Petition.

44. Counsel for the Respondents has invited my attention to the decision of the Apex Court in the case of Hind Overseas Private Limited v. Raghunath Prasad Jhunjhunwalla & Anr. reported in (1976) 3 SCC 259 In Paragraph 32 of this decision, our Apex Court has expounded that although the Indian Companies Act is modelled on the English Companies Act, the Indian Law is developing on its own lines.

Our law is also making significant progress of its own as an when necessary. It is further observed that where the words used in both the Acts are identical, the English decisions may throw good light and reasons may be persuasive. But then the Court added word of caution relying on the exposition of the Privy Council in the case of Ramanandi Kuer v. Kalawati Kuer reported in AIR 1928 PC 2 which reads thus :

"It has often been pointed out by this Board that where there is a positive enactment of the Indian legislature, the proper course is to examine the language of that statute and to ascertain its proper meaning - uninfluenced by any considerations derived from the previous ::: Downloaded on - 09/06/2013 14:03:47 ::: : 68 :
state of the law or of the English law upon which it may have been founded."

45. This decision of the Apex Court was also pressed into service in the context of the argument of deadlock in relation to passing of Special Resolution. In Paragraph 33, the Apex Court has observed that when more than one family or several friends and relations together form a company and there is no right as such agreed upon for active participation as members who are sought to be excluded from management, the principles of dissolution of partnership cannot be liberally invoked. Besides, it is only when shareholding is more or less equal and there is a case of "complete deadlock" in the Company on account of lack of probity in the management of the company and there is no hope or possibility of smooth and efficient continuance of the company as a commercial concern, there may arise a case for winding-up on the just and equitable ground. In the present case also, the grievance of the present Petitioners is that the majority shareholders, in particular, Respondent No.2, always kept out the predecessor of the present Petitioners (Rutton Kavasmaneck) and ::: Downloaded on - 09/06/2013 14:03:47 ::: : 69 :

controlled the entire affairs of the Respondent No.1 Company himself. Besides, after the demise of Rutton Kavasmaneck, none of his heir was replaced as Director on the Board of Directors. Both these arguments will have to be stated to be rejected keeping in mind the principle stated by the Apex Court that there was no right accrued upon in this behalf. Besides, I have already dealt with the grievance of the Petitioners with regard to the delayed transfer of shares of the deceased. Until the shares were transmitted, the heirs could not have been made Directors. It is the Petitioners' group who delayed the process of transmission by submitting application in that behalf almost after twelve and a half years. With regard to the argument that it is a case of deadlock in passing of Special Resolution, is also answered by this decision as what is envisaged to be a complete deadlock in the company on account of lack of probity in the management of the Company and there is no hope and possibility of smooth and efficient continuance of the company concerned. By no standards, such a finding can be recorded in the fact situation of the present case.
::: Downloaded on - 09/06/2013 14:03:47 :::
: 70 :
46. Reliance is also placed by the Petitioners on the decision of Privy Council in the case of Loch & Anr. & John Blackwood Ltd. reported in 1924 AC 783, 783 in particular, exposition at pages 793 and 794 to contend that the Petitioners group had completely lost confidence in Respondent No.2 on account of continuous act of Respondent No.2 in keeping out the Petitioners group from the affairs of the Respondent No.1 Company. It was a case of incompatibility between the Petitioners group and the Respondent ig No.2. In the first place, it is only the present Petitioners who can make such grievance. Insofar as other original Petitioners are concerned, they have already withdrawn from the proceedings and given up all their claim. This authority is also concerning the issue of declaration of low dividend and of benefiting only one group. The Court on facts found that the same was done unilaterally, as no notice was given to the Respondents, as shareholders of particular piece of business being contemplated and no notice was given of what had been done. Similarly, no accounts were provided and the minority group was ::: Downloaded on - 09/06/2013 14:03:47 ::: : 71 :
kept in ignorance. That is not the case on hand.
47. Reverting to the grievance regarding declaration of low dividend, notably, the prerogative to recommend the rate of dividend is exclusively in the Board of Directors of a Company in terms of Section 205 of the Act. Even the shareholders at the Annual General Meeting cannot increase the rate of dividend recommended by the Board but at best, can consider of reducing the same. Even Article 183 of the A.O.A. of the Respondent Company would reinforce this position.

Besides Article 183, it will be useful to refer to Articles 185 to 188. Article 188 postulates that the Board may set-aside profit as reserve as it thinks proper. Dividend is to be paid out of profits only in terms of Article 185. Considering the Scheme of these provisions, coupled with the fact that no tangible material has been brought on record by the present Petitioners to substantiate that the declaration of low dividend was not only intentional, deliberate and replete with malice, but was intended to and in fact had reduced the value of their shares. In such a case, there can ::: Downloaded on - 09/06/2013 14:03:47 ::: : 72 :

be no cause for oppression. In my opinion, present Petitioners are not entitled for even relief (f) of the Petition.
48. That takes us to relief (h) which presumably seeks declaration that the holding of Extra Ordinary General Meeting on 15th February 1990 is illegal and bad and to refrain the Company from proceeding to convene the said meeting. The present Petition has been filed two days before convening the said meeting dated 15th February 1990 with a view to interdict the said meeting.

However, under the orders passed by this Court, the meeting was convened on the basis of undertaking given by the Respondents not to act on any Resolution that may be passed at the said meeting till further orders. The subjects which were to be discussed in the said meeting were notified by way of notice dated 16th January 1990 for holding Extra Ordinary General Meeting. The items that were to be discussed have already been mentioned hitherto.


     The    grievance about the invalidity of this meeting





     at    the    instance of the present Petitioners is                        on

     diverse      grounds.       However, those grounds at                   best




                                                   ::: Downloaded on - 09/06/2013 14:03:47 :::
                                      :   73    :



     make      out    a    case     bordering       some      irregularity.

     Significantly,          the original Petitioners 1, 2, 3, 6

     &    7    having      unconditionally         withdrawn         from       the




                                                                            
     present      proceedings        and    have given          up     all      the




                                                    
     grounds      presupposes        that they have           accepted          the

     Resolution        passed     at the said meeting dated                   15th

     February        1990.     In    other words, it is              only       the




                                                   

present Petitioners who are opposed to the validity of the said meeting and the decisions taken therein. The present Petitioners, however, constitute less than 7% of the share holding. By no standards, ig it can be said that the present Petitioners on their own would be in a position to defeat the Resolution which is supported and in any case now accepted by members having majority of over 93% share holding. Had it been a case where the ground pressed into service by the present Petitioners would end up in a finding that the conduct of the said meeting was void, it would be worthwhile for the Court to examine each of such ground elaborately. Be that as it may, the grounds which are pressed are that the proposed Resolutions were for the personal benefit of the 2nd Respondent and were sought to be passed with a view to oppress ::: Downloaded on - 09/06/2013 14:03:47 ::: : 74 :

the minority. That the purpose of the amendment was to overcome the restriction and permit transfer of shares to the Foundation/other persons/Company's control by the 2nd Respondent and to exert Petitioners to sell their shares by depriving them of adequate price. The purpose of the Resolution was to gain complete control of the 1st Respondent.
It is stated that the 2nd Respondent was interested in the proposed Resolutions for which it was incumbent to disclose in the explanatory statement annexed to the notice dated 16th January 1990 the nature of interest of the 2nd Respondent in the proposed Resolution as also his interest in the Foundation. Whereas, the statement in the explanatory statement stated that none of the directors was concerned with the Resolution which was palpably false. That no approval of the Board of Directors was granted in the proposed Extra Ordinary General Meeting held on 15th February 1990; whereas, such meeting could have been called only by the Board of Directors. It is the case of the Petitioners that the decision in the said meeting was for the personal benefit of the 2nd Respondent. The main argument of the present ::: Downloaded on - 09/06/2013 14:03:48 ::: : 75 :
Petitioners is that they had lodged proxies well in time but at the behest of 2nd Respondent, the proxies were not received before time so as to render the proxy invalid. In the process, the proxy of present Petitioners was denied participation in the meeting. On the other hand, the proxies appointed by the supporters of 2nd Respondent were allowed to participate in the meeting even though their proxies were invalid. If the said votes were to be discarded, then it would necessarily follow that the Resolution was not carried through. These are amongst other grounds on the basis of which validity of the meeting dated 15th February 1990 has been now questioned.
49. On the other hand, the Respondents have not only denied material grounds and would submit that proper compliance has been observed. In addition, the Respondents would contend that the Petitioners should be non-suited for having approached this Court with unclean hands. In that, the fact that the Petitioners have already entered into a Memorandum of Understanding with Godrej Soaps Ltd. to acquire shares in Respondent No.1 ::: Downloaded on - 09/06/2013 14:03:48 ::: : 76 :
Company was kept a secret arrangement till it became known for the first time to the Respondent in February 2005. It is common ground that even the present Petitioners are signatories to the said Memorandum of Understanding. In fact, even the present Petitioners have sold 27 and 66 shares respectively to Godrej Soaps Ltd., without following the regime of Article 57. On the one hand, the Petitioners were questioning the intention of the 2nd Respondent but at the same time, the Petitioners were themselves indulging in act which was not only illegal but against the interests of the Company. According to the Respondents, the Petitioners group was bent upon selling their shares to a person who happens to be the competitor of Respondent Company. Besides, it is the Petitioners group who on the one hand were opposed to increase of authorised share capital-resulting in Respondent No.1 not being able to declare bonus shares; and on the other hand were acting against the interests of the Company by committing themselves to sell their shares to person who happens to be the competitor of Respondent Company. According to the Respondents, ::: Downloaded on - 09/06/2013 14:03:48 ::: : 77 :
the present Petition is a speculative Petition, for which reason also the grievance made at the instance of Petitioners with regard to meeting dated 15th February 1990 cannot be countenanced.
50. The fact that even the present Petitioners were party to Memorandum of Understanding and have committed themselves to espouse the cause of the alleged competitor of the Company and in fact transferred part of the shares to an outsider, have come to the notice of the Respondents only in February 2005.
                        ig     Those     material facts          have       been

     suppressed        by    the Petitioners.        For      this      reason
                      
     alone,      the    Petitioners deserve to be               non-suited.

     It    is    well established that no indulgence can                       be

     shown      to a litigant who approaches the Court                      with
      


     unclean      hands.      In any case, as observed               earlier,
   



     after      the withdrawal of other Petitioners from the

present proceedings unconditionally, thereby giving up all the allegations and claim against the Respondent Company, the issue regarding validity of meeting dated 15th February 1990 survives only at the instance of present Petitioners. They have less than 7% of share holding in the Respondent ::: Downloaded on - 09/06/2013 14:03:48 ::: : 78 :
Company. At their instance, therefore, the question of overturning the decisions taken in the said General Meeting particularly having referred to their conduct does not arise. Even if the matter was to be examined on facts, on its own merits, the grievance of the Petitioners in respect of each of the grounds will have to be stated to be rejected. By no standards, the decision to convene meeting to consider the eight items stated in the notice dated 16th January 1990 can be said to be oppression against minority shareholders. The necessity to increase borrowing powers was in the context of expansion plans in relation to which ample explanation has been offered by the Respondent Company. Insofar as changing of name from Private Limited Company to one of Public Limited Company was also out of necessity. Even the explanation offered by the Respondent Company about the necessity to increase the authorised capital of the company can, by no standards, be said to be oppression against the minority shareholders. No tangible material has been produced to substantiate that position. Even the amendments suggested to the A.O.A. were not to ::: Downloaded on - 09/06/2013 14:03:48 ::: : 79 :
favour only the majority shareholders but would apply across the board and every member would be benefited by the said amendment. The controversy regarding deletion of Article 123 as raised is also without any substance. Besides, it is common ground that the Company has now become a Public Limited Company. Even on account of this change, it has become redundant to entertain the grievance of the present Petitioners in relation to the issues concerning Extra Ordinary General Meeting dated 15th February 1990. Moreso, when the stand taken by the present Petitioners at the time of arguments plainly suggests that they are interested in walking out of the Company and sell their shares at a fair price.
51. That takes me to next relief (hh)(i) to
(h)(iii) which pertain to the transfer of four shares from Respondent No.11 and 12 to Respondent No.13 being contrary to A.O.A. According to the Petitioners Mrs.Ruby Madon and Mr.Fali Madon had offered 400 shares of the 1st Respondent. The shares were offered only to five shareholders of the 1st Respondent. It is not in dispute that the ::: Downloaded on - 09/06/2013 14:03:48 ::: : 80 :
letter of offer was also received by original Petitioner Nos.2 and 3. The original Petitioners 2 and 3 registered their protest about the proposed transfer being contrary to Article 57 of the A.O.A. The Petitioners had moved Company Application No.104 of 1991 to prevent the 1st Respondent from registering any transfer of the said shares except in accordance with the procedure set out in Article
57. The Court directed the Respondent No.1 Company to follow unamended Article 57 of the A.O.A. before registering the transfer of shares. The controversy brought before this Court is only in respect of four shares out of the said 400 shares.
It is not in dispute that out of 400 shares, 395

shares were already purchased by the Petitioners group. In fact, the present Petitioners have purchased 93 shares out of the shares offered to them. The Petitioners may be justified in asserting that inspite of order dated 21st March 1991 passed by this Court, the "four shares" out of the 400 shares offered by Respondent Nos.11 and 12 were transferred in favour of Respondent No.13 in violation of unamended Article 57. On that view, the four shares would come under cloud. However, ::: Downloaded on - 09/06/2013 14:03:48 ::: : 81 :

it cannot be overlooked that the order of this Court dated 21st March 1991 was a tentative order and not a final order as such. Moreover, having held that the decision taken in Extra Ordinary General Meeting dated 15th February 1990 has become conclusive and cannot be reopened, the present Petitioners cannot succeed in their argument that the transfer of said four shares was contrary to Article 57. In that, Article 57 as amended in the meeting of 15th February 1990, would recognise the said four shares in favour of Respondent No.13 as valid transfer. The amended Article 57 contains additional clauses (h) to (k) after clause (g).
The Resolution No.6 of the Extra Ordinary General Meeting passed on 15th February 1990 reads thus:
"6. "RESOLVED THAT the following clauses be inserted as clauses 57(h), 5(i), 57(j), 57(k) as additional clauses to existing Article No.57.
Nothing contained in clauses 57(a) to 57(g) hereof shall apply to any transfer or shares which falls under any one or more of the following circumstances:-
(i) transfer by a person to another person who is a "relative" within the meaning ascribe thereto in the Companies Act, 1956;
(ii) transfer to a body ::: Downloaded on - 09/06/2013 14:03:48 ::: : 82 :
corporate in which a majority of directors (or other persons who in law are to be regarded as Directors or shareholders holding not less than 51% of the voting rights are persons who are the members of the Company.
(iii) transfer by way of gift whether on account of love and affection between persons who are relatives of each other or by way of philanthropy.
(iv) transfer by a person to another person who is an existing member of the Company;
PROVIDED THAT in each the question as to whether the case falls under any of the foregoing circumstances shall be subject to a decision by the Board of Directors who shall be entitled to call for such information and particulars as may be reasonable required to examine as to whether the case does in fact bona fide fall under any of the foregoing circumstances."

52. It is not the case of the Petitioners that the transfer of said four shares in favour of Respondent No.13 was also in breach of this amended Article 57 as such. Indubitably, the matter will have to be tested in the context of the amended Article 57 which amendment has been approved by the General Body on 15th February 1990, whereas the proposal for transfer of shares by Respondents 11 ::: Downloaded on - 09/06/2013 14:03:48 ::: : 83 :

and 12 in favour of Respondent No.13 in relation to the stated "four shares" was obviously subsequent, to be governed by the amended provision. Taking any view of the matter the controversy regarding four shares can be no basis to rule that it is a case of oppression of minority. Thus understood, the Petitioners are not entitled to any of the relief under consideration.

53. Insofar as reliefs (hhh)(i) to (hhh)(iii), these reliefs will have to be denied to the present Petitioners.

ig Inasmuch as, the same are in relation to 22 shares offered by Respondents 5 and 6 referred to in Para 14(A)(vii) of the Petition.

The case made out is specific to original Petitioner No.2. It is the original Petitioner No.2 who alone was willing to purchase the said 22 shares offered by Respondents 5 and 6. It is nowhere mentioned in the Petition that the said offer given by original Petitioner No.2 was for himself and for and on behalf of other original Petitioners, much less, the present Petitioners.

It is admitted position that original Petitioner No.2 has withdrawn from the present proceedings and ::: Downloaded on - 09/06/2013 14:03:48 ::: : 84 :

therefore given up the claim set up in the Petition in relation to the said 22 shares of Respondents 5 and 6. The present Petitioners cannot espouse the cause of original Petitioner No.2 who has already withdrawn from the proceedings and given up that claim. This does not persuade me to hold that it will or has resulted in oppression of minority.
Accordingly, the present Petitioners are not entitled for any of the relief under consideration.

54. Insofar as relief (hhh)(iv) and (hhh)(v) are concerned, the same pertain to transfer of shares from Respondent Nos.33 to 36 in favour of Respondent Nos.27 to 32. The grievance can be discerned from averments in Paragraph 14C(iii) to 14D(ii). In substance, the allegation is that the Petitioners noticed new entries in respect of Folio Nos.31 (of one Mr.R.G.Vyas), in Folio No.32 (of one Mr.L.P.Bhanushali), in Folio No.33 (of one Mr.A.M.Malte), in Folio No.43 (of one Mr.C.A.Pinto), in Folio No.62 (of one Mr.M.K.Thimothy) and in Folio No.72 (of one Dr.D.C.Manshurmani). It was noticed that each certificate of 10 equity shares were split into two ::: Downloaded on - 09/06/2013 14:03:48 ::: : 85 :

certificates of 5 shares each, bearing the new distinctive numbers. This was done on 28th May 1992. According to the Petitioners, this was a calculated attempt so as to unduly increase the number of members and to defeat the possibility of transfer of shares at the instance of Petitioners group in favour of non-member. Since the maximum number of members could be only 50. According to the Petitioners, the apprehension turned out to be correct since shares lodged for transfer at the instance of Petitioners group were declined as the maximum number ig of members was exhausted. Once again, the Petitioners heavily rely on the order passed by this Court dated 21st March 1991 to contend that splitting of shares in favour of non-members by the six employee members was impermissible. The above argument though attractive, is of no avail. Inasmuch as, as has been found earlier, once the validity of the Resolution passed on 15th February 1990 has been held to be conclusive and cannot be reopened, the transfers made by employees in favour of their relations only of part shares originally held by the employee concerned was permissible within the ::: Downloaded on - 09/06/2013 14:03:48 ::: : 86 :
scope of amended Article 57. Amended Article 57 allows such transfer in favour of relative of the member without requiring him to offer those shares to the existing members. From the events that have unfolded from the inception of the Company, it is noticed that transfer of shares in favour of lineal descendant though not a member was always granted.
There are more than one such instance referred to by the Respondents. In that, on 3rd November 1967, deceased Rutton Kavasmaneck, predecessor of the present Petitioners transferred his 150 shares to Maharukh Murad Oomrigar (original Petitioner No.3), 150 shares to Dr.Percy Rutton Kavasmaneck (lineal descendant) Petitioner No.4/present Petitioner No.1, and 70 shares to Jer Rutton Kavasmaneck (not a lineal descendant-original Petitioner No.1)-which transfers were approved by the deceased Rutton Kavasmaneck as Chairman himself. The Respondents would also rely on the instance of 1968 when A.M.C.Rebello transferred his 85 shares to joint names of herself and her husband (not a lineal descendant). Even this transfer was approved by the said deceased Rutton Kavasmaneck as Chairman.

Instance of another transfer by Respondent No.2 of ::: Downloaded on - 09/06/2013 14:03:48 ::: : 87 :

100 shares on 4th February 1969 to his wife/Respondent No.4 (not a lineal descendant) was also approved by deceased Rutton Kavasmaneck as Chairman. Respondents also rely on transfer of 160 shares by deceased Rutton Kavasmaneck in favour of original Petitioner No.2 and original Petitioner No.3 on 22nd June 1971. The argument of the Petitioners, however, is that those transfers were done by consent and not unilaterally. The fact remains that procedure under Article 57 was not strictly followed even during the lifetime of deceased Rutton Kavasmaneck and more so, in relation to transfer in favour of the lineal descendant. In any case, on account of amendment to Article 57 which is approved by the General Body on 15th February 1990, the act of splitting of shares on 28th May 1992 being subsequent in time, would be legitimate and permissible. It is not the argument of the Petitioners that even the amended Article 57 would not permit such transfer or splitting of shares in favour of the relations and lineal descendants.

55. The only other argument of the Petitioners ::: Downloaded on - 09/06/2013 14:03:48 ::: : 88 :

that needs to be addressed is the apprehension expressed by the Petitioners that taking advantage of increased number of members on account of such splitting of shares, the Respondent No.1 Company would block the possibility of shares proposed to be transferred by the Petitioners on the ground that the maximum number of members is exhausted.




                                                   
     And     in    that      case,    the       only     option        to       the

     Petitioners        would    be to offer the shares                  to     the




                                        
     existing      members      and      that    too,     at      unreal        and

     depressed        value.     The      argument will have              to     be

     rejected      for
                       ig   more than one reason.             In the        first

     place,      Article 57 is a complete Code as to how the
                     
     shares      offered      by the member ought to be                  valued.

     The    shares will have to be offered to the existing

     members      at a fair value.          The method of            computing
      


     fair    value      is    also    spelt out        in     that       Article
   



     itself.       There is no ambiguity in that behalf.                         It

     is    not    the case of the Petitioners that the                        said





     method      is    inappropriate        or      unfair.          The      said

     Article      will be as much binding on the company                         as

     on    the present Petitioners.              The regime of Article





     57    further      postulates that if the offered                    shares

     are    untaken        at the determined fair value,                  it     is




                                                    ::: Downloaded on - 09/06/2013 14:03:48 :::
                                        :    89    :



     open    to    the      offeror        to sell       the      shares        to     a

     non-member        or    recognise such transfer unless                         the

     transferee        was found to be unsuitable and                        opposed




                                                                                 
     to    the    interest of the Company.                   Once it is           held




                                                        
     that    the      Company      is obliged          to     recognise           such

transfer by the member, it necessarily follows that the Company would be bound to take such remedial measures including to amend its A.O.A. so as to record the transfer within a reasonable time. As a matter of fact, it is common ground that the Company has now assumed the hat of a Public Limited Company from ig 5th May 2001. On account of this transformation, the apprehension of the Petitioners that the possibility of denying transfer of shares to outsiders at a real value is misplaced. I may clarify that this is not an expression of opinion either way in relation to transfers already effected in favour of non members by the Petitioners group and still not recognised by the Company. All issues in relation to the said transaction will have to be answered on its own merits on case to case basis in appropriate proceedings. Suffice it to observe that the splitting of shares belonging to Respondent Nos.33 ::: Downloaded on - 09/06/2013 14:03:48 ::: : 90 :
to 36 cannot be the basis to take the view that it was done with the purpose of oppressing the minority share holders, in particular, the present Petitioners. In the circumstances, even these reliefs under consideration cannot be granted to the present Petitioners.

56. That takes me to the prayer clauses (hhh)(xix) and (hhh)(xx). The same pertain to transfer of five shares of Respondents 2 and 4 in the name of Respondent No.44 being contrary to A.O.A. Relevant assertion in this behalf can be found in Paragraph 16(S)(1)(xiii). According to the Petitioners, one Dr.Bomi Patel was the husband of the 4th Respondent's niece i.e. the niece of the wife of 2nd Respondent. According to the Petitioners till 10th June 1996, the said Dr.Bomi Patel did not hold any shares in the 1st Respondent. The 1st Respondent purported to employ the said Dr.Bomi Patel as an Additional Director on 14th September 1996. It is further stated that on 10th August 1998, five shares held by the 2nd and 4th Respondents were transferred to Dr.Bomi Patel.


     According      to the Petitioners, the transfer of said




                                                    ::: Downloaded on - 09/06/2013 14:03:48 :::
                                      :    91    :



     shares      was    contrary to Article 57.                Besides,          the

     said    Dr.Bomi Patel was not qualified to remain                            as

     Additional         Director      as      he     did     not      hold       the




                                                                             
     requisite      qualification shares in terms of Article




                                                     
     123.     It    is further stated that the                   transfer         of

     shares       was    suppressed        in       notice       dated         21st

     September      1996.       The argument though                attractive,




                                                    
     does    not    take      the    matter any         further         for      the

     present      Petitioners.        The Petitioners accept                   that




                                        
     the    said    Dr.Bomi Patel was employed.                    During        his

     employment,         he    was    allotted          five       shares         of

     Respondents
                       
                        2    and 4 as per the A.O.A.                  The      said

     transfer      of    shares      in    favour       of     employee          was
                      
     recognised.        It is not in dispute that the transfer

     of    five    shares      was    done on        10th      August        1998.

     Indeed,      the    transfer of five shares in favour                        of
      


     Dr.Bomi      Patel was not done within two months                         from
   



     his    appointment as Additional Director.                       That,       at

     best,    would be a breach of Article 123, but by                            no





standards, can be a case of oppression of minority.


     It    is not the case of the present Petitioners that

     any    of    them      wanted to be director              when       Dr.Bomi





     Patel    was      appointed      or      when    he     incurred          such

     disqualification.           In      my    view,       the      factum        of




                                                     ::: Downloaded on - 09/06/2013 14:03:48 :::
                                        :    92    :



illegal continuation of Dr.Bomi Patel as Additional Director even after two months from the date of his appointment without acquiring five shares, cannot be the basis to answer the issue of oppression of minority shareholders in the affirmative.

57. The only grievance of the Petitioners that needs to be considered in the context of oppression of minority is of transfer of five shares by Respondents 2 and 4 directly to Dr.Bomi Patel without following the regime of Article 57.

     Insofar       as
                     ig  this      grievance           is     concerned,             as

     aforesaid,      the      said shares have been allotted                         to
                   
     Dr.Bomi      Patel being an employee of the                       Respondent

     No.1    Company,        which      was      permissible           under        the

     A.O.A.       It cannot be overlooked that the                         transfer
      


     is    only    in    respect        of       five      shares        which       is
   



     insignificant          number      and cannot be the                basis       to

     hold    that    it is a case of oppression of                         minority





     shareholders.           In    any      case, on         account         of     the

     amendment      of      Article 57 in terms of General                        Body

     Resolution      dated        15th February 1990, transfer                       of





     five     shares        in    favour      of      Dr.Bomi          Patel         by

     Respondents         2       and    4    were        perfectly            valid.




                                                        ::: Downloaded on - 09/06/2013 14:03:48 :::
                                  :    93    :



     Accordingly,      even the reliefs under               consideration

     cannot    be    granted at the instance of the                    present

     Petitioners.




                                                                          
                                                  
     58.        The    next reliefs pressed are                 (hhh)(xxii)

     and    (hhh)(xxiii)      in relation to transfer of                    5492

shares in favour of Respondent No.39 being contrary to A.O.A. According to the Petitioners, the Respondent No.1 Company surreptitiously and without giving notice to other shareholders of the Respondent Company transferred the stated 5492 shares, approximately 8.5% of the issued and paid up capital of Respondent No.1, in favour of Respondent No.39. That was not only a case of oppression of minority shareholders but also a case of mismanagement. Grievance with regard to this relief can be traced to averments in Paragraph 16(T)(2) of the Petition. The relevant averments read thus:

"16(T)(2) The Petitioners have also thereafter discovered that the wife of the said Bomi Patel (viz. the niece of Respondent No.4) has been appointed Chief Manager (Rural Development) in Respondent No.1 Company. The main objects of the Respondent No.1 Company does not include ::: Downloaded on - 09/06/2013 14:03:48 ::: : 94 :
any type of rural development.
Significantly, it is Respondent No.2 who claims to have earned and profited only by way of salary/commission from Respondent No.1 Company but yet has, after the filing of this Petition, been able to invest an mount exceeding Rs.10 crores through the said Gharda Consultants Pvt.Ltd. to purchase aprox.5,492 shares of Respondent No.1 Company surreptitiously and without notice to the other shareholders of Respondent No.1 Company. Such acquisition of 5,492 shares since 1990 onwards is approximately 8.5% of the issued and paid up capital of Respondent No.1 Company. The said Gharda Consultants Pvt.Ltd. is a dead/dormant company, which has no business and the cornering of shares by this Company, is clearly the result of siphoning away of monies from Respondent No.1 Company by Respondent No.2 and utilising the same for purchasing further shares of Respondent No.1 Company. apart from the fact that the provisions of Even Article 57 have been breached by such transfers, the purchase of shares in all by Gharda Consultants Pvt.Ltd. are illegal being contrary to Section 77 of the Companies Act, 1956 and oppressive to the Petitioners apart from being an indicator of the mismanagement of Respondent No.1 Company. These facts have come to the notice of the Petitioners only after the filing of the above Petition. The Petitioners state that in respect of the aforesaid they have filed an independent application for appropriate reliefs. The Petitioners crave leave to refer to and/or reply upon the said application, when produced and reiterate all that is stated therein as if the same were specifically set out in this Petition. The Petitioners reserve their right to claim pro-rata entitlement in respect of the said 5,492 equity shares in accordance with the Articles of Association of the 1st Respondent Company at the price when the same were ::: Downloaded on - 09/06/2013 14:03:48 ::: : 95 :
purportedly transferred, from time to time."

59. The Respondents 1 to 4 have denied the above allegations. It is denied that Gharda Consultants have no income and were incapable of purchasing the said shares. It is also denied that the purchase of shares exceed Rs.10 crores or that they were founded by any diversion of funds of the company as alleged. The Respondents have also denied the charge of siphoning of any monies from Respondent or utilising Company to Gharda Consultants any such money for purchasing Pvt.Ltd.

the shares. According to the Respondents, transfer of shares in favour of Respondent No.39 was one of member-to-member transfer which did not require observing regime of Article 57. Insofar as that argument is concerned, the same has already been answered in favour of the Respondents in the earlier part of this Judgment.

60. What is intriguing is that the principal prayer of the present Petitioners during the argument was that direction be issued to the majority shareholders to buy out the shares held by ::: Downloaded on - 09/06/2013 14:03:48 ::: : 96 :

the present Petitioners. On the one hand, the present Petitioners are keen to walk out of the Company by selling their shares to the majority shareholders at a price to be determined by this Court. I have already adverted to the provisions of the A.O.A. which govern the procedure for determining fair value of the shares, in the event, the shares were to be offered to the existing members. In my opinion, in the fact situation of the present case, there is no question of issuing direction to the majority members to buy out the shares of the present Petitioners. If the Petitioners are keen to walk out of the Respondent Company, it does not stand to reason as to why the Petitioners are questioning every singular transfer of share, especially between 1989 to 5th May 2001.
After 5th May 2001, as the Company has become a Public Company, the issues raised on behalf of the Petitioners would become insignificant. Assuming that the Petitioners were to succeed in their assertion, it is only the present Petitioners who would be entitled to claim prorata shares allocable to them (original Petitioners 4 and 5) and not to invalidate the transfer of 5492 shares in its ::: Downloaded on - 09/06/2013 14:03:48 ::: : 97 :
entirety. However, as has been found earlier, since the transfer of said 5492 shares was between member-to-member, the same was legitimate and even consistent with the norms of Article 57.
Accordingly, no relief in terms of prayer clauses under consideration can be granted to the present Petitioners.

61. The only other reliefs that need to be addressed are the alternative reliefs to prayer clauses (a) and (b) being prayer clause (I) and in particular clauses I(i) to (iii) and II(i) to (v).

All these reliefs are also incidental to the reliefs pressed at the time of arguments which have already been dealt with in the earlier part of this decision. For that reason, it is not necessary to separately deal with the same.

62. Taking overall view of the matter, I have no hesitation in concluding that no case regarding oppression of minority shareholders has been established by the present Petitioners. Assuming I were to hold to the contrary, I would still be inclined to hold that no tangible grounds are made ::: Downloaded on - 09/06/2013 14:03:48 ::: : 98 :

out to conclude that it is just and equitable to wind up the Respondent No.1 Company. For, on this finding as observed in the case of Jaladhar Chakraborty (supra), no further direction needs to be issued. However, insofar as the direction pressed by the present Petitioners against the majority shareholders to buy out the shares of the present Petitioners, I have already dealt with that aspect in the earlier part of this Judgment.
ISSUE NO.3 :

63. That takes me to the 3rd issue as to whether the affairs of the Company have been conducted in manner prejudicial to the interests of the Company. At the cost of repetition, it is relevant to note that no case has been made out in the Petition that the affairs of the Company are being carried on in a manner prejudicial to the "public interest". Even with regard to the ground that the affairs of the Company have been conducted in manner prejudicial to the interests of the Company, on reading the Petition as a whole, and more particularly, upon considering the arguments ::: Downloaded on - 09/06/2013 14:03:48 ::: : 99 :

of the present Petitioners canvassed at the time of hearing, no such case has been presented. As recorded at the outset, Counsel for the Petitioners fairly stated that initially the grievance regarding mismanagement of the Company ascribable to Section 398 was given up but the amendment was once again introduced. Nevertheless, the present Petitioners would confine the ground only of oppression of the minority and the facts indicated for that purpose be construed as mismanagement of the Company. In my view, none of the facts pressed into service would persuade me to hold that either singular or all of them together were of such magnitude so as to result in conduct which is prejudicial to the interests of the Respondent No.1 Company. No serious attempt has been made by the present Petitioners to identify the acts that would constitute mismanagement of the Respondent No.1 Company. On the other hand, there is ample material on record that inspite of differences between the two groups, the Company has been performing very well and the financial position of the Company is very sound. The Company has made huge profits in the past and has grown by leaps and ::: Downloaded on - 09/06/2013 14:03:48 ::: : 100 :
bounds. Even if the Court were to consider the issue of mismanagement of the Respondent No.1 Company as has been found earlier, that even if all the acts complained of are taken into account as it is, singularly or together, no case is made out that it is just and equitable to wind up the Respondent Company.
ISSUE NO.4 :

64. That takes me to the last issue as to whether it is just and equitable to wind up the Respondent Company. I have already adverted to all the grounds complained of by the Petitioners which according to them constitute case of oppression and mismanagement. As aforesaid, even if the said acts constituted oppression or mismanagement, were not sufficient to hold that the Respondent Company be wound up on the ground that it is just and equitable to do so within the meaning of Section 433(1)(f) of the Act.

::: Downloaded on - 09/06/2013 14:03:48 :::
                               :   101    :




     65.       Accordingly,    this     Petition should              fail.

     Hence,   the   same is dismissed on the above                 terms.




                                                                     
     No order as to costs.




                                             
                                         A.M.KHANWILKAR, J.




                                            
                                 
                    
                   
      
   






                                             ::: Downloaded on - 09/06/2013 14:03:48 :::