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 63, Cited by 0]

Bombay High Court

Union Of India vs The Company Law Board on 13 August, 2013

Author: S.J. Kathawalla

Bench: S.J. Kathawalla

    KPP                                  1                                COAPPL 36 OF 2013

                   IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                       
                       ORDINARY ORIGINAL CIVIL JURISDICTION 




                                                             
                         COMPANY APPEAL (L) NO. 36 OF 2013
                                        IN
                          COMPANY PETITION NO. 62 OF 2009

    Union of India, represented by the Secretary,                        )




                                                            
    Ministry of Corporate Affairs, Shastri Bhawan, "A" Wing,             )
    5th floor, Dr. Rajendra Prasad Road, New Delhi-110 001               )
    through the Regional Director, Western Region, Ministry of           )
    Corporate Affairs, having office at Everest, 5th floor,              )
    100 Marine Lines, Mumbai-400 002                                     )... Appellants




                                            
        
          vs.                
    1.    The Company Law Board, Mumbai Bench,                 )
          NTC House, 2   Floor, 15, N.M. Marg, Ballard  Estate )
                      nd
                            
          Mumbai-400 038.                                      )

    2.    NAFAN B.V., a Company incorporated under the laws              )
          of Netherlands having its Registered Office at                 )
          Locatellikade 1- Parnassustoren-1076  AZ                       )
           


          AMSTERDAM (Postal Address : Postbus 75215 -                    )
          1070 AE, AMSTERDAM                                             )
        



    3.    SAF YEAST COMPANY PVT. LTD.                                    )
          having its Registered Office at 419, Swastik                   )
          Chambers, Chembur, Mumbai.                                     )





    4.    ARUNACHALAM MUTHU                                              )
          1, Hermes House, 7/7B, Worli Sea Face, Mumbai.                 ) 

    5.    A.M. ARUNACHALAM                                               )
          1, Hermes House, 7/7B, Worli Sea Face, Mumbai.                 )





    6.    A.M. MUTHIAH                                                   )
          1, Hermes House, 7/7B, Worli Sea Face, Mumbai.                 )

    7.    TNM ARUNACHALAM                                                )
          1, Hermes House, 7/7B, Worli Sea Face, Mumbai.                 )

    8.    HELIOS FOOD ADDITIVES PVT. LTD.,                      )
          having its Registered Office at 421, Swastik Chamber, )




                                                              ::: Downloaded on - 06/01/2014 03:50:36 :::
     KPP                                          2                                COAPPL 36 OF 2013

              Umarshibappa Chowk, Chembur,                                       )
              Mumbai-400 071, Maharashtra.                                       )




                                                                                               
    9.        SHARP  & TANNAN,                                                   )




                                                                     
              Chartered Accountants, with its office at                          )
              Ravindra Annexe, 194, Churchgate Reclamation,                      )
              Dinshaw Vachha Road, Mumbai-400 020                                )

    10.       LESAFFRE ET CIE,                                                   )




                                                                    
              having its Principal Office at 137, Rue Gabriel, Peri,             )
              59700 Marcq-En-Baroeul, France.                                    )..Respondents
                                                                   
                                                                                 
    Mr.   Shyam   Mehta,   Senior   Advocate,   instructed   by   Mr.   G.   Hariharan,   for   the 




                                                    
    Appellant. 
                                    
    Mr. Fredun De'Vitre, Senior Advocate, along with Mr. P.K. Samdani, Senior Advocate, 
    Mr.  Ciccu  Mukhopadhyaya,   Mr.   Vaibav  Mishra,   Mr.   Omar   Ahmed,   Mr.   A.  Siwach, 
    instructed by M/s. Amarchand and Mangaldas and S.A. Shroff & Co., for Respondent 
                                   
    No. 2. 

    Mr.   Janak   Dwarkadas,   Senior   Advocate,   along   with   Mr.   N.H.   Seervai,   Senior 
    Advocate, Mr. Sharan Jagtiani, Mr. Chirag Kamdar, Mr. Gerald Misquitta   and Mr. 
    Alok Patel, instructed by M/s. Mahendra Patel & Associates, for Respondent Nos. 4 to 
           


    6 and 8. 
        



    Mr. Darius Khambata, Senior Advocate, along with Mr.  Prashant Beri, instructed by 
    M/s. Beri & Co., for Respondent No. 10. 

                





                                                     CORAM:    S.J. KATHAWALLA, J.
                                                      DATE:       13th August, 2013

    ORAL JUDGMENT:

1. The Appellant - Union of India, represented by the Ministry of Corporate Affairs, through the Regional Director, Western Region, has filed the present Appeal under Section 10-F of the Companies Act, 1956 ("the Act") seeking to set aside the Order dated 28th March, 2013, passed by Respondent No. 1 -the Company Law Board, Mumbai Bench ("the CLB"), disposing of Company Petition No. 62 of 2009 ::: Downloaded on - 06/01/2014 03:50:36 ::: KPP 3 COAPPL 36 OF 2013 under Sections 397, 398 and 402 of the Act, chiefly on the ground that notice under Section 400 of the Act was not served by the CLB on the Appellant.

2. The above Appeal was admitted on 11 th June, 2013, and is now taken up for final hearing.

3. The following Questions of Law are framed for consideration in the present Appeal:

(a) Whether the Order passed by the CLB, Mumbai Bench, dated 28 th March, 2013 is non-est, ex facie not valid and the entire proceedings in Company Petition No. 62 of 2009, stand vitiated since the notice of the Application/Petition made by the Original Petitioner (Respondent No. 2) to the CLB under Sections 397 and 398 of the Act was not served on the Central Government by the CLB itself under the provisions of Section 400 of the Act?
(b) Whether the CLB, whilst passing a final order in the Petition alleging oppression and mismanagement, can by exercising its powers under Section 402 of the Act, remove the Auditor duly appointed by the Respondent No. 3 Company, in view of the provisions contained in Section 224 (7) of the Act which stipulates that, "any auditor appointed under Section 224 (7) of the Act may be removed from office before expiry of his term only by the Company in general meeting, after obtaining the previous approval of the Central Government in that behalf".
::: Downloaded on - 06/01/2014 03:50:36 :::
KPP 4 COAPPL 36 OF 2013
4. The relevant facts in brief are as set out hereunder:
5. Respondent No.3 - M/s. SAF Yeast Company Pvt. Ltd. ("M/s. Saf Yeast") is incorporated under the Companies Act, 1956 ("the Act"), having its Registered Office at Mumbai. It is a Joint Venture Company between the Respondent No.2, a foreign shareholder and Respondent Nos. 4 to 8 being the Indian Shareholders holding approximately 49% of the total shareholding of Respondent No.3. The Respondent No.2 - Nafan B.V. ("original Petitioner") is a Company incorporated under the laws of Netherlands. Respondent No. 2 owns 80772 equity shares of Respondent No. 3, which constitutes approximately 51 per cent of the total shareholding of Respondent No. 3. Respondent No. 2 is a subsidiary of Respondent No. 10 - M/s. LESAFFRE ET CIE ("M/s. Lesaffre Group") which is incorporated in France. The entire shareholding of Respondent No.3 is therefore held between the Respondent No.2 and Respondent Nos. 4 to 8.
6. The main grievance of the Respondent No. 2 in Company Petition No. 62 of 2009 is that Respondent Nos. 4 to 8 have transferred the shares of the Respondent No. 2 in the Board Meetings of Respondent No.3 held on 23 rd May, 2009, and 25th May, 2009. According to the Respondent No. 2, the said Board Meetings were held without issuing notices to the Respondent No. 2 and therefore are non-est, illegal and unlawful and the Resolutions passed thereat are invalid and ineffective, and thus liable to be set aside. According to the Respondent No. 2, in an earlier meeting held on 29th January, 2009, again without giving notice to the Respondent No. 2, a ::: Downloaded on - 06/01/2014 03:50:36 ::: KPP 5 COAPPL 36 OF 2013 decision was taken to appoint Respondent No.9 - SHARP & TANNAN as the Statutory Auditor for determining the fair value of the equity shares of Respondent No. 3 and forwarding the valuation report to the Lesaffre Group. According to the Respondent No. 2, this meeting was also illegal for want of notice upon the Directors of the Respondent No. 2 and for non-circulation of agenda, etc. According to the Respondent No. 2, the valuation report obtained by M/s. Saf Yeast is also not based on the recognized principles for the valuation of a Company and the duplicate shares issued by Respondent Nos. 3 to 6 are illegal, being issued in contravention of the statutory provisions. Therefore Respondent No. 2 submitted in Company Petition No. 62 of 2009 that the entire shareholding of the Respondent No. 2 transferred in favour of Respondent Nos. 4 to 8, deserved to be set aside and Respondent Nos. 3 to 8 be directed to rectify the Register of Members ("RoM") of Respondent No.3 by inserting the name of the Respondent No. 2 in relation to 80722 shares held by the Respondent No. 2.

7. The said Petition No. 62 of 2009 was filed by Respondent No. 2 before the CLB Mumbai Bench, on 17th June, 2009. On 18th June, 2009, the Advocate for the Respondent No. 2 forwarded a copy of the Petition to the Regional Director, Western Region, Ministry of Company Affairs, by hand delivery, informing the Regional Director, that the said Company Petition will be on Board before the CLB, Mumbai Bench, for hearing on Monday - 22nd June, 2009 at 11.00 a.m. at which time he was requested to remain present. By a letter dated 19 th June, 2009, the Advocate for the Respondent No. 2, informed the CLB that a copy of the Company Petition No. 62 of ::: Downloaded on - 06/01/2014 03:50:36 ::: KPP 6 COAPPL 36 OF 2013 2009 was inter alia served on the Regional Director with an intimation that the matter would be on Board before the CLB, Mumbai Bench on 22 nd June, 2009 at 11.00 a.m. or thereabout. A copy of the letter dated 18 th June, 2009, addressed to the Regional Director was also forwarded to the CLB along with the said letter dated 19th June, 2009.

8. The stand taken by Respondent Nos. 3 to 8 before the CLB was that the Respondent No.2 did in fact enter into a Memorandum of Understanding ("MOU") dated 23rd January, 2009, and agreed to transfer its shares in favour of Respondent Nos. 4 to 8 for consideration as determined by the Statutory Auditors under Article 17 of the Articles of Association. Respondent Nos. 3 to 8 denied and disputed all the allegations made by the Respondent No. 2 against them, including the allegation that the valuation report obtained by Respondent No. 3 from Respondent No.9 was not based on recognized principles for the valuation of a Company.

9. From time to time, the CLB heard the parties to Petition No. 62 of 2009, over a span of four years and finally disposed of the same by its order dated 28 th March, 2009. However, the Central Government did not appear before the CLB in the said span of four years and thereby chose not to make any representation in the said matter before the CLB.

10. The Learned Member of the CLB by his impugned Order dated 28 th March, 2013, decided that the Respondent No. 2 did in fact enter into a Memorandum of ::: Downloaded on - 06/01/2014 03:50:36 ::: KPP 7 COAPPL 36 OF 2013 Understanding ("MoU") dated 23rd January, 2009 and agreed to transfer its shares in favour of Respondent Nos. 4 to 8 for consideration as determined by the Statutory Auditors under Article 17 of the Articles of Association. However, the Learned Member came to the conclusion that the valuation report of Respondent No. 9 was in contravention of the statutory guidelines and was not based on recognized principles for the valuation of a Company and therefore deserved to be set aside. The Learned Member also came to the conclusion that the meetings in which the shares were transferred from the name of the Respondent No. 2 in favour of Respondent No. 6 were not valid since the notices for such meetings were not given to the Respondent No. 2 and therefore the Resolutions passed at the said meetings also deserved to be set aside. The Learned Member therefore passed a composite order whereunder, after holding that the MoU to sell the shares of the Respondent No. 2 to Respondent Nos. 4 to 8 was a valid and enforceable document and the CLB was competent to enforce the said MoU for sale, in the exercise of the rights and powers under Section 402 of the Act, the valuation report prepared by Respondent No. 9 was set aside.

After setting aside the Resolutions pertaining to transfer of shares of the Respondent No. 2 in favour of Respondent No. 6 and directing the shares to be once again shown in the name of the Respondent No. 2 in the Register of Shares of Respondent No.3, the Learned Member ordered a fresh valuation of shares with a direction to the Respondent No.2 to transfer its shares in favour of Respondent Nos. 3 to 8 as per the valuation determined through fresh valuation. The Learned Member has in exercise of his powers under Section 402 of the Act also removed Respondent No. 9 -SHARP & TANAN as Auditors of the Respondent No. 3 Company.

::: Downloaded on - 06/01/2014 03:50:36 :::

KPP 8 COAPPL 36 OF 2013

11. A copy of the impugned Order dated 28 th March, 2013, was forwarded by the CLB, Mumbai Bench, to the Ministry of Corporate Affairs under cover of its letter dated 2nd April, 2013, which was received by the Ministry of Corporate Affairs on 9 th April, 2013. Thereafter, the Ministry of Corporate Affairs by its e-mail dated 10 th April, 2013, enquired with the CLB whether a copy of the Petition was served on it.

The Bench Officer of the CLB by his letter dated 12 th April, 2013, addressed to the Joint Director (Inspection), Ministry of Corporate Affairs, inter alia, recorded that since the service proof was not filed by the Respondent No. 2, an enquiry should be made with the Regional Director, Western Region, as regards service of copy of the Petition by the Respondent No. 2. It was further recorded in the said letter by the Bench Officer, CLB, Mumbai Bench, that as per the available record it appeared that no notice was sent to the Central Government through the Regional Director (Western Region) by the CLB, Mumbai Bench, nor has there been any practice to serve the notice upon the Regional Director, Western Region. However, the Board had started sending notice to the Regional Director, Western Region, with immediate effect as required under Section 400 of the Act.

12. The Union of India, through the Ministry of Corporate Affairs, therefore filed the above Appeal, inter alia, on the ground that the impugned order dated 28 th March, 2013, is passed by the CLB, Mumbai Bench, without giving notice to the Central Government as required under Section 400 of the Act and moreover as per Regulation 14 (3) of the CLB Regulations the Respondent No. 2 was required to ::: Downloaded on - 06/01/2014 03:50:36 ::: KPP 9 COAPPL 36 OF 2013 serve a copy of the Application to the Central Government which in the present case has not been done by the Respondent No. 2 and therefore the impugned Order was liable to be set aside on this ground also. The Appellant also contended that the CLB, in view of the provisions contained in Section 224 (7) of the Act, had no power or jurisdiction to remove Respondent No. 9, who was duly appointed by the Respondent No.3. However, when the Advocates for the Respondent No. 2 produced a copy of the letter bearing the acknowledgment of the Regional Director, Western Region, dated 18th June, 2009, acknowledging the receipt of a copy of the Petition along with the notice that the hearing would take place before the CLB, Mumbai Bench on 22nd June, 2009 at 11.00 a.m. and with a request to the Regional Director to remain present, the Union of India filed an additional affidavit of the Appellant admitting that the Office of the Regional Director had indeed received the notice dated 18th June, 2009 from the Advocates for the Respondent No. 2 along with a copy of the Petition. However, owing to the manner in which the entry was made in the Register of the Regional Director, the Office of the Regional Director could not trace the same and therefore incorrectly stated in the Appeal that they had not received a copy of the Petition even from the Original Petitioner i.e. Respondent No. 2 herein. According to the Appellant, at this stage they are unable to trace either the letter dated 18th June, 2009, received from the Advocate for the Respondent No. 2 or the copy of the Petition in their office.

13. Respondent No.2 , Respondent Nos. 4 to 8 - Mr. Arunachalam Muthu and others, Respondent No. 9 - SHARP & TANNAN and Respondent No. 10 - Lesaffre ::: Downloaded on - 06/01/2014 03:50:36 ::: KPP 10 COAPPL 36 OF 2013 Group have all filed their respective Appeals impugning certain directions contained in the impugned Order by which they are aggrieved. However all the Respondents including the Respondent No.9 - SHARP & TANNAN who are removed by the CLB as Auditors of the Respondent No. 3, have submitted that they do not support the stand taken in the above Appeal by the Appellant - Union of India viz. that the final Order passed by the CLB after hearing the Company Petition No. 62 of 2009 over a period of four years stands vitiated because the notice of filing of the Petition was not given to the Central Government by the CLB itself under Section 400 of the Act.

14. Mr. Shyam Mehta, the Learned Senior Advocate appearing for the Appellant-

Union of India, has submitted that the impugned Order dated 28 th March, 2013, passed by the CLB is non-est and ex facie not valid, inter alia, having been passed without complying with the mandatory provisions of Section 400 of the Act. It is submitted that a plain reading of Section 400 of the Act makes it clear that the CLB is statutorily bound to give notice to the Central Government of every application under Sections 397 and 398 of the Act and must mandatorily consider the Government's submissions, if any, before passing of the final orders. It is submitted that since in the present case there is absolutely no compliance with the statute by the CLB, the impugned Order is non-est and invalid. In support of its submission that it is obligatory for the CLB to give notice of the Petition to the Central Government and the CLB should exercise its powers under Sections 397, 398 and 402 of the Act after hearing the Central Government, the Appellant has relied on the decision of the Hon'ble Supreme Court in the case of Cosmosteels Pvt. Ltd. vs. Jairam ::: Downloaded on - 06/01/2014 03:50:36 ::: KPP 11 COAPPL 36 OF 2013 Das Gupta and others 1 and the decision of the Delhi High Court in the case of Sakthi Trading Co. P. Ltd. and another vs. Union of India and another 2. In support of its contention that the provisions of Section 394A are in consonance with Section 400 of the Act and therefore as a necessary corollary, Section 400 of the Act must be provided the same recognition and interpretation as provided to Section 394A in the said case, the Appellant has also relied on a decision of the Delhi High Court in re.

YKM Holdings Pvt. Ltd.3.

15. The Learned Senior Advocate appearing for the Appellant has further submitted that the compliance with the CLB Regulation 14 (3) are procedural acts performed by the party in the process of filing the Petition before the CLB. The requirements of the CLB under Regulation 14 (3) are procedural requirement of attaching and presenting the acknowledgement of service with the application filed with the CLB. The obligations cast on the party by virtue of Regulation 14 (3) are distinct and separate from what has been cast on the CLB by the Legislature as contained in the statute. It is submitted that in the present case the Respondent No. 2 submitted a copy of the Petition to the Office of the Regional Director, Western Region, on 18th June, 2009, which has been recorded in the inward register as a letter received from the Attorneys of the Respondent No. 2 pertaining to Company Petition No. 62 of 2009. Regulation 14 (3) requires the Respondent No. 2 to serve a copy of the Petition on the concerned Registrar of Companies and file the 1 AIR 1978 SC 375 2 [1985] 57 Company Cases 789 3 [2001] 105 Company Cases 249 ::: Downloaded on - 06/01/2014 03:50:36 ::: KPP 12 COAPPL 36 OF 2013 acknowledgement proof with the CLB at the time of filing the Petition. Regulation 14 (3) further requires the Respondent No. 2 to serve a copy of the Petition on the Central Government. However, the Petition was already filed with the CLB on 17 th June, 2009 and therefore there was no compliance by the Respondent No. 2 and by the CLB with Regulation 14 (3), as the acknowledgement was not attached and presented with the Petition to the CLB, as required for filing and prescribed in the said Regulation. However, it is submitted that even assuming that Regulation 14 (3) had been complied with, the mere procedural act in complying with the CLB Regulations does not absolve the CLB from its obligation to separately give notice of the Petition as mandated under Section 400 of the Act. It is further submitted that the procedure prescribed in Regulation 14 (3) by the CLB is required to be followed for filing a Petition, prior to the same even being accepted/admitted and prior to any hearing by the CLB and passing of any order by the CLB. Therefore the requirements contained in Regulation 14 (3) are not a substitute for the notice as mandated by the Act under Section 400 before the passing of final orders. It is submitted that Regulation 14 (3) is relevant at the pre-hearing stage i.e. at the time when the Petition is filed. This pre-hearing stage requirement cannot be equated with the statutory duty cast upon the CLB for issuance of notice under Section 400 of the Act.

16. It is further submitted on behalf of the Appellant that even if Regulation 14 (3) has been followed while filing the Petition with the CLB, there can be no question of deemed or substantial compliance with Section 400 of the Act. Section 400 of the Act is a distinct requirement under the Act and requires the CLB to issue notice ::: Downloaded on - 06/01/2014 03:50:36 ::: KPP 13 COAPPL 36 OF 2013 prior to passing the final orders, whereas Regulation 14 (3) has no effect once a petition is filed. It is further submitted that a conjoint reading of Section 400 with Regulation 21 would show that a notice to the Central Government issued by the CLB under Section 400 of the Act will have to comply with the service provisions in Regulation 21. In support of its submission that the mandatory requirement to issue notice cannot be implied but must be strictly complied with and that there is no substitute to the specific provision in a statute which requires the Court to issue notice, the Appellant has relied on the decisions of the Hon'ble Supreme Court in the cases of Secretary to Govt. of Karnataka and another vs. V. Harishbabu 4 and India Rayon Corporation Ltd. vs. Raunaq and Company (P) Ltd.5. Relying on the decision of the Hon'ble Supreme Court in the case of Raghunath Rai Bareja and another vs. Punjab National Bank and others6 , the learned Senior Advocate appearing for the Appellant submitted that the statute must be interpreted literally and where the words of the statute are unequivocal, there is no scope for importing any rule of interpretation.

17. The Learned Senior Advocate appearing for the Appellant also submitted that the powers of the Central Government have been further impinged by the CLB by removing the Statutory Auditor in the impugned Order. Section 224 (7) of the Act provides that the only mechanism for removal of a Statutory Auditor appointed under the said Section before expiry of the term, except as provided in the proviso to 4 [1996] 5 SCC 400 5 [1988] 4 SCC 31 6 [2007]2 SCC 230 ::: Downloaded on - 06/01/2014 03:50:36 ::: KPP 14 COAPPL 36 OF 2013 sub-section (5), requires the prior approval of the Central Government in this behalf. It is submitted that in the cases of Basant Ram and Sons vs. Union of India7 and Devinder K. Jain vs. Union of India and others 8 , which concerned the removal of statutory auditors under Section 224 (7) of the Act, the same was challenged by filing Writ Petitions before the Delhi High Court and the CLB was not approached for redressal under Section 224 (7) of the Act. It is therefore submitted that in the public interest the Central Government has to protect the powers given to it by the Legislature under the provisions of the Act. The non-compliance of statutory provisions of Section 400 of the Act and the encroachment of the Central Government's powers under Section 224 (7) of the Act, renders the impugned Order redundant.

18. The Appellants have therefore prayed that the impugned Order dated 28 th March, 2013, passed by the CLB, Mumbai Bench, be quashed and set aside.

19. Mr. De'vitre, the Learned Senior Advocate appearing for Respondent No. 2 --

the original Petitioner, has submitted that the above Appeal is filed by the Appellant -

Union of India on an incorrect fact i.e. the Appellant has wrongly alleged that it had not been served with a copy of the Petition. He submitted that a copy of the Petition was served on the Regional Director, Western Region, Ministry of Company Affairs by the Advocates for the original Petitioner (Respondent No.2 herein) on 18 th June, 2009 who was also informed that the Petition would be on Board of the CLB on 7 [2002] 110 Company Cases 38 8 [2007] 139 Company Cases 896 ::: Downloaded on - 06/01/2014 03:50:36 ::: KPP 15 COAPPL 36 OF 2013 22nd June, 2009. By a praecipe dated 19 th June, 2009, the Advocates for Respondent No. 2 also forwarded a copy of the said letter dated 18 th June, 2009, addressed to the Regional Director to the CLB, Mumbai informing that the copy of the captioned Petition had been served upon the Regional Director.

20. Mr. De'vitre further submitted that in response to a query raised by the Ministry of Corporate Affairs qua the service of Company Petition No. 62 of 2009 on the Central Government by the CLB, the Bench Officer of the CLB by his letter dated 12th April, 2013, proceeded on the basis that service of notice of the Petition under Sections 397-398 was to be effected by Respondent No.2. This is consistent with the manner of service provided for in Regulation 14 (3) of the CLB Regulations, 1991.

Mr. De'vitre therefore submitted that it is clear that there has been substantial compliance with the requirement of law. The object of Section 400 of the Act is to enable the Central Government to make representations, if any, before the passing of a final order in a Petition under Sections 397-398 of the Act. In the present case, the Central Government did not file any representation nor did it appear before the CLB though the Petition was heard for an extended period between July 2010 and April 2012 and again from January to March, 2013 for a total of more than 30 days, spread over a period of four years. Mr. De'vitre also submitted that the CLB has wide powers under Section 402 of the Act and the Appellant cannot be heard to say that in view of Section 224 (7) of the Act, the CLB does not have the power or jurisdiction to remove the Statutory Auditor whilst deciding a Petition under Sections 397-398 of the Act. Mr. De'vitre submitted that this submission is not even ::: Downloaded on - 06/01/2014 03:50:36 ::: KPP 16 COAPPL 36 OF 2013 supported by the Respondent No. 9-the Auditors who are aggrieved by their removal and have filed a separate Appeal impugning their removal as Auditors of Respondent No. 3 Company on the grounds stated therein.

21. Mr. De'vitre submitted that therefore the Appeal be dismissed with costs.

22. Mr. Dwarkadas, the Learned Senior Advocate appearing for Respondent Nos.

4 to 6 and 8, submitted that the primary ground of challenge made out in the captioned Appeal relates to the alleged failure of the CLB in giving notice as mandated under Section 400 of the Act. The powers and functions of the Central Government under Section 400 of the Act have been delegated to the relevant Regional Director under Notification dated 31 st May, 1991. The second ground of challenge made out in the captioned Appeal relates to the alleged failure of the Respondent No. 2 in serving a copy of the Petition as mandated by Regulation 14 (3) of the CLB Regulations, 1991.

23. As regards the first ground i.e. the alleged failure to serve the notice on the Central Government by the CLB, Mr. Dwarkadas submitted that prior to the amendment to the Act in 1991, the jurisdiction inter alia u/s 397, 398 of the Act vested with this Court, and the same was shifted to the CLB only after the said amendment to the Act. In relation thereto the Hon'ble Supreme Court of India has, in exercise of the powers conferred by sub-sections (1) and (2) of Section 643 of the Act and of all other powers conferred, in consultation with the High Courts framed ::: Downloaded on - 06/01/2014 03:50:36 ::: KPP 17 COAPPL 36 OF 2013 the Companies (Court) Rules, 1959 ("the Rules"). The Rules have been published vide notification No. GSR 950 in the Gazette of India on 17 th August, 1959. Rule 89 of the said Rules deals with the requirement of notice to the Central Government plausibly under Section 400 of the Act. Rule 89 reads as follows:

"89. Notice to Central Government.- Save where a petition is presented by or on behalf of the Central Government under Section 401, notice shall be given to the Central Government of every petition under Section 397 or 398, and a copy of the petition shall be served on the Central Government along with the notice of the date of hearing, not less than 14 clear days before the date fixed for the hearing of the petition."

Mr. Dwarkadas submitted that the said Rule 89 is framed in order to ensure compliance with Section 400 of the Act which is demonstrable by virtue of the fact that the heading of the Chapter in which Rule 89 is contained reads as "Relief in case of Oppression or Mismanagement [Sections 397 to 407]" which is clearly indicative of the fact that the Rules in this Section have been framed in pursuance of Sections 397 to 407 of the Act. Mr. Dwarkadas submitted that it is further relevant that while Section 400 of the Act specifies that the Court is required to give notice to the Central Government (through its Regional Director), Rule 89 does not make any specific mention as to who is required to give such notice. In Hungerford Investment Trust Ltd., Re. (in Voluntary Liquidation) vs. Turner Morrison and Co. Ltd. 9 , the Calcutta High Court observed that a notice as required under Section 400 of the Act when given by the Petitioner was in compliance with the requirement of the Act.


    9 [1972] ILR 1 Cal. 286 at para 67




                                                                           ::: Downloaded on - 06/01/2014 03:50:36 :::
     KPP                                            18                                COAPPL 36 OF 2013




                                                                                                 

24. Mr. Dwarkadas submitted that after the jurisdiction to hear matters inter alia under sections 397, 398 and 402 of the Act was transferred to the CLB, the CLB framed the said Regulations. The Respondent No. 2 has through its Advocates' letter dated 18th June, 2009 forwarded a copy of the Petition to the Central Government through the Office of the Regional Director and hence the requirement under Regulation 14 (3) was expressly complied with. It is submitted that since under the Regulations as framed by the CLB, the requirement of serving the Petition on the Central Government, has by an express delegation made by the CLB, been delegated to the Petitioner, the submission on behalf of the Central Government that the Petition should be served by the CLB alone is not sustainable. In any event, it is submitted that the object and purpose under Section 400 of the Act is to notify the Central Government of the filing of the Petition under Sections 397 and/or 398 of the Act. Mr. Dwarkadas has relied on the decision in the case of Ghanshyam Dass and others vs. Dominion of India and others 10 wherein the Hon'ble Supreme Court has inter alia held that the notice under Section 80 of the Code should be held to be sufficient if it substantially fulfills its object of informing the parties concerned about the nature of the suit to be filed. Mr. Dwarkadas submitted that the ratio of the said decision is squarely applicable to Section 400 of the Act as well. Mr. Dwarkadas also relied on the decision of the Hon'ble Supreme Court in the case of Jang Singh vs. Brijlal and others11 wherein it is held that no act of Courts should harm a litigant.


    10 AIR 1984 SC 1004
    11 AIR 1966 SC 1631




                                                                       ::: Downloaded on - 06/01/2014 03:50:36 :::
     KPP                                             19                                COAPPL 36 OF 2013




                                                                                                  

25. Mr. Dwarkadas submitted that there is no inconsistency between Regulation 14 (3) and Regulation 21, inasmuch as Regulation 21 itself contemplates that one of the modes of giving notice by the Board could be by the party itself. Without prejudice to the submissions that the mandate of Section 400 of the Act has been fully complied with, it is submitted by Mr. Dwarkadas that in any event since Respondent No. 2 has given notice of the filing of the Petition to the Central Government, as is now the admitted position, there is substantial compliance with the requirements of Section 400 of the Act and the order of the CLB cannot be said to be without jurisdiction. It is submitted that it is trite law that so long as there is identity between the cause of action and the reliefs claimed in the notice and the petition, the principle of substantial compliance would apply.

26. Mr. Dwarkadas submitted that in so far as the ground raised by the Appellant that the CLB does not have jurisdiction to remove the Statutory Auditors without prior approval of the Central Government, the powers of the CLB under Section 402 of the Act are not constrained by the provisions of Section 224 (7) of the Act, which apply in a different context. The wide powers of the CLB under Section 402 of the Act and in particular under Section 402 (g) of the Act have been recognized by the decision of this Court in the case of Bennet Coleman & Co. vs. Union of India12. Mr. Dwarkadas clarified that the submissions made by him on behalf of his clients are without prejudice to the contention of his clients that the CLB ought not to have 12 [1977] 47 Company Cases 92 (Bom) pages 122-123 ::: Downloaded on - 06/01/2014 03:50:36 ::: KPP 20 COAPPL 36 OF 2013 removed the Statutory Auditors in exercise of its powers under Section 402 of the Act.

27. Mr. Dwarkadas submitted that the Appeal therefore be dismissed with costs.

28. Mr. Khambata, the Learned Senior Advocate appearing for Respondent No. 10

- Lesaffre Group, has repeated and reiterated the submissions made on behalf of the Respondent No. 2. He submitted that by virtue of the Petition being served on the Central Government through the Regional Director by the Respondent No. 2, Section 400 of the Act has been strictly complied with. He has submitted that the distinction sought to be drawn by the Appellant in paragraph 1 of the Memorandum of Appeal between notice given by the CLB and service of a copy of the Petition by the Respondent No. 2 as per the CLB Regulations, is a distinction without a difference. Mr. Khambata submitted that relying upon Regulation 21 (1), it was contended by the Appellant that the obligation to issue notice is that of the CLB and that no notice was issued by the CLB in the present case and that the failure is fatal in terms of Section 400 of the Act. Mr. Khambata submitted that Regulation 21 has no application to the facts of the present case. Without prejudice to the said contention, Mr. Khambata submitted that Regulation 21 (1) (i) contemplates service by the party itself. In the alternative, Mr. Khambata submitted that in the event that this Court is pleased to hold that service by the Respondent No. 2 under the CLB Regulations does not amount to strict compliance of Section 400 of the Act, it is submitted that the provisions of Section 400 of the Act are not mandatory in so far as the identity of the person or body giving the notice is concerned. What is mandatory is that notice of every application under Section 397 and/or Section 398 ::: Downloaded on - 06/01/2014 03:50:36 ::: KPP 21 COAPPL 36 OF 2013 has to be given to the Central Government. The form of the notice, the manner of its service and the identity of the server is not mandatory. In support of his contention, Mr. Khambata has relied on the decisions of the Hon'ble Supreme Court in the case of K. Kamaraja Nadar vs. Kunju Thevar13 and M.Y. Ghorpade vs. Shivaji Rao M. Poal14 wherein the Hon'ble Supreme Court whilst construing Section 117 of the Representation of the Peoples Act, 1951, held that whereas the deposit was mandatory, the mode of deposit as well as the person who could make a deposit has to be in compliance with the rules of the High Court and as such has been held to be directory in several decisions of this Court.

29. Mr. Khambata has also relied on the decision of the Madhya Pradesh High Court in Marble City Hospital and Research Centre (P) Ltd. v. Sarabjeet Singh Mokha 15 wherein it was held that non-compliance with the provisions of Section 400 of the Act did not vitiate the proceedings. Mr. Khambata therefore submitted that by virtue of service of the proceedings by the Respondent No. 2 upon the Appellant on 18 th June, 2009, Section 400 of the Act in any event stands substantially complied with.

30. As regards the contention of the Appellant that in view of Section 224 (7) of the Act, the CLB does not have the power or jurisdiction to remove the Statutory Auditor whilst deciding a Petition under Sections 397-398 of the Act, Mr. Khambata has submitted that such an objection is completely misconceived and without 13 AIR 1958 SC 687 paras 30-32 14 AIR 2002 SC 3105 15 (2010) 155 Company Cases 13 (MP) ::: Downloaded on - 06/01/2014 03:50:36 ::: KPP 22 COAPPL 36 OF 2013 substance. He has submitted that from a reading of Section 224 (7) of the Act it is clear that the said Section prohibits a company in a general meeting from removing a Statutory Auditor before the expiry of his term, if the previous approval of the Central Government in that behalf has not been obtained. Section 224 (7) cannot be interpreted to mean that the CLB has no jurisdiction to remove a statutory auditor before the expiry of his term unless the CLB first obtains the approval of the Central Government. There is nothing in Sections 397 and 398 which indicates either expressly or by necessary implication that the power of the CLB is circumscribed in any manner by Section 224 (7) of the Act. Relying on the decisions in Cosmosteels P. Ltd. (supra), Bennett Coloman and Company vs. Union of India 16 and Shanti Prasad Jain vs. Union of India 17 Mr. Khambata submitted that it is well settled that the CLB has the widest power under Sections 402 and 403 of the Act to pass such orders as it thinks fit to bring about the desired results in the management of the affairs of the Company and that the exercise of such power is not subject to the other provisions of the Act.

31. Mr. Khambata submitted that therefore, none of the contentions of the Appellant have any merit and the present Appeal ought to be dismissed with costs.

32. I have considered the aforestated submissions advanced on behalf of the parties as well as the case law cited by them.




    16 1977 (47) Company Cases 92
    17 1973 (75) BLR 778




                                                                   ::: Downloaded on - 06/01/2014 03:50:36 :::
     KPP                                         23                                COAPPL 36 OF 2013

33. Section 400 of the Companies Act, 1956 requires that: "the Company Law Board shall give notice of every application made to it under Section 397 or 398 to the Central Government, and shall take into consideration the representations, if any, made to it by that Government before passing a final order under that Section". As submitted by the Respondents, the term "give notice" indicates that the notice is one by way of service of proceedings rather than a notice from a Court or Tribunal issued to a Respondent/Defendant, on the basis that the Court/Tribunal is satisfied that there is a case to be answered or that there is a prima facie case in the matter. It is therefore merely a means of giving the Central Government an opportunity of making representations for consideration by the CLB before passing final orders.

Therefore, even if Section 400 of the Act makes it mandatory for the CLB to give such notice to the Central Government, the Section stands complied with once notice is given either by the CLB itself or through its agent or other person authorized to give such notice.

34. The CLB has made the Company Law Board Regulations, 1991 ("the CLB Regulations, 1991"). Regulation 14 (3) of the CLB Regulations,1991 reads thus:

"3. The petitioner shall serve a copy of the reference or petition other than a petition, under sections 49, 79, 80A, 111, 111A, 113, 118, 144, 163, 188, 196, 219, 225, 284, 304 and 307 of the Act, upon the concerned Registrar of Companies having jurisdiction over the Company and shall attach to and present with his petition, reference an acknowledgement from the office of the Registrar of Companies receiving a copy of the petition, reference, ::: Downloaded on - 06/01/2014 03:50:36 ::: KPP 24 COAPPL 36 OF 2013 so served:
Provided that ...... .... .....
Provided further that, in case of a petition or complaint under Sections 235, 237, 250, 397, 398, 408 and 409 of the Act, a copy thereof shall also be served upon the Central Government"

It is clear that the CLB therefore framed Regulation 14 (3) requiring the Petitioner to serve a copy of any Petition inter alia under Sections 397 and 398 of the Act upon both, the concerned Registrar of Companies as well as the Central Government. The CLB by virtue of the second proviso to Regulation 14 (3) of the CLB Regulations, authorised the Petitioner as its agent or delegate to serve the Petition under Sections 397/398 on the Central Government. Such service by the agent is therefore service by its principal (viz. the CLB), for the purpose of service. The CLB itself has till date treated the service by the Petitioner as service by the CLB, as can be seen from its letter addressed to the Department of Company Affairs dated 12 th April, 2013, wherein it is inter alia admitted that the CLB Western Region has itself not given any notice of any application under Sections 397/398 of the Act to the Central Government through the Regional Director, Western Region, till date. Over the years, the Central Government, through the Regional Director, Western Region, has also not raised any objection for receiving the notice of an application filed under Sections 397 and 398 of the Act from the Petitioner and not the CLB itself. This is obviously so because the object of giving notice to the Central Government of an Application filed before the CLB under Sections 397 and 398 of the Act, thereby giving an opportunity to the Central Government to make its representations before the final ::: Downloaded on - 06/01/2014 03:50:36 ::: KPP 25 COAPPL 36 OF 2013 orders are passed in the Petition, is complied with/achieved by service of the Petition on Central Government by the Petitioner as directed by the CLB Regulations, 1991. In the instant case, admittedly, the Advocates for the Respondent No.2 (Original petitioner) had served a copy of the Petition on the Regional Director, Western Region on 18th June, 2009 and has also put the Regional Director, Western Region to notice of the fact that the hearing of the said Petition would take place before the CLB on 22nd June, 2009, and the Regional Director was requested to remain present at the said hearing. In fact, the Petition was served on the Central Government through the Regional Director, Western Region, after the Petition was numbered on the next day of its filing and therefore the question of such service being treated as a pre-acceptance /admission or pre-hearing notice does not arise.

In fact, as stated hereinabove, the object of Section 400 of the Act as well as Regulation 14 (3) is to give notice to the Central Government about the Petition having been filed under Sections 397 and 398 of the Act before the CLB, to enable the Central Government to make its representations if any before the CLB, which the CLB would take into consideration before passing its final order on the Petition.

However, the Central Government through the Regional Director, Western Region did not choose to appear before the CLB on 22 nd June, 2009 or on any other date of hearing which took place on about 30 occasions over a span of four years.

35. The Appellants have contended that the notice required to be given by the CLB under Section 400 of the Act is one under Regulation 21 (1) of the CLB Regulations which reads as follows:

::: Downloaded on - 06/01/2014 03:50:36 :::

KPP 26 COAPPL 36 OF 2013 "21. Service of notice and process issued by the Bench.- (1) Any notice or process to be issued by the Bench may be served by any of the following modes directed by the Bench:

(i) service by the party itself;

(ii) by hand delivery (dasti) through a messenger of the Office of the Bench;

(iii) under Certificate of Posting;

(iv) by registered post with acknowledgement due if so required by an order of the Bench;

(v) where the Central Government is a party, through the Secretary of the concerned Ministry or Department or through Branch Secretariat of the Ministry of Law or through Standing Counsel of the Central Government;

(vi) where the State Government is a party, through the Chief Secretary or the Standing Counsel of the State Government."

In the first place, whilst Regulation 21 of the CLB Regulations, speaks of a notice or process issued by the Bench generally, Regulation 14 (3) speaks of a specific notice having reference to proceeding under Sections 397/398 of the Act. Regulation 14 (3) being a specific provision delegating the authority to give notice of a Petition under Sections 397/398 by a Petitioner to the Central Government, ought to apply to a notice under Section 400 of the Act. Secondly, there is nothing special about the CLB itself giving a notice. Even Regulation 21 admits of service by a party as a permissible mode of service by the CLB.

36. In my view the object of Section 400 of the Act viz. "to give notice" by way of service of the proceedings to the Central Government, is to enable the Central ::: Downloaded on - 06/01/2014 03:50:36 ::: KPP 27 COAPPL 36 OF 2013 Government to make any representation in the matter which would be considered by the CLB before passing a final order under Sections 397 and 398 of the Act is strictly complied with. In view thereof, the decision of the Hon'ble Supreme Court in the case of Cosmosteels Pvt. Ltd. vs. Jairam Das Gupta and others (supra) and the decision of the Delhi High Court in the case of Sakthi Trading Co. P. Ltd. and another vs. Union of India and another (supra) (relied upon by the Appellant in support of their case that it is obligatory on the CLB to give notice of the Petition to the Central Government and the CLB should exercise its powers under Sections 397, 398 and 402 of the Act after hearing the Central Government) does not render assistance to the Appellant. The Appellant has also relied on the decision of the Hon'ble Delhi High Court in re. YKM Holdings Pvt. Ltd. (supra). Section 391 of the Act allows an application to be filed for a proposed compromise or arrangement between a Company and its Creditors and Members. Sub-section (2) of Section 391 of the Act provides for sanction by the Court to the proposed compromise/arrangement between a Company and its creditors and members, if a majority in number representing three-fourths in value of the creditors or class of creditors or members or class of members, as the case may be, present and voting at the meeting agree to such compromise or arrangement. Since the issue as to whether a meeting of the creditors or members is to be held or not, or the manner in which it should be held to consider a compromise or proposed arrangement cannot be of any concern to the Central Government and the Court would sanction a compromise only after perusing the result of the meeting, the Hon'ble Delhi High Court in re. YKM Holdings Pvt. Ltd. (supra) held that the notice which is required to ::: Downloaded on - 06/01/2014 03:50:36 ::: KPP 28 COAPPL 36 OF 2013 be served on the Central Government under Section 391 of the Act has to be of an application under sub-section (2) of Section 391 of the Act or Section 394 of the Act and not at the initial stage of an application under sub-section (1) of Section 391 of the Act for calling of Meeting of the creditors and members of the Company for considering the scheme of arrangement or compromise. The same is not the case in a petition under Sections 397/398 of the Act. In the case of a Petition filed under Sections 397/398 of the Act, a notice is given to the Central Government of the filing of the Petition to enable the Central Government to make its representations if any, which could then be taken into consideration by the CLB before passing the final order under the said Sections. The CLB may hear the petition at any time. Thus having regard to the object of such notice/service under Section 400 of the Act and under Regulation 14 (3) of the CLB Regulations, the reasoning of the Hon'ble Delhi High Court in re. YKM Holdings Pvt. Ltd. (supra) in connection with a notice to the Central Government under Section 391 of the Act cannot be made applicable to the notice for the purposes of Sections 397/398 of the Act.

37. In any event, as submitted by the Respondents, even if it is held that the service of the Petition on the Central Government under CLB Regulations, 1991 does not amount to strict compliance of Section 400 of the Act, there is a substantial compliance of Section 400 of the Act in this case by reason of the notice given by the Advocates for the Petitioner to the Central Government. The provisions of Section 400 of the Act are not mandatory in so far as the identity of the person or body giving the notice. What is mandatory is that notice of every application under ::: Downloaded on - 06/01/2014 03:50:36 ::: KPP 29 COAPPL 36 OF 2013 Sections 397/398 of the Act has to be given to the Central Government. The form of the notice, the manner of its service and the identity of the server are not of mandatory nature but are directory. The Hon'ble Supreme Court in K. Kamaraja Nadar vs. Kunju Thevar (supra) and M.Y. Ghorpade vs. Shivaji Rao M. Poal (supra) had the occasion to decide whether Section 117 of the Representation of the Peoples Act, 1951 (which required the deposit by the Petitioner of Rs. 1000/- as security for costs of an Election Petition) is mandatory or not. The Hon'ble Supreme Court held that the requirement of deposit was mandatory but the manner of deposit was not.

The Hon'ble Supreme Court whilst construing Section 117 held that whereas the deposit was mandatory "the mode of deposit as well as the person who could make a deposit has to be complied with the rules of the High Court in question and as such has been held to be directory in several decisions of this Court".

38. The Hon'ble Supreme Court has in the context of notice to the Central Government under Section 80 of the Code of Civil Procedure in the case of Ghanshyam Dass and others vs. Dominion of India and others 18 held at para 14 of the judgment thus:

".. the question as to whether a notice under Section 80 of the code is valid or not is a question of judicial construction..." and "... that this Court has .... adopted the rule of substantial compliance in dealing with the requirement that there must be identity between the cause of action and the reliefs claimed in the notice as well as in the plant... the Court has held that notice under this Section should be held to be sufficient if it substantially fulfils its object of 18 AIR 1984 SC 1004 ::: Downloaded on - 06/01/2014 03:50:36 ::: KPP 30 COAPPL 36 OF 2013 informing the parties concerned of the nature of the suit to be filed.
On this principle, it has been held that though the terms of the section have to be strictly complied with, that does not mean that the notice should be scrutinised in a pedantic manner divorced from common sense. The point to be considered is whether the notice gives sufficient information as to the nature of the claim such as would the recipient to avert the litigation".

The Court further held as follows:

"34. Our laws of procedure are based on the principle that "as far as possible, no proceeding in a court of law should be allowed to be defeated on mere technicalities". Here all the requirements of Section 80 of the Code were fulfilled. Before the suit was brought, the Dominion of India received a notice of claim from Seth Lachman Dass. The whole object of serving a notice under Section 80 is to give the government sufficient warning of the case which is going to be instituted against it was that the Government, if it so wished, settle the claim without litigation or afford restitution without recourse to a court of law. That requirement of Section 80 was clearly fulfilled in the facts and circumstances of the present case.
35. It is a matter of common experience that in a large majority of cases the Government or the public officer concerned make no use of the opportunity afforded by the section. In most cases the notice given under Section 80 remains unanswered till the expiration of two months provided by the Section. It is also clear that in a large number of cases, as here, the Government or the public officer utilised the section merely to raise technical defences contending either that no notice had been given or that the notice actually given did not comply with the requirements of the section...."
::: Downloaded on - 06/01/2014 03:50:36 :::
KPP 31 COAPPL 36 OF 2013
39. The Appellant has placed reliance on the decisions of the India Rayon Corporation Ltd. vs. Raunaq and Company (P) Ltd. (supra) and Secretary to Govt. of Karnataka and another vs. V. Harishbabu (supra), wherein it is held that the issuance of a notice under Section 14 (2) of the Arbitration Act, 1940, by the Court is a mandatory requirement. Relying on the said judgments, the Appellant submits that the Respondents cannot be heard to say that Section 400 of the Act has been substantially complied with in the case at hand.
40. Sub-sections (1) and (2) of Section 14 of the Arbitration Act, 1940, read as under:
"(1) When the arbitrators or umpire have made their award, they shall sign it, and shall give notice in writing to the parties of the making and signing thereof and of the amount of fees and charges payable in respect of the arbitration and award.
(2) The arbitrators or umpire shall, at the request of any party to the arbitration agreement or any person claiming under such party or if so directed by the Court and upon payment of the fees and charges due in respect of the arbitration and award and of the costs and charges of filing the award, cause the award or a signed copy of it, together with any depositions and documents which may have been taken and proved before them, to be filed in Court, and the Court shall thereupon give notice to the parties of the filing of the award."

Article 119 of the Limitation Act, 1963, provides for the period of limitation and the same reads thus:

::: Downloaded on - 06/01/2014 03:50:36 :::

KPP 32 COAPPL 36 OF 2013 "119. (b) for setting aside an award or getting an award remitted for reconsideration thirty days from the date of service of the notice of the filing of the Award".

Therefore, sub-section (1) of Section 14 requires the Arbitrator to give notice in writing to the parties of the making and signing of the Award. Sub-section (2) of Section 14 provides for filing of the Award by the Arbitrators or Umpire in Court and the Court thereupon shall give notice to the parties of the filing of the Award.

This notice by the Court is of extreme relevance /importance to the parties, since the right of a party to get the Award set aside or to get an Award remitted for reconsideration is barred under Article 119 (b) after thirty days from the date of service of the notice of the filing of the Award. The issuance of such notice by the Court would therefore certainly be a mandatory requirement. However, it is pertinent to note that though sub-section (2) of Section 14 of the Arbitration Act, 1940 states that the notice should be by the Court to the parties, the Hon'ble Supreme Court has clarified in its decision in Secy. To Govt. of Karnataka vs. V. Harishbabu (supra) that the notice to the pleaders of the parties who are representing the parties before the Court, would be sufficient compliance with the requirements of sub-section (2) of Section 14 of the Arbitration Act, 1940, and further that in a case where a party has knowledge aliunde of the filing of the Award and seeks time to file objections to the Award, absence of a formal notice from the Court would be rendered immaterial and in such a case the date when the party enters its appearance and either through an application in writing or orally seeks time to file objections to the Award, shall be deemed to be the date of service ::: Downloaded on - 06/01/2014 03:50:36 ::: KPP 33 COAPPL 36 OF 2013 of the notice within the meaning of sub-section (b) of Article 119 of the Limitation Act,1963 read with Section 14 (2) of the Arbitration Act, 1940.

41. As mentioned hereinabove, since Section 400 of the Act contemplates giving notice to the Central Government by way of service of the proceedings thereby giving an opportunity to the Central Government to make representations, if any, to the CLB, which the CLB would consider before passing final orders under Sections 397/398 of the Act, the notice contemplated under Section 400 of the Act cannot be compared to the notice required to be given under Section 14 (2) of the Arbitration Act, 1940. The Appellant therefore cannot draw support from the decisions in India Rayon Corporation Ltd. (supra) or Secy. to the State of Karnataka (supra). Therefore, in the instant case, the Respondents are correct in contending that even if it is held that Section 400 of the Act has not been strictly complied with, the same is substantially complied with in the case at hand.

42. In fact, a learned Single Judge of the Madhya Pradesh High Court in the case of Marble City Hospital and Research Centre (P) Ltd. v. Sarabjeet Singh Mokha(supra) has in para 42 held as follows:

"Even though by placing reliance on the judgment in the case of Bilasrai Joharmal v. Akola Electrical Supply Co. Ltd. [1958] 28 Comp Cas 549: AIR 1959 Bom 176, Shri P.R. Bhave, learned Senior Advocate, contended that issuance of notice to the Central Government was necessary, but there is nothing in the said judgment to indicate that non-issuance of notice would render the entire ::: Downloaded on - 06/01/2014 03:50:36 ::: KPP 34 COAPPL 36 OF 2013 proceedings to be null and void. When the provision is to be complied with by the company Law Board, the company petitioner cannot be made to suffer for non-compliance. In the said judgment, there is nothing to indicate that non-compliance of this provision renders the entire proceeding vitiated. On the contrary, the principles which had weighed with the law-makers for incorporating section 400 would indicate that the provision was incorporated for protecting the interest of minority shareholders or a class of members in minority, who have interest in a company and to safeguard their rights and interest, the provision for notice to the Central Government is incorporated. Consideration of the representation contemplated is for obtaining the views of the Central Government in order to protect the right of the unrepresented minority shareholders, whose interest is to be seen in a proceedings pertaining to winding up of a company or other matters where public interest is involved. There is nothing under law to indicate that non-compliance with the aforesaid provision renders the proceeding vitiated in all cases, even when no public interest or right of any other member of the company, unrepresented, is involved (Ref. C.R. Datta on the Company Law, Sixth edition 2008 ; pages 5700 to 5702)."

In the present case, the shareholders holding almost 100% of the shareholding in the Respondent No. 3 Company have already represented themselves before the CLB. All of them are also represented in the present Appeal and as recorded hereinabove all of them including the Auditors SHARP & TANNAN have submitted before this Court that without prejudice to the contentions raised by them in their respective Appeals they do not support the contention of the Appellant in the present Appeal viz. that the impugned order of the CLB be quashed and set aside ::: Downloaded on - 06/01/2014 03:50:36 ::: KPP 35 COAPPL 36 OF 2013 because the notice required to be served on the Central Government under Section 400 of the Act was not served by the CLB itself, though the Petition was served on the Central Government by the Original Petitioner and in fact the Central Government was also informed of the hearing of the Petition. In fact, in the instant case the Appellant has in the Memo of Appeal or in its written submissions not even mentioned what representation it was desirous of making before the CLB before the final orders were passed and how the impugned order passed is against public interest and/or the minority shareholders.

43. As submitted by the Respondents, the Appeal by the present Appellant must also be viewed in the context of the undisputed position that the Central Government almost without exception never responds to any notice of proceedings before the CLB under Sections 397/398 of the Act and has never appeared before the CLB in such proceedings. The consequence of the CLB's failure to give notice to the Appellant cannot be visited upon the litigants. It is a well settled principle that parties cannot suffer due to an act of the Court. The Hon'ble Supreme Court has in the case of Jang Singh vs. Brijlal and others (supra) held that, "there is no higher principle for the guidance of the Court than the one that no act of Courts should harm a litigant and it is the bounden duty of Courts to see that if a person is harmed by a mistake of the Court he should be restored to the position he would have occupied but for that mistake. This is aptly summed up in the maxim "Actus curiae neminem gravabit". By analogy, the same rule ought to apply in this case.

::: Downloaded on - 06/01/2014 03:50:36 :::

KPP 36 COAPPL 36 OF 2013

44. The Privy Council has in the case of Montreal Street Railway Company vs. Normandin19 held that, when a provision relating to public duty is mandatory, holding acts done in neglect of such duty to be null and void, would cause serious inconvenience or injustice to innocent parties who have no control over those entrusted with the duty and at the same time would not promote the main object of the Legislature. Such provision should be construed to be directory and the neglect of such provisions would not affect the validity of the acts done.

45. As submitted by the Respondents, if the interpretation of Section 400 of the Act canvassed by the Appellant is accepted, it will have the consequence of affecting each and every order passed by the CLB under Sections 397/398 of the Act, since it is now an undisputed position on record that the CLB never used to serve any notice upon the Regional Director in any matter prior to April, 2013, and the Central Government has never objected to the same. In view of the facts and circumstances of the present case, the decision of the Hon'ble Supreme Court in the case of Raghunath Rai Bareja and another (supra) is of no assistance to the Appellant.

46. In the circumstances, the question of quashing and setting aside the Order dated 28th March, 2013 passed by the CLB does not arise and the Question No.1 framed above is answered in the negative. However this Court has noted that the CLB has in its letter to the Central Government dated dated 12 th April, 2013, inter alia recorded that the CLB itself has forthwith started giving notice to the Central 19 AIR 1917 PC 142 at 144 ::: Downloaded on - 06/01/2014 03:50:36 ::: KPP 37 COAPPL 36 OF 2013 Government under Section 400 of the Act which the CLB will surely adhere to. This Court also grants liberty to the Appellant to make its representations (other than the submissions made and decided herein) in the Appeals filed by the Respondents herein impugning the Order of the CLB dated 28 th March, 2013, which representations shall be considered by the Company Court before passing final orders in those Appeals.

47. The next objection sought to be raised on merits by the Appellant is that the CLB has no power or jurisdiction to remove an auditor duly appointed by the Respondent No. 3 in view of the provisions contained in Section 224 (7) of the Act.

48. Section 224 (7) provides as follows:

"224 (7). Except as provided in the proviso to sub-section (5), any auditor appointed under this section may be removed from office before the expiry of his term only by the Company in general meeting after obtaining the previous approval of the Central Government in that behalf".

From a plain reading of the Section it is clear that it prohibits a company in its general meeting from removing a statutory auditor before the expiry of his term if the previous approval of the Central Government in that behalf has not been obtained. As submitted by the Respondents, it would defy logic to interpret Section 224 (7) of the Act as meaning that even a Court or Tribunal such as the CLB has no jurisdiction to remove a statutory auditor before the expiry of his term unless such ::: Downloaded on - 06/01/2014 03:50:36 ::: KPP 38 COAPPL 36 OF 2013 Court/Tribunal first obtained the approval of the Central Government. Sections 397 and 398 of the Companies Act, 1956 confer jurisdiction upon the CLB in respect of the matters stated therein. There is nothing in these sections which at all indicate either expressly or by necessary implication that the powers of the CLB are circumscribed in any manner by Section 224 (7) of the Act. In any event it is well settled that the CLB has the widest powers under Sections 402 and 403 of the Act to pass such orders as it thinks fit to bring about the desired result in the management of the affairs of a Company and that the exercise of such powers is not subject to the other provisions of the Act. In Bennet Coleman and Co. (supra), the Hon'ble Division Bench of this Court has drawn a distinction between the powers of the Central Government under Chapter IV A of the Act and powers of the Court under Chapter VI (which powers have been subsequently vested in the Company Law Board) as follows:

"... It is in view of this scheme which is very apparent on a fair reading of the arrangement of chapters and the Sections contained in each chapter which are all grouped under Part VI of the Act that the question will have to be answered as to whether the powers of the court under Chapter VI (which includes Sections 397, 398 and 402) should be read as subject to the provisions contained in the other chapters which deal with normal corporate management of a company and, in our view, in the context of this scheme having regard to the object that is sought to be achieved by Sections 397 and 398 read with Section 402, the powers of the court thereunder cannot be so read. Further an analysis of the Sections contained in Chapter VI of Part VI of the Act will also indicate that the powers of the court under Section 397 or 398 read with Section 402 cannot be read as being ::: Downloaded on - 06/01/2014 03:50:36 ::: KPP 39 COAPPL 36 OF 2013 subject to the other provisions contained in Sections dealing with usual corporate management of a company in normal circumstances. As stated earlier, Chapter VI deals with the prevention of oppression and mismanagement and the provisions therein have been divided under two heads --under head A powers have been conferred upon the court to deal with cases of oppression and mismanagement in a company falling under sections 397 and 398 of the Act while under head B similar powers have been given to the Central Government to deal with cases of oppression and mismanagement in a company but it will be clear that some limitations have been placed on the Government's powers while there are no limitations or restrictions on the court's powers to pass orders that may be required for bringing to an end the oppression or mismanagement complained of and to prevent further oppression or mismanagement in future or to see that the affairs of the company are not being conducted in a manner prejudicial to public interest. In other words, whenever the legislature wanted to do so it has made a distinction between powers conferred on the Government (vide Section 408) and powers conferred on the court (vide Section 402} while dealing with similar emergent situations or extraordinary circumstances arising in the management of a company and in the case of the Government it has placed restrictions or limitations on the Government's powers but no restrictions or limitations of anything have been prescribed on the Court's powers."

The Hon'ble Division Bench of this Court whilst laying emphasis on the widest powers of the CLB under Sections 402 and 403 of the Act, has observed as under:

"An examination of the aforesaid Sections clearly brings out two ::: Downloaded on - 06/01/2014 03:50:36 ::: KPP 40 COAPPL 36 OF 2013 aspects, first, the very wide nature of the power conferred on the court, and, secondly, the object that is sought to be achieved by the exercise of such power with the result that the only limitation that could be impliedly read on the exercise of the power would be that nexus must exist between the order that may be passed there under and the object sought to be achieved by these Sections and beyond this limitation which arises by necessary implication it is difficult to read any other restriction or limitation on the exercise of the court's power. We are, therefore, unable to accept Mr. Sen's contention that the court's powers under Section 398 read with Section 402 should be read as subject to the other provisions of the Act dealing with normal corporate management or that the court's orders and directions issued thereunder must be in consonance with the other provisions of the Act."

49. In view of the above, the objection of the Appellant based on Section 224 (7) of the Act is completely misconceived and without substance. The case law cited by the Appellant in this regard lends no assistance to the Appellant in the facts and circumstances of the present case. The aforestated Question No.2 is therefore answered in the affirmative. Under the circumstances, the above Appeal is dismissed.

(S.J. KATHAWALLA, J.) ::: Downloaded on - 06/01/2014 03:50:36 :::