Delhi High Court
M/S Crest Educations(P) Ltd vs M/S Career Launcher(I) Ltd on 3 July, 2023
Author: Prateek Jalan
Bench: Prateek Jalan
$~P-2 & 4
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Decided on: 03rd July, 2023
+ O.M.P. (COMM) 57/2017
M/S CREST EDUCATION (P) LTD ..... Petitioner
versus
M/S CAREER LAUNCHER (I) LTD ..... Respondent
+ OMP (ENF.) (COMM.) 47/2020 & EX.APPLs.(OS)
444/2020, 607/2020, 608/2020, 609/2020, 1204/2020
M/S C.L. EDUCATE LTD. ..... Decree Holder
versus
M/S CREST EDUCATION (P) LTD. ..... Judgment Debtor
Appearances:
Mr. Dayan Krishnan, Sr. Adv. with Mr. Rishi Agrawala, Ms. Shruti
Arora, Mr. Shreedhar Kale, Advocates for M/s Crest Education (P)
Ltd.
Mr. Dhruv Mehta, Sr. Adv. with Mr. Rajat Arora, Ms. Mariya
Shahabh, Mr. Shyam Agarwal, Advocates for M/s C.L. Educate Ltd.
%
CORAM:
HON'BLE MR. JUSTICE PRATEEK JALAN
JUDGMENT
O.M.P. (COMM) 57/2017
1. This petition under Section 34 of the Arbitration and Conciliation Act, 1996 [hereinafter, "the Act"], is directed against an arbitral award dated 18.08.2012, rendered by a sole arbitrator. The learned arbitrator has adjudicated disputes between the parties under Signature Not Verified Digitally Signed By:SHITU NAGPAL Signing Date:03.07.2023 19:25:51 O.M.P(COMM) 57/2017 & O.M.P(ENF.)(COMM) 47/2020 Page 1 of 26 an agreement dated 31.12.2008 [hereinafter, "the Contract"]. By the impugned award, the respondent has been awarded a sum of ₹1,37,80,987/- by way of damages, arrears towards license fee and study material, and costs, alongwith interest @ 9% per annum with effect from the date of filing of the claim.
A. Facts.
2. The respondent is a company engaged in the business of providing educational services through class room coaching as well as online training for various competitive examinations like Common Admission Test [CAT] and Common Law Admission Test [CLAT]. The arbitral proceedings concern license granted to the petitioner to conduct and deliver courses at three professional learning centres of the petitioner in Lucknow, Uttar Pradesh under the respondent's brand name. A Contract dated 31.12.2008, for one of the centres, has been placed on record. The Contract was for the period 01.01.2009 to 31.12.2012.
3. Prior to execution of the aforesaid Contract, the respondent had similar contracts with an individual by the name of Mr. Satyam Shankar Sahai. The first contract dated 14.11.2002 commenced on 01.01.2003 and was valid until 31.12.2005. It was extended by a second contract on 01.01.2006 until 31.12.2008, during the pendency of which Mr. Sahai established the petitioner-company and transferred all rights and liabilities with regard to the second contract in the name of the petitioner-company. The Contract dated 31.12.2008 was entered Signature Not Verified Digitally Signed By:SHITU NAGPAL Signing Date:03.07.2023 19:25:51 O.M.P(COMM) 57/2017 & O.M.P(ENF.)(COMM) 47/2020 Page 2 of 26 into between the petitioner-company and the respondent after the expiry of the second contract.
4. According to the respondent, the petitioner and Mr. Sahai, its Managing Director, started exploring the possibility of establishing a competing business in January, 2009 under the brand name "Team Satyam". It is averred that, on 24.02.2010, a representative of the respondent visited the petitioner's centre for which the license was granted and found banners marketing "Team Satyam", and not the respondent's brand.
5. On 27.02.2010, the petitioner issued a notice to the respondent terminating/rescinding the Contract, on the ground of alleged breaches committed by the respondent. This notice was received by the respondent on 03.03.2010. The respondent, in turn, issued a notice dated 29.03.2010 to the petitioner, calling upon it to stop using any data/information with regard to the respondent's students, and to stop using its trademarks, logos, name, etc., as well as to hand over the documents and records of the centre and unused study materials to it. The petitioner replied to the said notice by a legal notice dated 14.04.2010, relying upon the rescission of the Contract by the petitioner's communication dated 27.02.2010. It was stated therein that the petitioner was not using the respondent's brand name or study materials.
6. According to the respondent, however, the petitioner commenced similar courses under the brand name "Team Satyam"
from the same location at which it was running a centre under the Signature Not Verified Digitally Signed By:SHITU NAGPAL Signing Date:03.07.2023 19:25:51 O.M.P(COMM) 57/2017 & O.M.P(ENF.)(COMM) 47/2020 Page 3 of 26 respondent's brand name. The respondent thereafter approached this Court by way of a petition under Section 9 of the Act [O.M.P. 138/2010], in which the Court recorded a statement of the petitioner herein on 24.05.2010, to the effect that it was not carrying on a competitive business as alleged by the respondent, and that "Team Satyam" was not in any way connected with it. The petitioner was bound down to these statements. The respondent also filed O.M.P. 213/2010 under Section 9 of the Act, for certain other reliefs.
7. The Contract contained an arbitration clause [Clause 17.1], which provided for adjudication of disputes by the Chairman of the respondent-company. In view thereof, the respondent referred the disputes to its Chairman who entered upon the reference. As the arbitral proceedings were thus commenced, O.M.P. 138/2010 and O.M.P. 213/2010 were withdrawn on 25.08.2010, with liberty to move the arbitral tribunal under Section 17 of the Act. The statement of the petitioner recorded on 24.05.2010 was continued until disposal of the Section 17 application by the learned arbitrator.
8. However, the Chairman of the respondent-company withdrew from the proceedings by a communication dated 03.03.2011, which led to the institution of ARB.P. 66/2011 [under Section 11 of the Act] by the respondent in this Court. A substitute arbitrator was appointed by this Court vide order dated 01.12.2011. The impugned award has been passed by the learned arbitrator so appointed.
Signature Not Verified Digitally Signed By:SHITU NAGPAL Signing Date:03.07.2023 19:25:51 O.M.P(COMM) 57/2017 & O.M.P(ENF.)(COMM) 47/2020 Page 4 of 269. The learned arbitrator issued a notice dated 18.01.2012 to the petitioner, but the petitioner responded on 31.01.2012 contending that the Chairman of the respondent-company remained in seisin of the proceedings, and that it was unaware of the proceedings under Section 11 of the Act before this Court. The learned arbitrator proceeded ex parte against the petitioner by order dated 15.02.2012. After examination of the witnesses of the respondent, the learned arbitrator passed an order dated 17.04.2012 in an application filed by the respondent under Section 17 of the Act, restraining the petitioner from carrying on a competing business.
10. The impugned award was passed ex parte on 18.08.2012. The learned arbitrator found that "Team Satyam" was carrying on a business competing with that of the respondent from the premises of the petitioner's centre, for which it was granted a license under the Contract with the respondent, and that the petitioner's directors were featured in the advertisements of "Team Satyam". Having come to the conclusion that such conduct on the part of the petitioner constituted a breach of the non-compete clause [Clause 3.7] contained in the Contract, the learned arbitrator awarded damages to the respondent for the period 04.03.2010 until the date of the award, alongwith arrears for the period of 01.04.2009 to 03.03.2010.
11. The award has been challenged by way of the present petition. It may be noted that the petition [originally numbered as O.M.P. 201/2013] was dismissed for non-prosecution on 09.03.2015 and restored on 07.10.2016. It was again dismissed in the absence of Signature Not Verified Digitally Signed By:SHITU NAGPAL Signing Date:03.07.2023 19:25:51 O.M.P(COMM) 57/2017 & O.M.P(ENF.)(COMM) 47/2020 Page 5 of 26 representation on behalf of the petitioner by order dated 10.04.2019, but restored on condition of deposit of the awarded amount by an order of the Division Bench dated 08.12.2020 in FAO(OS)(COMM) 167/2020. The awarded amount has been deposited in accordance with the directions of the Division Bench.
B. Contractual clauses.
12. Before dealing with the contentions advanced on behalf of the parties, the relevant clauses of the Contract are set out below:-
"1.1 Technical Know how The Licensor shall provide to the Licensee all the technical know- how and the product details which includes the entire study material, regular up-gradation of the study material as well as any changes in the course content till the termination of the license.
xxxx xxxx xxxx 3.1 Grant of Limited License in consideration of the terms of this Agreement
1. The Licensor grants to the Licensee the right to the use by the Licensee of the said Trade Mark and Trade Name relation to the Professional Learning Center by way of permitted use and as prescribed by the Licensor, provided that the same is created and conducted in accordance with the terms and conditions of this Agreement.
2. The Licensor also grants to the Licensee the right to the use of the copyright of the Licensor in the name and styles of CAREER LAUNCHER INDIA LTD in any printed matter distinctive features decor and any other matter pursuant to the Licensor's direction as also the right to use the copyrighted material of the Licensor including Text, Transparencies, Video Tapes, CDs, Software, etc but only for the benefit of the Licensor and the Licensee.
3. The Licensor grants to the Licensee, for the purpose of marketing only and for no other purpose, the right to use its confidential Technical Know-how contained in various Product/Counseling/Marketing Manuals. The Licensee agrees, however, that any improvements and developments relating to such Signature Not Verified Digitally Signed By:SHITU NAGPAL Signing Date:03.07.2023 19:25:51 O.M.P(COMM) 57/2017 & O.M.P(ENF.)(COMM) 47/2020 Page 6 of 26 Know-how, in the course of the Agreement, by the Licensee, shall belong to the Licensor.
4. The Licensor grants to the Licensee the right to use the reputation and goodwill of CAREER LAUNCHER INDIA LTD and also of all the brands and Registered trademarks of CL as also the general goodwill of the Licensor relating to the business of Professional Learning only for the period this Agreement is operative.
xxxx xxxx xxxx
3.7 Similar Business
(a) The Licensee hereby agrees that during the term of this Agreement, it shall not either directly or indirectly engage or have an interest in any Professional Learning business in any form, within or without/outside the Territory.
xxxx xxxx xxxx
9.1 Term
This Agreement shall commence with effect from January 1, 2009 and unless terminated in accordance with the terms and condition hereof shall remain in force up to and inclusive of December 31, 2012.
xxxx xxxx xxxx
12.0 DEFAULT
The occurrence of any of the following events/acts shall constitute good cause for the Licensor at its option and without prejudice to any other rights or remedies provided for hereunder or by law or equity, to terminate without compensation, this Agreement by notice in writing to the Licensee; such notice to expire at such date as the Licensor in its absolute discretion may determine.
xxxx xxxx xxxx
14.6 Lien Damage
In the event of termination of this Agreement upon default, the extent of all damage which the Licensor has suffered by virtue of such termination shall be and remain a lien in favour of the Licensor against any end all of the real and personal property of the Licensee and the Indemnifier including but not limited to the Professional Learning Center machinery, fixtures and Equipment owned by the licensee at any of the Professional Learning Centers at the time of such termination. Without prejudice to the Licensor's general right to recover damages, the Licensee and the Signature Not Verified Digitally Signed By:SHITU NAGPAL Signing Date:03.07.2023 19:25:51 O.M.P(COMM) 57/2017 & O.M.P(ENF.)(COMM) 47/2020 Page 7 of 26 Indemnifier agree jointly and severally that in the event of termination of the Agreement they shall pay Rs.5,00,000 (Rupees five lakhs only) as liquidated damages to the Licensor.
14.7 Continuing Obligation Termination of this Agreement for any reason shall not release either party hereto from any obligation, which at the date of termination has already accrued to the other part, (whether or not the amount of such liability has been computed) or which under the terms hereof or by its nature is a continuing obligation. 15.0 CONFIDENTIALY/FURTHER BUSINESS In the event of this Agreement being terminated during the period of the same, having particular regard to section 14.1 of Article 14 and otherwise, the Licensee and the Indemnifier undertake not to either directly or indirectly do or be involved in any business or activity which is similar to the conduct of the Professional Learning Center within or outside the City limits or anywhere in the country for a period of 2 years (two years from the date such termination takes effect). Similarly, also in the event of the Agreement lapsing by efflux of time and not being renewed, the Licensee and the Indemnifier also undertake as above, but in which case, the 2 (two only) year period will commence from the date of expiry of the Agreement or extended time, if any. In both the above contingencies, the Licensee and the Indemnifier undertake to always and forever keep secret the confidential information imparted to or made available to it as well as the Trade Secrets and other information over which the Licensor has proprietary interest.
xxxx xxxx xxxx
17.0 ARBITRATION AND JURISDICTION
17.1 Arbitration
All disputes and differences of whatsoever nature arising out of this Agreement, whether during its term or after expiry thereof or prior termination shall be referred to the sole arbitration of the Chairman of the Board of Directors of the Licensor, whose decision shall be final on every matter arising hereunder. It is further agreed that the fact that the chairman of the Board of Directors of the Licensor may have had occasion to deal with any matter related to this license either before or after its execution Signature Not Verified Digitally Signed By:SHITU NAGPAL Signing Date:03.07.2023 19:25:51 O.M.P(COMM) 57/2017 & O.M.P(ENF.)(COMM) 47/2020 Page 8 of 26 shall not be a disqualification from acting as Arbitrator. The venue of the Arbitration shall only be Delhi."1 C. Submissions of learned counsel.
13. Mr. Dayan Krishnan, learned Senior Counsel for the petitioner, submitted that the impugned award suffers from patent illegality, inasmuch as damages have been awarded against the petitioner without any finding with regard to the invalidity of the rescission of the Contract by the petitioner. He submitted that the petitioner had validly terminated the Contract on 27.02.2010, in terms of Section 39 of the Indian Contract Act, 1872, due to breaches of the respondent's obligations. Mr. Krishnan argued that, consistent with the principles laid down by the Supreme Court in Niranjan Shankar Golikari vs. Century Spinning and Manufacturing Co. Ltd.2, Gujarat Bottling Co. Ltd. vs. Coca Cola Co.3 and Percept D'Mark (India) (P) Ltd. vs. Zaheer Khan4, a non-compete clause can be enforced against the petitioner only during the currency of the Contract. The Contract having been terminated, against which the learned arbitrator has not ruled in the impugned award, damages could not have been awarded. He drew my attention to the fact that Clause 3.7(a) expressly operates "during the term of this agreement" and the "Term" defined in Clause 9.1 [01.01.2009 to 31.12.2012] was expressly qualified by the phrase "unless terminated in accordance with terms and conditions hereof".
1Emphasis supplied.
2(1967) 2 SCR 378.
3(1995) 5 SCC 545.
4(2006) 4 SCC 227.
Signature Not Verified Digitally Signed By:SHITU NAGPAL Signing Date:03.07.2023 19:25:51 O.M.P(COMM) 57/2017 & O.M.P(ENF.)(COMM) 47/2020 Page 9 of 2614. Mr. Krishnan submitted that, in the impugned award, the fact that the Contract had been rescinded on 27.02.2010 was noted and the factual findings make it clear that the petitioner's alleged competing business was commenced only thereafter. Although the termination was challenged by the respondent in the statement of claims5, the learned arbitrator has not rendered a finding of wrongful termination, but proceeded to award damages as if the Contract continued to operate between the parties. Mr. Krishnan relied upon the judgment of the Supreme Court in Som Datt Builders Ltd. vs. State of Kerala6 to submit that the impugned award is devoid of reasons as to the validity of the termination and as to whether the non-compete clause would nevertheless apply.
15. The second ground of challenge urged on behalf of the petitioner is that the learned arbitrator has awarded damages contrary to Clause 14.6 of the Contract, which provides for liquidated damages of ₹5 lakhs only, payable by the petitioner to the respondent in the event of termination. It was further argued that the quantification of damages contained in the impugned award is not only contrary to Clause 14.6, but also based on speculative reasoning without any proof of damages having been furnished by the respondent.
16. Mr. Dhruv Mehta, learned Senior Counsel for the respondent, on the other hand, submitted that the impugned award is not liable to interference within the limited jurisdiction of the Court under Section 5 Statement of claims; paragraph 37.
6(2009) 10 SCC 259; paragraphs 20 and 25.
Signature Not Verified Digitally Signed By:SHITU NAGPAL Signing Date:03.07.2023 19:25:51 O.M.P(COMM) 57/2017 & O.M.P(ENF.)(COMM) 47/2020 Page 10 of 2634 of the Act. He drew my attention to the findings in the impugned award to the effect that the petitioner had commenced a competing business within months after the Contract was entered into, and that statements to the contrary made on behalf of the petitioner in the course of Section 9 proceedings before this Court7 were false and misleading. Mr. Mehta submitted that these findings are based on the documents on record, and the learned arbitrator's evidentiary assessment does not call for interference by this Court.
17. Mr. Mehta disputed the contention of the petitioner that the award does not contain a finding against the petitioner on the validity of the termination. He submitted that the learned arbitrator has clearly found against the petitioner on the question of breach, despite noticing the petitioner's assertion of rescission. According to Mr. Mehta, on a holistic reading of the award, it is clear that the learned arbitrator held that the Contract survived the purported termination, which had also been squarely challenged by the respondent. Mr. Mehta commended a reasonable, and not a literal, reading of the award, in consonance with the observations of the Supreme Court in Dyna Technologies (P) Ltd. vs. Crompton Greaves Ltd.8.
18. On the question of quantification, Mr. Mehta submitted that Clause 14.6 would have applied only if the respondent had terminated the Contract on account of the petitioner's default under Clause 12. Even in such a situation, he submitted that the provision for liquidated 7 Order dated 24.05.2010 in O.M.P. 138/2010, as reproduced in order dated 25.08.2010.
8(2019) 20 SCC 1.
Signature Not Verified Digitally Signed By:SHITU NAGPAL Signing Date:03.07.2023 19:25:51 O.M.P(COMM) 57/2017 & O.M.P(ENF.)(COMM) 47/2020 Page 11 of 26damages of Rs. 5 lakhs under Clause 14.6 is without prejudice to the respondent's general right to recover damages. Learned Senior Counsel contented that interpretation of the Contract is within the domain of the learned arbitrator, and the interpretation being a plausible one, in the light of the contractual provisions, the award ought not to be interdicted by the Court.
19. Mr. Mehta further submitted that the quantification of damages contained in the impugned award is within the legitimate scope of discretion available to the learned arbitrator. The learned arbitrator has relied upon the amount which was in fact paid to the respondent during the operation of the Contract [from 01.04.2009 to 03.03.2010], and extrapolated it to the remaining period thereof. The learned arbitrator has thereafter adjusted the amount in favour of the petitioner by 15% [to compensate for the uncertainty in such a computation], and also for the post award period. According to Mr. Mehta, these two adjustments have been made in favour of the petitioner despite its non- appearance in the arbitral proceedings and although they were not legally necessary, they have been accepted by the respondent also.
20. Mr. Mehta cited the judgments of the Supreme Court in Dwaraka Das vs. State of M.P.9 and of this Court in Kishan Lal Kalra vs. N.D.M.C.10 in support of the proposition that some guess work is permissible in quantification of damages in a case of this nature. He also relied upon the decision of a Division Bench of the Sikkim High 9 (1999) 3 SCC 500.
10AIR (2001) Delhi 402.
Signature Not Verified Digitally Signed By:SHITU NAGPAL Signing Date:03.07.2023 19:25:51 O.M.P(COMM) 57/2017 & O.M.P(ENF.)(COMM) 47/2020 Page 12 of 2621. Mr. Krishnan, in rejoinder, disputed Mr. Mehta's reading of the award. He submitted that a finding as to the validity of the termination could not have been based upon alleged breaches by the petitioner after the date of termination. He submitted that, even upon the widest possible reading of the impugned award, it does not contain "proper, intelligible and adequate" reasons as required by Dyna Technologies12, to support a finding of wrongful termination. Mr. Krishnan lastly submitted that the impugned award lacks any finding that the alleged breaches attributed to the petitioner were sufficient to invalidate the petitioner's termination of the Contract.
D. Questions for consideration.
22. It may be noted at the outset that Mr. Krishnan did not advance any arguments on the correctness of the findings of the learned arbitrator with regard to breach of the Contract. The petitioner having failed to enter appearance in the arbitral proceedings, learned Senior Counsel confined his arguments to the question of whether the award of damages can be sustained in the absence of a finding with regard to invalidity of the termination, and quantification of damages. Mr. Mehta, on the other hand, also accepted that, if the petitioner's termination of the Contract is held to be valid, the award of damages on the ground of breach of the non-compete clause would be unsustainable.
112022 SCC OnLine Sikk 130.
12Supra (note 8); paragraph 35.
Signature Not Verified Digitally Signed By:SHITU NAGPAL Signing Date:03.07.2023 19:25:51 O.M.P(COMM) 57/2017 & O.M.P(ENF.)(COMM) 47/2020 Page 13 of 2623. In view of the above, the questions which call for consideration in this petition are as follows:-
(i) Whether the impugned award contained any or adequate findings with regard to the invalidity of the purported termination of the Contract by the petitioner?
(ii) Whether the award of damages ought to have been limited to ₹5 lakhs in terms of Clause 14.6 of the Contract?
(iii) Whether the quantification of damages in the impugned award is vitiated by lack of evidence?
E. Extracts of the impugned award with regard to these questions.
24. The findings in the impugned award which deal with these questions are contained in the following paragraphs:-
"9. It was submitted by claimant's Ld. Cl. sh. D.K. Sharma that from respondent's side - it remained undisputed that an agreement dt. 31.12.08 was entered upon between the claimant and respondent as can be seen from their stand before the Hon'ble High Court wherein it was stated by their Ld. Cl. that Team Satyam is no way connected with the Respondent and that respondent has not commenced any competitive business. Existence of agreement remains unquestioned. What I feel is that a plain and simple meaning that can be drawn from this statement - has to be that 'Team Satyam' is some third party, has nothing to do with the respondent, and, whatever might be the activities of this firm/Co. - the respondent remained unconcerned with it, and, in a way is a stranger to 'Team Satyam' and its activities/business.
It was urged by Ld. Cl. Sh. D.K. Sharma that agreement dt. 31.12.08 was rescinded by the respondent - unjustly and arbitrarily with the sole intention to start a competitive business - knowing fully that it was under a legal liability - not to start a competitive business during the term of the agreement ending 31st December, 2012. It is further submitted that the respondent started a competitive business - similar to that of the claimant - soon after Signature Not Verified Digitally Signed By:SHITU NAGPAL Signing Date:03.07.2023 19:25:51 O.M.P(COMM) 57/2017 & O.M.P(ENF.)(COMM) 47/2020 Page 14 of 26 rescinding the agreement - under a new brand name - 'Team Satyam'. Sh. Sharma asserted that the respondent's ill intentions were apparent when an E-mail dt. 22.1.2009 from respondent company was sent to one Mr. Chander Shekher Singh - mentioning that he (M.D. of the respondent) wanted to be independent from January 2011 and his goal was to be at No.1 in UP by 2015. The name of Team Satyam finds mention in several of the documents e-mailed by the respondent. It was further submitted that the respondent changed its name to Team Satyam and started operating from the same premises - using the same office and phone numbers. Respondent's 'letter head' carries the same phone No. and address as is of Team Satyam and also names and photographs of its Directors in the advertisement published in the name of 'Team Satyam'. Looking to various documents such as Ex. PW1/F, Ex. PW1/G, Ex. PW1/H, Ex. PW1/E, Ex. PW1/K-S- T-U, we can very comfortably say that Team Satyam is none other than a new label and name given to the respondent company and further that it is managed, run, and operated by the same set of management - as that of the respondent Co. Respondent's advertisement Ex.PW1/U mentioning - 'the No.1 team (CL & LST LKO) ........... same visionary mentors and same academics team in MBA and Law test prep in Lucknow has just changed for the better. CL & LST are the brand names of the claimant - which are thus said to have been changed to Team Satyam. Same way advertisements Ex.PW1/S, website www.teamsatyam.com carry photographs of students who actually were enrolled under the brand name of the claimant. Their remains no doubt that respondent did convert its Co. to give it a new and different look under the brand name Team Satyam - though every thing remained unchanged i.e. the same premises, office, phone number and Directors/Management etc. It is here that now fully recognized principle of lifting of corporate veil is - applicable and permissible as can be seen in various observations made by the Hon'ble Supreme Court in the case of New Horizons Ltd. Vs. UOI reported in 1994 STPL (LE) 19000 S.C. = 1994 (Supp5) SCR 310. It is certainly a breach of the terms of the agreement - even when the respondent may say that the agreement stood rescinded. Another self projected and conducted
- conduct of the respondent while making a statement before the Hon'ble High Court on 24.5.2010 also indicates to an implied admission that competitive business (if any) might be the job of Team Satyam - with which it (respondent) has no links, or else, it could have been stated that Team Satyam was not engaged in any competitive business - as is that of the claimant. Statement made before the Hon'ble Court seems to be only and simply meaning that Signature Not Verified Digitally Signed By:SHITU NAGPAL Signing Date:03.07.2023 19:25:51 O.M.P(COMM) 57/2017 & O.M.P(ENF.)(COMM) 47/2020 Page 15 of 26 respondent was not doing any competitive business, and, Team Satyam was not their baby. Evidence shows sufficiently that Team Satyam is nothing but respondent's own new image, and, respondent - knows it - as its statement in Hon'ble High Court to the above effect speaks of the respondents' intent to hide the truth which has to simply amount to mean an admission that respondent was actively breaching the terms of the agreement with full knowledge of the mischief being played on. Breach and violation of the terms of the agreement dt. 31.12.2008, thus, stand clearly established.
10. Now, coming to the petitioner's demand of damages/compensation projected under a number of heads - I would first take up the first point on liquidated damages. Here, I feel that liquidated damages could have been awarded in case of a simple termination of the agreement - where there was no friction or breach of legal obligation in the future period. The claimant has sought damages/compensation for the entire period right from the day the agreement came into operation till 31st March 2012. In between the dates - the agreement was terminated - till pendency of the proceedings - the respondent seems to be running its institute - purely in violation of the terms of the contract despite the fact that a statement to this effect had been made before the Hon'ble High Court though in a coloured form, and despite also that a restraint order was issued by this forum -
so obviously, respondent has to be held liable to compensate the claimant as if the agreement still continues. Under this situation - no merit is available for awarding any liquidated damages as I find this to be a strong case to award damages/compensation on lines as if contract survives and continues till 31.3.2012. So, not accepting a demand for liquidated damages - I do find merit in claimant's submission that it must be awarded compensation/damages in line with the respondent's earnings as projected by Ex.PW1/X. As detailed earlier that respondent has been proved to be running the programme on the same lines and track as was being operated before the termination of the contract
- I do feel that earnings suggested by Ex.CW1/X from 1.4.2009 to 3.3.2010 can be very justly made the basis of determining the quantum of damages that should go to the claimant - as was held in a case titled Sh. Kishan Lal Katara Vs. NDMC - reported in AIR 2001 Delhi 402 wherein crux of the matter was that damages - if no evidence has specifically come - then also last period earnings/profits can be treated a basis for determining the profit/earnings quantum.
11. Rs.2,23,75,319/- has been shown to be the 'earned' amount, out of which Rs.59,64,621/- comes to be the share of the claimant.
Signature Not Verified Digitally Signed By:SHITU NAGPAL Signing Date:03.07.2023 19:25:51 O.M.P(COMM) 57/2017 & O.M.P(ENF.)(COMM) 47/2020 Page 16 of 26This amount relates to a period of near 11 months - the remaining period from 4.3.2010 to 31.12.2012 would come to almost 33 months i.e. 3 times the period by which the contract remained alive and earning share of the claimant came to Rs.59,64,621/-. Not finding the respondent to come to terms in view of the restraint order - I am of a firm view that it would be fully justified to award to the claimant his total share of earnings which he would have got in case the contract had subsisted till 31.12.2012. I am told that first part of the profit share of Rs.59,64,621/- has been received by the claimant except a sum of Rs.3,68,292/- which was received from the subsequent fee deposits and not transferred to the claimant's account. The claimant thus, should be given Rs.3,68,292/- being arrears from the first slab of earning from 1.4.2009 to 3.3.2010, and, three times the amount of Rs.59,64,621/- - equal to Rs.1,78,93,863/-, being share for the next three slabs i.e. a period of 33 months from 4.3.2010 to 31.12.2012. One question is cropping up my mind that in such type of an occupation - there is always a good chance of enhancement of the income, but, it may also so happen that earnings could/may decline depending on a number of factors. To stay on lines in between and on a fair side - especially when the respondent is being proceeded exparte, I find it just and proper if a cut of 15% is allowed qua the amount of Rs.1,78,93,863/- which would now shift this figure of Rs.1,78,93,863/- minus 15% to Rs.1,52,09,784/- and adding the earlier mentioned previous arrear of Rs.3,68,292/-
- we would get an amount of Rs.1,55,78,076/- that claimant needs to be compensated with.
12. One important aspect does need consideration that till date
- there is no response from the respondent that it has acted in answer to the restraint order made by this Tribunal on 17.4.2012. Claimant's submission that the respondent is still continuing with the same business has to be accepted - but - then what after the current period i.e. after pronouncement of the arbitral order or after August end? We can't simply assume that the claimant would keep on carrying on the business, therefore, the amount of damages/compensation calculated till December 2012 needs to be adjusted by reducing it for the expected earnings of September, October, November and December, 2012 in a proportional and average basis. Taking Rs.59,64,621/- as being 11 months' earning
- the proportional earnings for the aforesaid four months comes to Rs.21,68,953/- which needs to be reduced from the earlier indicated amount of Rs.1,55,78,076/-. Accordingly quantum of Signature Not Verified Digitally Signed By:SHITU NAGPAL Signing Date:03.07.2023 19:25:51 O.M.P(COMM) 57/2017 & O.M.P(ENF.)(COMM) 47/2020 Page 17 of 26 damages by now, should come to Rs.1,55,78,076/- minus Rs.21,68,953/- = Rs.1,34,09,123/-."13 F. Analysis.
(i) Does the award contain any or adequate finding regarding invalidity of termination?
25. In determining this question, I am guided by the principles laid down in Dyna Technologies14, cited by Mr. Mehta, wherein the Supreme Court held as follows with regard to construction of arbitral awards:-
"24. There is no dispute that Section 34 of the Arbitration Act limits a challenge to an award only on the grounds provided therein or as interpreted by various courts. We need to be cognizant of the fact that arbitral awards should not be interfered with in a casual and cavalier manner, unless the court comes to a conclusion that the perversity of the award goes to the root of the matter without there being a possibility of alternative interpretation which may sustain the arbitral award. Section 34 is different in its approach and cannot be equated with a normal appellate jurisdiction. The mandate under Section 34 is to respect the finality of the arbitral award and the party autonomy to get their dispute adjudicated by an alternative forum as provided under the law. If the courts were to interfere with the arbitral award in the usual course on factual aspects, then the commercial wisdom behind opting for alternate dispute resolution would stand frustrated.
25. Moreover, umpteen number of judgments of this Court have categorically held that the courts should not interfere with an award merely because an alternative view on facts and interpretation of contract exists. The courts need to be cautious and should defer to the view taken by the Arbitral Tribunal even if the reasoning provided in the award is implied unless such award portrays perversity unpardonable under Section 34 of the Arbitration Act.13
Emphasis supplied.14
Supra (note 8).Signature Not Verified Digitally Signed By:SHITU NAGPAL Signing Date:03.07.2023 19:25:51 O.M.P(COMM) 57/2017 & O.M.P(ENF.)(COMM) 47/2020 Page 18 of 26
xxxx xxxx xxxx xxxx
33. It may be relevant to note Russell on Arbitration, 23rd Edn. (2007), wherein he notes that:
"If the Court can deduce from the award and the materials before it, which may include extracts from evidence and the transcript of hearing, the thrust of the tribunal's reasoning then no irregularity will be found....Equally, the court should bear in mind that when considering awards produced by non-lawyer arbitrators, the court should look at the substance of such findings, rather than their form, and that one should approach a reading of the award in a fair, and not in an unduly literal way."
(emphasis supplied)
34. The mandate under Section 31(3) of the Arbitration Act is to have reasoning which is intelligible and adequate and, which can in appropriate cases be even implied by the courts from a fair reading of the award and documents referred to thereunder, if the need be. The aforesaid provision does not require an elaborate judgment to be passed by the arbitrators having regard to the speedy resolution of dispute.
35. When we consider the requirement of a reasoned order, three characteristics of a reasoned order can be fathomed. They are:
proper, intelligible and adequate. If the reasonings in the order are improper, they reveal a flaw in the decision-making process. If the challenge to an award is based on impropriety or perversity in the reasoning, then it can be challenged strictly on the grounds provided under Section 34 of the Arbitration Act. If the challenge to an award is based on the ground that the same is unintelligible, the same would be equivalent of providing no reasons at all. Coming to the last aspect concerning the challenge on adequacy of reasons, the Court while exercising jurisdiction under Section 34 has to adjudicate the validity of such an award based on the degree of particularity of reasoning required having regard to the nature of issues falling for consideration. The degree of particularity cannot be stated in a precise manner as the same would depend on the complexity of the issue. Even if the Court comes to a conclusion that there were gaps in the reasoning for the conclusions reached by the Tribunal, the Court needs to have regard to the documents submitted by the parties and the contentions raised before the Tribunal so that awards with inadequate reasons are not set aside in casual and cavalier manner. On the other hand, ordinarily unintelligible awards are to be set aside, subject to party autonomy to do away with the Signature Not Verified Digitally Signed By:SHITU NAGPAL Signing Date:03.07.2023 19:25:51 O.M.P(COMM) 57/2017 & O.M.P(ENF.)(COMM) 47/2020 Page 19 of 26 reasoned award. Therefore, the courts are required to be careful while distinguishing between inadequacy of reasons in an award and unintelligible awards."15
26. It is evident from the contents of the award extracted above that, in the present case, the learned arbitrator has not returned an express finding with regard to termination of the Contract. To this extent, Mr. Krishnan's submission is justified. However, in my view, a proper and holistic reading of the award makes it clear that the learned arbitrator found the purported termination by the petitioner to be unjustified.
27. The learned arbitrator has come to a clear and unequivocal conclusion against the petitioner's contention that it was not the same as "Team Satyam". Relying upon documentary evidence, he has found that "Team Satyam" is the business of the petitioner itself. In coming to this finding, the learned arbitrator has specifically relied inter alia upon Ex. PW-1/F which is a communication of the petitioner dated 22.01.2009, well before the termination on 27.02.2010. A report of the respondent's representative regarding a visit to the petitioner's centre on 24.02.2010, prior to the termination, was also exhibited by the respondent as Ex. PW-1/M. This report also supports the conclusion of the learned arbitrator with regard to breach of the non-compete clause by the petitioner. It is also significant that the petitioner did not appear before the learned arbitrator to plead or prove any breach of the Contract by the respondent so as to justify the petitioner's termination of the Contract under Section 39 of the Indian Contract Act, 1872.15
Emphasis supplied.
Signature Not Verified Digitally Signed By:SHITU NAGPAL Signing Date:03.07.2023 19:25:51 O.M.P(COMM) 57/2017 & O.M.P(ENF.)(COMM) 47/2020 Page 20 of 2628. The learned arbitrator has noticed that such conduct of the petitioner "is certainly a breach of the terms of the agreement - even when the respondent may say that the agreement stood rescinded". On this basis, the learned arbitrator has awarded damages "as if the agreement still continues". Upon a practical and reasonable reading of the award, I find that the award reflects the arbitrator's finding that the petitioner's termination of the Contract was wrongful. The learned arbitrator has not awarded damages in ignorance of the termination or neglecting to take it into account, but was very much alive to the factum of termination. He has expressly held that the respondent is entitled to damages despite the petitioner's purported termination. I am of the view that these observations are adequate to reflect the finding of the learned arbitrator on this point.
29. On the question of adequacy of reasons, Mr. Krishnan drew my attention to the provisions of Section 31(3) of the Act, as interpreted in Som Datt Builders16. The Court laid down the following principles:-
"25. The requirement of reasons in support of the award under Section 31(3) is not an empty formality. It guarantees fair and legitimate consideration of the controversy by the Arbitral Tribunal. It is true that the Arbitral Tribunal is not expected to write a judgment like a court nor is it expected to give elaborate and detailed reasons in support of its finding(s) but mere noticing the submissions of the parties or reference to documents is no substitute for reasons which the Arbitral Tribunal is obliged to give. Howsoever brief these may be, reasons must be indicated in the award as that would reflect the thought process leading to a particular conclusion. To satisfy the requirement of Section 31(3), the reasons must be stated by the Arbitral Tribunal upon which the 16 Supra (note 6).Signature Not Verified Digitally Signed By:SHITU NAGPAL Signing Date:03.07.2023 19:25:51 O.M.P(COMM) 57/2017 & O.M.P(ENF.)(COMM) 47/2020 Page 21 of 26
award is based; want of reasons would make such award legally flawed."17
30. Even on the basis of the principles articulated above, I am of the view that the impugned award in the present case is sustainable. The Supreme Court has noticed that the award does not require elaborate or detailed reasons but the purpose is to reflect "the thought process leading to a particular conclusion". As stated above, the learned arbitrator has clearly observed that he proposed to award damages for the post-termination period of the Contract, despite expressly noticing the purported termination. This gives sufficient insight into his determination that the termination was not legally tenable.
31. In the written submissions filed on behalf of the petitioner, reference has been made to the judgment in NHPC Ltd. vs. Jaiprakash Associates Ltd.18 delivered by a Coordinate Bench of this Court after the judgment in the present petition had been reserved. In the said judgment, this Court has set aside an arbitral award inter alia on the ground that reasons were not supplied, relying upon Dyna Technologies19. Such a finding is naturally based upon the nature of the award in each case. As held in Dyna Technologies20, the particularity of reasoning required is context specific. In the context of the present case, for the reasons recorded above, I do not find such a lacuna in the impugned award as to invoke the limited jurisdiction of the Court under Section 34 of the Act.
17Emphasis supplied.
18Judgment dated 26.05.2023 in O.M.P.(COMM) 482/2020.
19Supra (note 8).
20Ibid.
Signature Not Verified Digitally Signed By:SHITU NAGPAL Signing Date:03.07.2023 19:25:51 O.M.P(COMM) 57/2017 & O.M.P(ENF.)(COMM) 47/2020 Page 22 of 2632. For the aforesaid reasons, I am of the view that the impugned award in the present case contains, at the very least, an implied finding that the termination by the petitioner was invalid. Having come to this conclusion, it is not necessary to discuss Mr. Krishnan's submissions on the question of whether the non-compete clause can be enforced for a period after the termination of the Contract, as the award is for the balance period of the Contract itself.
(ii) Interpretation of Clause 14.6.
33. On the interpretation of Clause 14.6, the learned arbitrator has found that the clause does not restrict the damages payable to the respondent at ₹5 lakhs. This finding is contained in paragraph 10 of the impugned award extracted above.
34. To the extent that Clause 14.6 refers to termination of the Contract upon default, it is referable to Clause 12, which provides for termination by the licensor i.e. the respondent herein. It does not appear to deal with termination by the licensee i.e. the petitioner herein. Liquidated damages provided thereunder are, in any event, without prejudice to the licensor's general right to recover damages.
35. The learned arbitrator's interpretation is, in these circumstances, a possible reading of the Contract. Unless an award can be characterized as implausible or perverse, in the sense that no Signature Not Verified Digitally Signed By:SHITU NAGPAL Signing Date:03.07.2023 19:25:51 O.M.P(COMM) 57/2017 & O.M.P(ENF.)(COMM) 47/2020 Page 23 of 26 reasonable person could have so interpreted the clause, the learned arbitrator's interpretation of a contract is to be given deference.21
36. Consequently, I do not find any infirmity in the impugned award to the extent that it holds Clause 14.6 to be inapplicable.
(iii) Quantification of damages.
37. The learned arbitrator has quantified the damages on the basis of the respondent's earnings from the Contract during the period 01.04.2009 to 03.03.2010 i.e. during the period the contract was operative. In addition, the learned arbitrator awarded a sum of ₹1,50,000/- towards arrears of license fee and ₹2,21,864/- towards payment for the study material supplied by the respondent to the petitioner. However, he has rejected the respondent's claim for further damages on account of infringement of intellectual property rights, expenses on granting of a third-party license, damages for mental pain and interest.
38. Mr. Krishnan's argument was that the amount of damages is entirely speculative and unsupported by evidence. I am unable to accept this submission. Future profits can, by their very nature, not be a matter of strict proof. The amount earned by the respondent during the currency of the Contract has been used as the benchmark to estimate damages. The judgment of the Supreme Court in Dwaraka Das22, relying upon A.T. Brij Paul Singh vs. State of Gujarat23, holds 21 Dyna Technologies (P) Ltd. vs. Crompton Greaves Ltd., (2019) 20 SCC 1 (paragraph 35) and Associate Builders vs. Delhi Development Authority, (2015) 3 SCC 49 (paragraphs 31 to 33).
22Supra (note 9); paragraph 9.
23(1984) 4 SCC 59.
Signature Not Verified Digitally Signed By:SHITU NAGPAL Signing Date:03.07.2023 19:25:51 O.M.P(COMM) 57/2017 & O.M.P(ENF.)(COMM) 47/2020 Page 24 of 26that a broad evaluation is required to estimate expected profits, rather than minute details, and disapproved of the decision of an Appellate Court reversing the findings of the Trial Court in this regard, "even if it was based upon guess work".
39. The judgment of this Court in Kishan Lal Kalra24, which has been relied upon in the impugned award, specifically upholds an award of damages on the basis of past earnings under the contract:-
"Loss of profit is claimed on the basis of one week's sale figures for which Ex. PW-2/136 is filed. On the basis of such calculation, the profit for the unexpired period of licence would have come to more than Rs. 5 lacs. The plaintiff has however confined his claim to Rs. 5 lacs under this head. There cannot be a direct and concrete evidence of such a loss. The damages on account of loss of profit are in the nature of prospective, and therefore, necessarily contingent. It is now well established principle of law that the mere fact damages cannot be assessed with certainty does not relieve the wrongdoer of the necessity of paying damages. (Chaplin v. Hicks, (1911) 2 L.B. 786). In Biggin v. Permanite, (1951) 1 KB. 422, Devlin, J observed "Where precise evidence is obtainable, the court naturally expects to have it, (but) where does not, the court must do the best it can". Since it cannot be measured with precision as to what profits the plaintiff would have earned had he continued to run the restaurant for remaining term of the licence and the figure given by the plaintiff for the period he actually did business could be the best indicator. This is what the plaintiff has done and based on this formula the plaintiff has been able to prove the likely loss of Rs. 5 lacs. The plaintiff is accordingly held entitled to the amount of Rs. 5 lacs under this head."25
40. Further, the Division Bench of the Sikkim High Court in KMC Brahmaputra26, cited by Mr. Mehta, held that an objection of this nature is not sustainable under Section 34 of the Act.
24Supra (note 10).
25Emphasis supplied.
26Supra (note 11).
Signature Not Verified Digitally Signed By:SHITU NAGPAL Signing Date:03.07.2023 19:25:51 O.M.P(COMM) 57/2017 & O.M.P(ENF.)(COMM) 47/2020 Page 25 of 2641. In the present case, the findings of the learned arbitrator are based upon a reasonable indicator, i.e. the earnings which actually accrued to the respondent during the time the very same contract was worked, and I find no reason to interfere with the same.
G. Conclusion.
42. For the aforesaid reasons, I do not find any ground to interfere with the impugned award under Section 34 of the Act. The petition is therefore dismissed, but with no order as to costs.
43. The awarded amount, deposited by the petitioner in terms of the order of the Division Bench dated 08.12.2020 in FAO(OS)(COMM) 167/2020, will be disbursed in accordance with orders to be passed in O.M.P.(ENF.)(COMM) 47/2020.
O.M.P.(ENF.)(COMM) 47/2020 In view of the dismissal of O.M.P.(COMM.) 57/2017, list the present enforcement proceedings before the Roster Bench on 25.09.2023.
PRATEEK JALAN, J.
JULY 03, 2023 'Bhupi'/udit/ Signature Not Verified Digitally Signed By:SHITU NAGPAL Signing Date:03.07.2023 19:25:51 O.M.P(COMM) 57/2017 & O.M.P(ENF.)(COMM) 47/2020 Page 26 of 26