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 13, Cited by 156]

Supreme Court of India

Mannalal Khetan Etc. Etc vs Kedar Nath Khetan & Ors. Etc on 25 November, 1976

Equivalent citations: 1977 AIR 536, 1977 SCR (2) 190, AIR 1977 SUPREME COURT 536, 1977 2 SCC 424, 1977 TAX. L. R. 1638, 1977 2 SCR 190, 47 COM CAS 185, 1976 U J (SC) 1017

Author: A.N. Ray

Bench: A.N. Ray, M. Hameedullah Beg, Jaswant Singh

           PETITIONER:
MANNALAL KHETAN ETC. ETC.

	Vs.

RESPONDENT:
KEDAR NATH KHETAN & ORS. ETC.

DATE OF JUDGMENT25/11/1976

BENCH:
RAY, A.N. (CJ)
BENCH:
RAY, A.N. (CJ)
BEG, M. HAMEEDULLAH
SINGH, JASWANT

CITATION:
 1977 AIR  536		  1977 SCR  (2) 190
 1977 SCC  (2) 424


ACT:
	    Campanies  Act  1956--  S.	108--Scope  of--"Shall	 not
	register     transfer	 of   shares"--If    mandatory	  or
	directory--Tests for deciding.
	    Interpretation--Mandatory or directory--Tests for deter-
	mining--Non-compliance not declared an offence--If provision
	could be called directory.



HEADNOTE:
	    Section  108 of the Companies Act, 1956 provides that  a
	company	 shall	not  register transfer of  shares  unless  a
	proper	instrument of transfer duly stamped and executed  by
	or on behalf of the transferor and by or on behalf  of	 the
	transferee has been delivered to the company along with	 the
	share certificate.
	    The	 appellants  and the respondents were members  of  a
	family.	  The family held shares in a company, and in  addi-
	tion,  the  members  were doing	 partnership  business.	  To
	realise	 large	sums of income tax dues from the  firms	 and
	individual  partners, the Income-tax Department	 issued	 no-
	tices  to the company to pay to that department	 any  amount
	due  to the firm or its partners.  A receiver  appointed  by
	the  Collector	took possession of  the	 appellants'  shares
	along  with duly signed blank transfer deeds.  Later  shares
	belonging  to  the family. in the  company   were   attached
	under	O. 21,	r.  46, C.P.C.	In the meantime	 the  appel-
	lants  in settlement of their accounts with the	 respondents
	agreed for transfer of certain shares to the respondents  as
	soon as the transfer became permissible.  At the instance of
	respondents 1 and 2, however, the company,  by a resolution,
	transferred the appellants' shares to the respondents.	 The
	appellants  gave notice to the respondents that	 the  shares
	under  attachment of the Incometax Department had been	sold
	by  the Collector and that the transfers -were	illegal	 and
	void.	The respondents contended that it was not a case  of
	transfer but one of transmission.
	    In	a  petition under s. 155 of the	 Companies  Act	 the
	appellants contended that tie transfer was in  contravention
	of the mandatory provisions of s. 108 and  that	 the  shares
	had been attached by the Collector under O. 21, r. 46 C.P.C.
	A  single  Judge of the High Court held the transfer  to  be
	illegal and void.  On appeal a Division Bench held that	 the
	provisions of  s. 108  were directory and not mandatory	 and
	that  the provisions of s. 64, C.P.C. and O. 21, r. 46	pre-
	vailed	over the prohibitory order contained in Form  18  in
	Appendix E of Schedule I of the C.P.C. but that the  attach-
	ment and appointment  of Receiver did not divest a party  of
	his right to his property.
	Allowing the appeal,
	    HELD: The provisions of s. 108 of the Companies Act	 are
	mandatory and the High Court erred in holding that they were
	directory. [197B]
	    (1)(a)  The words "shall not register" are mandatory  in
	character.  The mandatory character is strengthened  by	 the
	negative  form of the	language which is used to  emphasise
	the insistence of compliance with the provisions of the Act.
	Negative  words are clearly prohibitory and  are  ordinarily
	used  as a legislative device to make a statutory  provision
	imperative.   (See State of Bihar v. Maharjdhiraja  Sir	 Ka-
	meshwar	 Singh of Darbhanga & Ors. [1952] S.C.R. 889 at	 pp.
	988-89;	 M. Pentiah & ors. v. Muddalal Veeramallappa &	Ors.
	[1961] 2 S.C.R. 295 at p. 308 and Additional District Magis-
	trate, Jabalpur v. Shivaknant Shukla [1976] Supp S.C.R.	 172
	followed. [195D-E]
	191
	    (b) The tests for finding out when a provision is manda-
	tory  or directory are: the purpose for which the  provision
	has been made, its nature, the intention of the	 legislature
	in making the provision, the general inconvenience or injus-
	tice which may result to the person from reading the  provi-
	sion  one way  or the other, the relation of the  particular
	provision to other provisions dealing 'with the same subject
	and the language of the provision. Prohibition and  negative
	words  can rarely be directory.	 Negative,  prohibitory	 and
	exclusive  words  are indicative of the	 legislative  intent
	when the statute is mandatory.
							  [195F-G]
	    Raja  Buland Sugar' Co. Ltd. v. Municipal Board,  Rampur
	[1965]	1 S.C.R. 970 and Seth Bikhral Jaipuria v.  Union  of
	India [1962] 2 S.C.R. 880 at pp. 89394, followed.
	    (2)	 (a)  In holding that s. 108 is	 directory  and	 not
	mandatory  for the reason that non-compliance with the	sec-
	tion was not declared an offence, the  High Court failed  to
	consider  the provisions of s. 629-A of the Act	 which	pre-
	scribes	 a penalty where no specific penalty is provided  in
	the  Act.   It is a question of .construction in  each	case
	whether	 the legislature intended to prohibit the  doing  of
	the  act altogether or merely to make the person who did  it
	liable to pay the penalty. [196B]
	    (b) A contract is void if prohibited by a statute  under
	a   penalty,   even  without express  declaration  that	 the
	contract is void,  because such a penalty implies a prohibi-
	tion.	If a contract is made to do a prohibited  act,	that
	contract will be unenforceable.	 If a contract is  expressly
	or implied by prohibited by statute one has to see not	what
	acts the statute prohibits but what contracts it  prohibits.
	One is not concerned with the intent of the parties.  [196C-
	E]
	St.  John Shipping Corporation v. Joseph Rank [1957] 1	Q.B.
	267, referred to.
	    (c)	 The  maxim  a pactis privatorum  publico  juri	 non
	derogatur  means  that private agreement  cannot  alter	 the
	general	 law.  What is-done in contravention of	 the  provi-
	sions of an Act of Legislature cannot be made the subject of
	action. [196F]
	Mellis v. Shitlay L.B. [1885] 16 Q.B.D. 446 referred to.
	  (d)  In every case where a statute inflicts a penalty	 for
	doing  an  act, though the act be not  prohibited,  yet	 the
	thing is unlawful because it is not intended that a  statute
	would inflict a penalty for a lawful act. [196G]
	    (e)	 If a penalty is imposed by statute  for  preventing
	something  being done on some ground of public	policy,	 the
	thing  prohibited, if done, will be treated  as	 void,	even
	though the penalty imposed is not enforceable. [197A]
	    In	the  present  case in addition	to  the	 prohibition
	issued under O. 21, r. 46, a separate prohibitory order	 was
	issued to the company in Form 18 in Appendix E of the  First
	Schedule of the C.P.C. Therefore, the company by registering
	the transfer of shares was obviously permitting the transfer
	and  such  action being in violation of the  prohibition  is
	contrary to law. []97D]
	    (3)	 When the receiver held the scrips and the  transfer
	forms,	it was not open to the owners to exercise rights  of
	ownership  or  to transfer their ownership to  anyone  else.
	[197F]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal Nos. 1805 to 1808 of 1968.

Appeal from the Judgment and Decree dated the 24th May, 1963 of the Allahabad High Court in Special Appeals Nos. 108 to 111 of 1963.

R.S. Gae, (in CA. 1805/68) and 1. John, for the Appel- lants in all the Appeals.

Ex parte, for Respondents in all the appeals.

192

The Judgment of the Court was delivered by RAY, C.J.---These four appeals by certificate raise two questions. First, whether the provisions of section 108 of the Companies Act, 1956 are mandatory in regard to transfer of shares. Second, can.a company having been served with notice of attachment of shares. register transfer of shares in contravention of the order of attachment. The appellant Mannalal Khetan and the respondents Kedar Nath Khetan and Durga Prasad Khetan are members belonging to two branches of the Khetan Family. The respondent Lakshmi Devi Sugar Mills Private Ltd. is a private company. It was incorporated on 7 April 1934 under the Indian Companies Act, 1913.

The Khetan family held shares in the respondent company and in two other companies Maheshwari Khetan Sugar Mills Private Ltd. and Ishwari Khetan Sugar Mills Private Ltd. the shares stood in the names of (1) M/s. Ganeshnarayan Onkarmal Khetan, (2) M/s. Sagarmal Hariram Khetan, (3) Sri Mannalal Khetan and (4) Sri Radhakrishna Khetan.

The members of the Khetan family did partnership business at various places. Civil Suit No. 337 of 1948 was filed in the Bombay High Court for dissolution of the part- nership and for taking the accounts. On 3 July 1953 the Official Receiver of the Bombay High Court was appointed Receiver of the properties of the partnership firms. There were large income tax arrears and other tax li- abilities outstanding against the firms and individual partners. For the realisation of the income tax dues the Income Tax Department issued in 1950 a notice under section 46(5)(a) of the Indian Income Tax Act, 1922 requiring the respondent company to pay any amount due to the firm of Ganesh Narayan Onkarmal or its partners to that department. On 16 June, 1953 a Receiver was appointed by the Collec- tor of Bombay in execution of the tax recovery certificate issued by the Income Tax Officer S. VI Central Bombay. Subsequently under orders of the Bombay High Court the Receiver appointed by the Collector of Bombay took over papers of the dissolved firm from the Receiver appointed by the Bombay High Court. The Receiver appointed by the Collector of Bombay also took possession of shares standing in the names of M/s. Sagarmal Hariram Khetan, Sri Mannalal Khetan and Sri Radhakrishna Khetan along with blank transfer deeds signed by them.

The Additional Collector of Bombay issued to the Collec- tor of Deoria two certificates under which on 8 March 1954 and 18/31 October 1955 certain shares of the respondent company belonging to the Khetans were attached under Order 21 Rule 46 of the Code of Civil Procedure.

On 31 July, 1957 the members of the Khetan family entered into agreement among them for exchange of blocks of shares held by them in the respondent company and other. companies in settlement of their differences and disputes. These agreements provided for 193 transfer of shares in the respondent company and in the Maheshwari Khetan Sugar Mills Private Ltd. belonging to Sugarreal Hariram and Ganesh Narayan Onkarnath groups to which the appellants belonged to the group of Kedarnath Khetan to which respondents 1 and 2 belonged. These trans- fers were in lieu of shares in Ishwari Khetan Sugar Mills Private Ltd. to be transferred by the group of respondents 1 and 2 to the group of the appellant. It is significant to notice that the agreements recited that the shares in the respondent company were under attachment of the Income Tax authorities, and, therefore, they could not be immediately transferred. The agreement was that as soon as the transfer of the shares became permissible or if the Income Tax au- thorities so permitted, transfers as agreed and contemplated would be effective.

On 8 April, 1958 and 3 October, 1959 the Board of Direc- tors of the respondent company passed a resolution for transfer of the shares belonging to the appellant group to the group of respondents No. 1 and 2. These resolutions were passed on the applications made on behalf of respond- ents No. 1 and 2 and others of their group. The shares were thereafter entered in the respondent company's register in the names of respondents No. 1 and 2 and others of their group.

On 14 January, 1962 the appellant along with Kamla Prasad Khetan and Mataden Khetan gave notice to respondent No. 1 and Durga Prasad Khetan that the shares of the Ishwari Khetan Sugar Mills Private Ltd. which were under attachment of the Income Tax authorities had been sold by the Addition- al Collector of Bombay on 23 September, 1961. The notice stated that the agreements had become impossible of per- formance and the consideration of reciprocal promises disap- peared. The notice further stated that the powers of attor- ney executed in favour of the respondent company by the appellant in respect of their shares in the Maheshwari Khetan Sugar Mills Private Ltd. and Laxmi Devi Sugar Mills Private Ltd. were revoked and cancelled. The notice con- cluded by saying that the respondents had no right, authori- ty, or power to act on behalf of or in the name of the appellants in pursuance of the said power of attorney. By another notice dated 14 January, 1962 the appellants informed the respondent company that the transfer of shares in the company's register had been made illegally and with- out authority because no proper instruments of transfer duly stamped and executed by and/or on behalf of the appellants were delivered to the respondent company and that the shares were under attachment by the Collector of Deoria for recov- ery of income tax arrears on the certificate issued by the Additional Collector of Bombay. The notice to the respond- ent company also said that certain shares in blank transfer forms were in possession of the Receiver appointed by the Additional Collector of Bombay in the income tax recovery proceedings. The notice concluded by stating that the respondent company was informed that the alleged transfer of shares from the names of the appellants as well as the deletion of their names from the register was illegal and void.

Respondent No. 1 and Durga Prasad Khetan contended in answer to the notice that the appellant had no right, title or interest in the 14 --1458SCI/76 194 shares mentioned in the notice, that the shares had not been transferred but had been transmitted subject to the orders of the Income Tax authorities under section 46(5)(a) of the Income Tax Act, and that the shares of the Ishwari Khetan Sugar Mills Ltd. were sold by the Additional Collector of Bombay in recovery of the income tax arrears in spite of. the protests lodged by the respondent and that the power of attorney in respect of the shares could not be cancelled by the appellant. The respondents denied that the transfers were illegal and without authority.

In this background the appellant on 17 July, 1962 filed a petition in the High Court of Allahabad under section 155 of the Companies Act 1956 referred to as the Act against the respondents. The appellant contended first that the trans- fers of all the shares in the respondent company's register were illegal because the transfers were without any proper instrument of transfer. The appellant also contended that the transfers were in contravention of the mandatory provi- sions of section 108 of the Act and articles of the respond- ent company. The second contention of the appellant was that no legal transfer of the 'shares in question should have been made because at the time of the alleged transfer the shares had been surrendered along with blank transfer forms to the Receiver appointed by the Collector of Bombay in execution proceedings for recovery of the income tax dues. The appellant also alleged that other shares had been attached by the Collector of Deoria in pursuance of the two certificates issued by the Collector of Bombay under Order 21 Rule 46 of the Code of Civil Procedure.

The learned Single Judge directed the. respondent company to , rectify the register of its members by remov- ing the names of respondents No. 1 and 2 and' to restore the names of the original share holders. The learned Single Judge rejected the contention of the respondents that it was a case of transmission of shares. The learned Judge said that the transmission of shares occurred only by operation of law and this was a case of transfer by voluntary act of the parties which could not amount to transmission. The learned Judge also held that although the transferees di- vested themselves of all powers and control in respect of the shares in question by executing irrevocable powers of attorney in favour of the transferees, mere transfer of control did not amount to transfer of possession. The learned Judge further held that the agreements to which reference has already been made were not instruments of transfer and the transfer of shares which were under attach- ment in pursuance of the certificate issued by the Addition- al Collector under Order 21 Rule 46 of the Code of Civil Procedure was illegal and void. The transfer of the shares which had been surrendered to the Receiver appointed by the Collector of Bombay was also held by the learned Judge to be bad on the same ground.

The respondents preferred an appeal. The Division Bench of the High Court set aside the order passed by the Company Judge and dismissed the applications of the appel- lant. The Division Bench held that the provisions contained in section 108 of the Act were directory and not mandatory. The Division Bench also held that the provisions of section 64 of the Code of Civil Procedure and Order 21 Rule 46 195 prevailed over the prohibitory order contained in Form 18 in Appendix E of Schedule I of the Code. The Division Bench held that the appointment of the. Receiver did not divest a party of his right to property and the mere fact that shares were handed over to the Receiver with blank in- struments of transfer did not make any difference. The provision contained in section 108 of the Act states that "a company shall not register a transfer of share's ...... unless a proper instrument of transfer duly stamped and executed by or on behalf of the transferor and by or on behalf of the transferee ........ has been deliv- ered to the company along with the certificate relating to the shares or debentures ........ or if no such certifi- cate is in existence along with the letter of allotment of the shares". There are two provisos to section 108 of. the Act. We are not concerned With the first proviso 'in these appeals. The second proviso states that nothing in this section shall prejudice any power of the company to register as shareholder or debenture holder any person to whom the right to any shares in, or debentures of, the company has been transmitted by operation of law. The words "shall not register" are mandatory in character. The mandatory charac- ter is strengthened by the negative form of the language. The prohibition against transfer without complying with the provisions of the Act is emphasised by the negative lan- guage. Negative language is worded 10 emphasise the insist- ence of compliance with the provisions of the Act. (See State of Bihar v. Maharajadhiraj Sir Kameshwar Singh of Darbhanga & Ors.(1), M. Pentiah & Ors. v. Muddala Veeramal- lappa & Ors. (2) and Additional District Magistrate, Jabal- pur v. Shivakant Shukla(3). Negative words are clearly prohibitory and are Ordinarily used as a legislative. device 'to make a statutory provision imperative. In Raza Buland Sugar Co. Ltd. v. Municipal Board Rampur(4) this Court referred to various tests for finding out when a provision is mandatory or directory. The purpose for which the provision has been made, its nature, the intention of the legislature in making the provision, the general inconvenience or injustice which may result to the person from reading the provision one way or the other, the relation of the particular provision to other provisions dealing with the same subject and the language of the provi- sion are all to be considered. Prohibition and negative words can rarely be directory. It has been aptly stated that there is one way to obey the command and that is com- pletely to refrain from doing the forbidden act. Therefore, negative, prohibitory and exclusive words are indicative of the legislative intent when the statute is mandatory. (See Maxwell on Interpretation of Statutes 11th Ed. p. 362 seq.; Crawford Statutory Construction, Interpretation of Laws p. 523 and Seth Bikhraj Jaipuria v. Union of India(5).

(1) [1952] S.C.R. 889, 988-89. (2) [1961] 2 S.C.R. 295, 308. (3) [1976] Supp. S.C.R. 172. (4) [1965] 1 S.C.R. 970. (5) [1962] 2 S.C.R. 880, 893-94.
196

The High Court said that the provisions contained in section 108 of the Act are directory because non-compliance with section 108 of the Act is not declared an offence. The reason given by the High Court is that when the law does not prescribe the consequences or does not lay down penalty for non-compliance with the provision contained in section 108 of the Act the provision is to be considered as directory. The High Court failed to consider the provision contained in section 629(A) of the Act. Section 629(A) of the Act pre- scribes the penalty where no specific penalty is provided elsewhere in the Act. It is a question of construction in each case whether the legislature intended to prohibit the doing of the act altogether, or namely to make the person who did it liable to pay the penalty.

Where a contract, express or implied, is expressly or by implication forbidden by statute, no court will lend its assistance to give it effect. (See Mellis v. Shirley(1). A contract is void if prohibited by a statute under a penalty, even without express declaration that the contract is void, because such a penalty implies a prohibition. The penalty may be imposed with intent merely to deter persons from entering into the contract. or for the purposes of revenue or that the contract shall not be entered into so as to be valid at law. A distinction is sometimes made between contracts entered into with the object of committing an illegal act and contracts expressly or impliedly prohibited by statute. The distinction is that in the former class one has only to look and see what acts the statute prohibits; it does not matter whether or not it prohibits a contract; if a contract is made to do a prohibited act, that contract will be unenforceable. In the latter class, one has to consider not What act the statute prohibits, by what contracts it prohibits. One is not concerned at all with the intent of the parties, if the parties enter into a prohibited contract, that contract is unenforceable. (See St. John Shipping Corporation v. Joseph Rank("). See also Halsbury's Laws of England Third Edition Vol. 8, p.141). It is well established that a contract which involves in its fulfilment the doing of an act prohibited by statute is void. The legal maxim 'A pactis privatorum publico juri non derogatur means that 'private agreements cannot alter the general law. Where a contract, express or implied, is expressly or by implication forbidden by statute, no court can lend its assistance to give it effect. (See Mellis v. Shirley L.B.) (Supra). What is done in contravention of the provisions of an Act of the Legislature cannot be made the subject of an action.

If anything is against law though it iS not prohibited in the statute but only a penalty is annexed the agreement is void. In every case where a statute inflicts a penalty for doing an act, though the act be not prohibited, yet the thing is unlawful, because it is not intended that a statute would inflict a penalty for a lawful act.

Penalties are imposed by statute for two distinct pur- poses (1) for the protection of the public against fraud, or for some other object of public policy; (2) for the purpose of securing .certain sources of (1) L.R. (1885) 16 Q.B.D, 446. (2) [1957] 1 Q.B. 267.

197

revenue either to the state or to. certain public bodies. If it is clear that a penalty is imposed by statute for the purpose of preventing something from being done on some ground of public policy, the thing prohibited, if done, will be treated as void, even though the penalty imposed is not enforceable.

The provisions contained in section 108 of the Act are for the reason indicated earlier mandatory. The High Court erred in holding that the provisions are directly. Some of the shares were attached by the Collector of Deoria pursuant to two certificates issued by the Collector of Bombay. Other shares were surrendered along with blank transfer forms to the Receiver appointed by the Collector .of Bombay in execution proceedings. Order 21 Rule 46 of the Code of Civil Procedure lays down that in the case of shares in the capital of a corpora- tion the attachment shall be made by a written order prohib- iting in the case of the share, the person in whose name the share may be standing from transferring the same. In the present case, in addition to the prohibition issued under Order 21 Rule 46 a separate prohibitory order was issued to the company in Form No. 18 in Appendix E of the First Sched- ule of the Code of Civil Procedure. Therefore, the company by registering the transfer of 'shares was obviously permit- ting the transfer and such action on the part of the company being in violation of the prohibition is contrary to law. Shares which had not been attached but had been surren- dered to the Receiver appointed by the Collector of Bombay came from the possession of the Receiver in the partnership suit. The Receiver in the partnership suit took possession of the shares along with blank transfer forms in the year 1953. When the Receiver held the scrips and the transfer forms it was not open to the persons in whose names the shares originally stood to exercise rights of ownership in respect thereof or to transfer their ownership to anyone else.

For the foregoing reasons we set aside the decision of the High Court. The order of the learned Single Judge dated 5 March, 1963 is restored. There will be no order as to costs.

	P.B.R.						      Appeal
	allowed.
	198