Telangana High Court
M/S. Hbl Power Systems Limited And ... vs M/S. Shakthi Concrete Industries ... on 24 March, 2023
Author: P.Naveen Rao
Bench: P.Naveen Rao, Nagesh Bheemapaka
HONOURABLE SRI JUSTICE P.NAVEEN RAO
&
HON'BLE SRI JUSTICE NAGESH BHEEMAPAKA
CIVIL REVISION PETITION NO.324 OF 2023
Date: 24.03.2023
Between:
M/s. HBL Power Systems Limited,
Rep.by its Authorized representative
Sri N.Prabhakara Murthy, Deputy General
Manager, Regd.Office at 18-2-601,
Road No.10, Banjara Hills, Hyderabad
and another.
.....Petitioners/
Respondents
and
M/s.Shakthi Concrete Industries Ltd.,
Rep.by Kanagiri Gyan Sagar, s/o.late
K.Sreeramulu, Aged about 73 years,
Occu:Managing Director, having regd.office
At Flat No.603, Krishna Complex, Tilak Road,
Abids, Hyderabad and another.
.....Respondents/
Claimants
Dr.A.J.Prasad, s/o. A.M.V.Prasad Rao
Aged about 72 years, Chairman and
Managing Director, M/s.HBL Power
Systems Ltd., Road No.10, Banjara Hills,
Hyderabad and two others.
... Respondents
The Court made the following:
PNR,J & NBK,J
CRP No.324 of 2023
2
HONOURABLE SRI JUSTICE P.NAVEEN RAO
&
HON'BLE SRI JUSTICE NAGESH BHEEMAPAKA
CIVIL REVISION PETITION NO.324 OF 2023
ORDER:(per Hon'ble Sri Justice P.Naveen Rao) Heard learned senior counsel Sri B.Rajeshwar Reddy for the petitioners and the learned counsel Sri Keerthi Prabhakar for the respondents.
2. By the order of the Additional Special Court in the Cadre of District Judge for Trial and Disposal of Commercial Disputes at Hyderabad, dated 02.12.2022 in I.A.No.79 of 2022 in C.O.P.No.70 of 2022, the petition filed by the petitioners herein is allowed granting stay of operation of the Award passed by the Arbitrator on condition that the petitioners should deposit 50% of the amount awarded calculating interest as per the Award till the date of the order of the lower Court within a period of two months from the date of the order. The Court below has also permitted the respondent no.1 herein to withdraw 50% of the amount deposited without furnishing any security. This Civil Revision Petition is preferred against the said order to the extent of permitting the respondent no.1 to withdraw 50 % of the amount deposited without furnishing any security.
PNR,J & NBK,J CRP No.324 of 2023 3
3. Parties are referred to as claimants and respondents. First claimant is a public limited company incorporated under the Companies Act, 1956, represented by the second claimant. The second claimant is the Managing Director having 49,50,000 lakhs equity shares of 10/- each. Sri Bhavani Rajiv Sagar, the son of second claimant and Managing Director of M/s.SCIL Infracon Private Limited (3rd respondent) was having 5,47,700 equity shares and Sri K.Venkateswara Prasad, brother of the 2nd claimant, was having 2300 equity shares of the 3rd respondent, the total of which comes to 55 lakhs equity shares. On 12.09.2009 M/s.HBL Power Systems Limited (1st respondent) entered into a Memorandum of Understanding (MoU) with the 3rd respondent agreeing to buy concrete towers being manufactured by the 3rd respondent for a period of five years. On 29.09.2009, 3rd respondent, the claimants and M/s.Regal Corporate Services Private Limited jointly entered into an agreement. According to this agreement, 3rd respondent would repay unsecured loans within agreed period and buy 45 lakhs equity shares. On 30.09.2009, agreement was entered into, where under 1st claimant agreed to sell and transfer 55 lakhs fully paid equity shares of 3rd respondent in favour of 1st respondent for a total sale consideration of 7,51,25,000/-. On PNR,J & NBK,J CRP No.324 of 2023 4 13.03.2010 and 14.03.2011, two supplemental agreements were executed by the parties to the original agreement and in all, 55 lakhs fully paid equity shares of 3rd respondent were sold under three agreements. It is the allegation of the claimants that the, first respondent only paid 4,63,93,344/- in piece meal, leaving balance of 2,87,30,656/-, which together with interest comes to 11,04,71,344/- by 31.08.2020.
4. In the above factual background, the claimants filed application before this Court to appoint an Arbitrator to resolve the inter se dispute. Claimants placed reliance on clause (ix) of agreement dated 30.09.2009, which provides arbitration clause. Consequently, Justice G.Krishna Mohan Reddy, Retired Judge, was appointed as Arbitrator. The claimants have made in all nine claims against the respondents. The respondents 1 to 3 have filed defence statement, adopted by the 4th respondent. The respondents 1 to 3 made four (4) counter-claims. They opposed the arbitral proceedings by contending that arbitration clause (ix) in agreement dated 30.09.2009 is no more in force consequent to subsequent supplemental agreements and, therefore, arbitral proceedings are not maintainable. According to the respondents, clause (vi) of the first supplement agreement dated 10.03.2010 provides that said agreement supersedes all PNR,J & NBK,J CRP No.324 of 2023 5 prior oral or written negotiations, representations or agreements reached by the parties.
5. This objection was not found favour with the Arbitrator. The Arbitrator passed award holding that the first claimant is entitled to 4,90,88,000/- with future interest at the rate of 12% per annum on the amount of 2,08,00,000/- from 01.06.2022 till the date of realization. The Arbitrator rejected all the counter claims.
6. Aggrieved by the said Award, respondents 1 and 3 filed C.O.P.No.70 of 2022 in the Special Court for Trial and Disposal of Commercial Disputes, City Civil Court at Hyderabad. In the said COP, respondents 1 and 3 filed I.A.No.79 of 2022 under Section 36(2) of the Arbitration and Conciliation Act, 1996 (for short, 'Act, 1996') seeking stay of enforcement of award. On elaborate consideration of the respective submissions, the Court below granted conditional stay directing the respondents 1 to 3 to deposit 50% of the decreetal amount and granted liberty to the 1st claimant to withdraw 50% of the amount deposited without furnishing any security.
7. Learned senior counsel fore the respondents 1 and 3 contended that Arbitrator grossly erred in awarding the amount PNR,J & NBK,J CRP No.324 of 2023 6 ignoring the evidence brought on record. According to the learned senior counsel, first claimant is not doing any business and has several liabilities, without any properties. It is therefore contended that if the first claimant is permitted to withdraw the amount and if the petitioners succeed before the trial Court, it would be impossible to recover the said money. 7.1. Learned senior counsel would contend that as per the deposition, in the cross-examination by Kanagiri Gyan Sagar representing the 1st claimant, it is clear that he has admitted that the amount covered by Issue no.(vii) in arbitration application was adjusted in the Books of Accounts of 3rd respondent and that claimants 1 and 2 are not entitled to receive any amounts from the respondents 1 and 3. He has clearly deposed that principal amount of 2.08 crores due as on 31.01.2011 as per the books of accounts of the SIPL, together with accrued interest @ 12% per annum would be paid in one or more instalments on or before 31st March. These assertions clearly point out that there was no amount due from respondents 1 and 3 and that Arbitrator grossly erred in awarding money in favour of the claimants.
PNR,J & NBK,J CRP No.324 of 2023 7 7.2. He would therefore submit that as there is no amount due and that first claimant has no assets but several liabilities, permitting the first claimant to withdraw 50% of the amount deposited without security would cause grave prejudice, inequitable and contrary to evidence on record. 7.3. Learned counsel for respondents do not deny the deposition of Kanagiri Gyan Sagar in the cross-examination, but would submit that the evidence on record before the Arbitrator would clearly disclose that the amount quantified by the Arbitrator is due to claimants and no error was committed by the Arbitrator in awarding the amount. He would submit that having succeeded before the Arbitrator, the claimant no.1 cannot be denied of receiving part amount awarded by the Arbitrator. He would submit that as per the order of the Court below, 1st claimant is entitled to withdraw only 25% of the amount quantified by the Arbitrator and no illegalities are committed by the Court below in permitting the 1st claimant to withdraw 25% of the amount without furnishing any security. He would submit that it is difficult to secure the security towards 25% of the amount and not permitting the 1st claimant to withdraw the amount, ordered by the Court below would cause grave hardship to the 1st claimant.
PNR,J & NBK,J CRP No.324 of 2023 8
8. Having regard to the facts noted above and the submissions urged, the short issue that requires consideration is whether the Court below erred in permitting the 1st claimant to withdraw 25% of the amount awarded by the Arbitrator without furnishing any security.?
9. Learned senior counsel placed heavy reliance on the decision of Hon'ble Supreme Court in Pam Developments Private Limited vs. State of West Bengal1.
10. In Pam Developments Private Limited (supra), the crux of the issue fallen for consideration before the Hon'ble Supreme Court was whether the provision in Order XXVII Rule 8-A of CPC is attracted in application filed under Section 34 of the Act, 1996 against the award of the Arbitrator. Order XXVII Rule 8-A of CPC provides that no security as mentioned in Rules 5 and 6 of the Order XL1 should be required from the Government or where the Government has undertaken the defence of the suit, from any public officer sued in respect of an act alleged to be done by him in his official capacity.
1 (2019) 8 SCC 112 PNR,J & NBK,J CRP No.324 of 2023 9
11. On analyzing the Order XL1 of CPC and relevant provisions of the Act, 1996, Hon'ble Supreme Court held as under:
"20. In our view, in the present context, the phrase used is "having regard to" the provisions of CPC and not "in accordance with" the provisions of CPC. In the latter case, it would have been mandatory, but in the form as mentioned in Rule 36(3) of the Arbitration Act, it would only be directory or as a guiding factor. Mere reference to CPC in the said Section 36 cannot be construed in such a manner that it takes away the power conferred in the main statute (i.e. the Arbitration Act) itself. It is to be taken as a general guideline, which will not make the main provision of the Arbitration Act inapplicable. The provisions of CPC are to be followed as a guidance, whereas the provisions of the Arbitration Act are essentially to be first applied. Since, the Arbitration Act is a self-contained Act, the provisions of CPC will apply only insofar as the same are not inconsistent with the spirit and provisions of the Arbitration Act.
22. Even otherwise a plain reading of Order 27 Rule 8-A CPC would make it clear that the same is only regarding security as mentioned in Rules 5 and 6 of Order 41 CPC, which is not to be demanded from the Government while considering the stay application filed by the Government. It, however, does not provide that the decretal amount cannot be required to be deposited in the appeal against a money decree. xxxx
26. Arbitration proceedings are essentially alternate dispute redressal system meant for early/quick resolution of disputes and in case a money decree -- award as passed by the arbitrator against the Government is allowed to be automatically stayed, the very purpose of quick resolution of dispute through arbitration would be defeated as the decree- holder would be fully deprived of the fruits of the award on mere filing of objection under Section 34 of the Arbitration Act. The Arbitration Act is a special Act which provides for quick resolution of disputes between the parties and Section 18 of the Act makes it clear that the parties shall be treated with equality. Once the Act mandates so, there cannot be any special treatment given to the Government as a party. As such, under the scheme of the Arbitration Act, no distinction is made nor any differential treatment is to be given to the Government, while considering an application for grant of stay of a money decree in proceedings under Section 34 of the PNR,J & NBK,J CRP No.324 of 2023 10 Arbitration Act. As we have already mentioned above, the reference to CPC in Section 36 of the Arbitration Act is only to guide the court as to what conditions can be imposed, and the same have to be consistent with the provisions of the Arbitration Act."
12. From the above extracted paragraphs of the judgment, it is clear that Hon'ble Supreme Court was holding that no special treatment can be extended to the Government in arbitration matters. The said decision has no application to the facts of this case.
13. It is a money decree and in Appeal against money decrees, ordinarily the Appellate Court grants stay of further proceedings subject to condition of appellant depositing 100% of the decreetal amount or part thereof. As rightly noticed by the Court below, in matters arising out of award passed by the arbitrator, the Civil Court may consider the application to stay the award subject to imposing certain restrictions/conditions. On the facts of a given case, it is open to the Civil Court to order depositing the entire amount awarded by the Arbitrator or a portion of the amount.
14. After a decision is made on the amount to be deposited by the applicant in application under Section 34 of the Act, 1996, the Civil Court may pass orders permitting the claimant to PNR,J & NBK,J CRP No.324 of 2023 11 withdraw the amount fully or partially. In the instant case, Civil Court granted stay of further proceedings on award passed by the Arbitrator subject to appellant depositing 50% of the amount quantified by the Arbitrator and further granted liberty to the claimant no.1 to withdraw 50% of the said amount.
15. In the normal circumstances, no interference is called for in an order made in due exercise of discretion by the Civil Court but in the facts of this case, the order of trial Court needs to be modified to the extent of direction to withdraw 50% of the amount directed to be deposited without furnishing any security.
16. Prima facie, from the deposition of Kanagiri Gyan Sagar, it appears, subject to consideration by trial Court in COP No. 70 of 2022, that there is no amount required to be paid by respondents 1 and 3. Further, 1st claimant is not doing any business.
17. That being so, prima facie, there is merit in the contention that there are no amounts due from the respondents 1 and 3. Further, there appears merit in the apprehension expressed by the respondents 1 and 3 on recovery of amount in the event of their succeeding in the application under Section 34. It appears PNR,J & NBK,J CRP No.324 of 2023 12 difficult to recover the amount as 1st claimant is not doing any business activity and entire share capital was already transferred. It is therefore necessary to safeguard the interests of both parties and balance the rival claims. In the peculiar facts of the case, the first claimant is permitted to withdraw 50% of the amount deposited by respondents 1 and 3 as directed by the Court below by furnishing security.
18. Therefore, the Civil Revision Petition is disposed of, granting liberty to the 1st claimant to withdraw 50% of the amount directed to be deposited by the Civil Court, subject to the 1st claimant furnishing security of immovable property value of which is equivalent to the amount to be withdrawn. The Order of the Court below dated 2.12.2022 made in I.A.No.79 of 2022 in C.O.P.No.70 of 2022 is modified accordingly. It is made clear that there is no expression of opinion on any aspect. What is discussed herein above is only for the purpose of considering this Revision. Pending miscellaneous applications, if any, shall stand closed.
___________________________ JUSTICE P.NAVEEN RAO ___________________________ NAGESH BHEEMAPAKA, J Date: 24.03.2023 Kkm/tvk PNR,J & NBK,J CRP No.324 of 2023 13 HONOURABLE SRI JUSTICE P.NAVEEN RAO & HON'BLE SRI JUSTICE NAGESH BHEEMAPAKA CIVIL REVISION PETITION NO.324 OF 2023 Date: 24.03.2023 kkm