Citation : 2016 Latest Caselaw 6830 Bom
Judgement Date : 1 December, 2016
sng 1 appeal-313n311.15
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
APPEAL NO. 313 OF 2015
IN
NOTICE OF MOTION NO.822 OF 2014
IN
SUIT NO.503 OF 2014
ALONG WITH
APPEAL NO.311 OF 2015
IN
TESTAMENTARY PETITION NO.457 OF 2014
APPEAL NO. 313 OF 2015
Shakti Yezdani and Another. .. Appellants
Vs.
Jayanand Jayant Salgaonkar and Others. .. Respondents
--
Shri Rajendra Pai along with Shri A.R. Pai i/b Ms. Bina R. Pai for the
Appellants.
Shri Snehal Shah along with Shri Yatin R. Shah i/b Yatin R. Shah & Co
for Respondent No.1.
Shri Santosh D. Raje along with Ms. Madhura Dalvi i/b Rajiv Jadhav for
Respondent Nos.4, 6, 7 and 8.
--
APPEAL NO.311 OF 2015
Nanak S. Ghatalia. .. Appellant
Vs
Swati Shatishchandra Ghatalia. .. Respondent
-
Shri Nanak S. Ghatalia, the Appellant in person.
Shri Rohan Cama i/b Kalpeshg Joshi Associates for the Respondent.
--
::: Uploaded on - 01/12/2016 ::: Downloaded on - 02/12/2016 00:56:31 :::
sng 2 appeal-313n311.15
CORAM : A.S. OKA & A.A. SAYED, JJ
DATE ON WHICH SUBMISSIONS WERE HEARD : 19TH JULY 2016
DATE ON WHICH JUDGMENT IS PRONOUNCED: 1ST DECEMBER 2016
JUDGMENT ( PER A.S. OKA, J )
THE CONTROVERSY
1.
The issue which arises for consideration in this group of
Appeals is whether the view taken by the learned Single Judge in the
case of Harsha Nitin Kokate v. The Saraswat Co-operative Bank
Limited and Others1 is correct. In Harsha Nitin Kokate's case, in
paragraphs 24 and 25, it was held thus:
"24. In the light of these judgments section 109A of
the Companies Act is required to be interpreted with regard to the vesting of the shares of the holder of the shares in the nominee upon his death. The act sets out that the nomination has to be made during the life time of the holder as
per procedure prescribed by law. If that procedure is followed, the nominee would become entitled to all the rights in the shares to the exclusion of all other persons. The nominee would be made beneficial owner thereof. Upon such nomination, therefore, all the rights incidental to ownership would follow. This would include the right to transfer the shares, pledge the shares or hold the shares.
The specific statutory provision making the
1 2010(3)Mh.L.J 780
sng 3 appeal-313n311.15
nominee entitled to all the rights in the shares excluding all other persons would show expressly the legislative intent. Once all other persons are
excluded and only the nominee becomes entitled under the statutory provision to have
all the rights in the shares none other can have it. Further section 9.11 of the Depositories Act 1996 makes the nominee's position superior to even a testamentary disposition. The non- obstante Clause in section 9.11.7 gives the
nomination the effect of the Testamentary Disposition itself. Hence, any other disposition or nomination under any other law stands subject to the nomination made under the Depositories Act.
Section 9.11.7 further shows that the last of the nominations would prevail. This shows the
revocable nature of the nomination much like a Testamentary Disposition. A nomination can be cancelled by the holder and another nomination
can be made. Such later nomination would be relied upon by the Depository Participant. That would be for conferring of all the rights in the shares to such last nominee.
25. A reading of section 109A of the Companies Act
and 9.11 of the Depositories Act makes it abundantly clear that the intent of the nomination is to vest the property in the shares which includes the ownership rights thereunder in the nominee
upon nomination validly made as per the procedure prescribed, as has been done in this case. These sections are completely different from section 39 of the Insurance Act set out (supra) which require a nomination merely for the
payment of the amount under the Life Insurance Policy without confirming any ownership rights in the nominee or under section 30 of the Maharashtra Cooperative Societies Act which allows the Society to transfer the shares of the member which would be valid against any demand made by any other person upon the Society. Hence these provisions are made merely to give a valid discharge to the Insurance Company or the Co-operative Society without vesting the ownership rights in the Insurance Policy or the membership rights in the Society
sng 4 appeal-313n311.15
upon such nominee. The express legislature intent under section 109A of the Companies Act and section 9.11 of the Depositories Act is clear."
(emphasis added)
By the impugned order dated 31 st March 2015, the learned
Single Judge held that the view taken by the learned Single Judge in
the case of Harsha Nitin Kokate v. The Saraswat Co-operative Bank
Limited (for short "Kokate's case") is per incuriam.
2.
In short, the questions to be decided in these Appeals can
be formulated as under:-
(i) Whether a nominee of a holder of shares or securities appointed under Section 109A of the
Companies Act, 1956 read with the Bye-laws
under the Depositories Act, 1996 is entitled to the beneficial ownership of the shares or securities subject matter of nomination to the exclusion of all other persons who are entitled to inherit the
estate of the holder as per the law of succession?
(ii) Whether a nominee of a holder of shares or securities on the basis of the nomination made under the provisions of the Companies Act, 1956 read with the Bye-laws under the Depositories
Act, 1996 is entitled to all rights in respect of the shares or securities subject matter of nomination to the exclusion of all other persons or whether he continues to hold the securities in trust and in a capacity as a beneficiary for the legal representatives who are entitled to inherit securities or shares under the law of inheritance ?
(iii) Whether a bequest made in a Will executed in accordance with the Indian Succession Act, 1925 in respect of shares or securities of the deceased
sng 5 appeal-313n311.15
supersedes the nomination made under the provisions of Sections 109A and Bye-Law No.9.11 framed under the Depositories Act, 1996?.
3. When these Appeals were placed before a Division Bench of
this Court on 7th September 2015, the following order was passed:
"2. It is urged by the learned counsel appearing on behalf of the Appellants that the learned Single Judge, while passing the impugned order, has
observed that the Judgment and Order delivered by another learned Single Judge, [Justice Smt.
Roshan Dalvi in the matter of Harsha Nitin Kokate Vs. The Saraswat Co-op. Bank Ltd. & Ors. In Notice of Motion No.2351 of 2008 in Suit
No.1972 of 2008], is per incuriam. One of the submissions, which has been urged before us, is that the only option which was available before the learned Single Judge, if he disagree with the
view taken by the another learned Single Judge, was to refer the matter to the Hon'ble Chief
Justice so that the issue can be referred to a Larger Bench or Division Bench.
3. Under these circumstances, we are of the view
that it would be appropriate to place this matter before the Hon'ble Chief Justice so that appropriate orders can be passed.
4. Office to place the matter before the Hon'ble
Chief Justice."
On the basis of the order dated 7 th September 2015, these Appeals were
placed before the Hon'ble the Chief Justice. An Administrative Order
was passed by the Hon'ble the Chief Justice on 25 th April 2016 assigning
these Appeals before a Division Bench presided over by one of us
(A.S.Oka, J). Accordingly, the Appeals were taken up for final disposal.
sng 6 appeal-313n311.15
FACTS OF THE CASE
4. It will be necessary to make a brief reference to the facts of
the case which are necessary for deciding the issues involved in these
Appeals. These two Appeals take an exception to the common
judgment and order dated 31st March 2015 passed by the learned Single
Judge. Appeal No.313 of 2015 has been preferred by the Original fifth
and sixth Defendants in Suit No.503 of 2014. Appeal No.311 of 2015
has been preferred by the Petitioner in Testamentary Petition No.457 of
2014.
5. Firstly, a reference to the facts of the case in Suit No.503 of
2014 will be necessary. The said suit has been filed for administration
of the estate of late Jayant Shivram Salgaonkar and for other
consequential reliefs. The Plaintiff therein and the first nine Defendants
therein are the heirs and legal representatives of the late Jayant
Shivram Salgaonkar (for short "late Jayant"), who died on 20 th August
2013. According to the case made out in the suit, late Jayant left
behind several properties including the shares in M/s.Sumangal Press
Private Limited as well as the shares and investments in various
companies. The second and fourth Defendants in the suit filed a written
statement for contesting the suit. In the said written statement, it is
contended that late Jayant left behind his last Will and testament dated
sng 7 appeal-313n311.15
27th June 2011 by which he has dealt with his shares in the suit
properties and in particular the shares held by him in M/s.Sumangal
Press Private Limited. It is claimed that the second and third Defendants
have been appointed as the Executors under the last Will and testament
who have filed an Application for grant of probate in respect of the said
Will. It is stated that the said Application has been converted into a suit
which is still pending. It is contended that by the said Will, a bequest
has been made by late Jayant of his share in the properties listed at
Item Nos.2, 3, 6 and 7 of the Exhibit-A to the Plaint in favour of a
Public Trust which is the tenth Defendant in the suit. Item Nos.6 and 7
in Exhibit A are the shares held by late Jayant in Sumangal Press Pvt.
Ltd and M/s Sumangal Artech.
6. The fifth and sixth Defendants filed their written statement
in which they claimed that they were the nominees of late Jayant in
respect of the investments made by him in Mutual Funds. By virtue of
the nomination, they claimed that the securities in respect of which they
were made nominees are exclusively vested in them. The fifth and sixth
Defendants relied upon the Regulation 29A of Securities and Exchange
Board of India (Mutual Fund) Regulations, 1996 apart from Sections
109A and 109B of the Companies Act,1956 (for short "Companies
Act"). The sixth Defendant claims to be a nominee in respect of a fixed
deposit made by late Jayant with IDBI Bank. She claims to be an
sng 8 appeal-313n311.15
absolute owner of the fixed deposit on the basis of Section 45-ZA of the
Banking Regulations Act, 1949 (for short "the said Act of 1949"). That
is how the issue of the effect of nomination arose in Suit No.503 of
2014.
7. Testamentary Petition No.457 of 2014 is filed by the
Appellant in Appeal No.313 of 2015. The Testamentary Petition was
filed for grant of probate in respect of the alleged last Will and
testament of one Mrs.Urmila Shatishchandra Ghatalia. The
Petitioner/Appellant, one of the sons of the deceased testator, is
claiming to be one of the Executors appointed under the said will. The
Respondent in Appeal No.311 of 2015 filed a Caveat. The learned
Single Judge in the impugned judgment and order has noted that the
Respondent in the Appeal sought to file a Caveat. The learned Single
Judge noted that the issue was whether or not the Respondent who is a
daughter of the deceased testator is entitled to file and maintain a
caveat. The learned Single Judge noted that a settlement was suggested
which was nearly reached. The learned Single Judge has noted the only
contentious issue related to some of the investments of the deceased.
The Appellant/Petitioner contended that he was a nominee in respect of
those investments and in view of the nomination, notwithstanding
anything stated in the Will, the said investments exclusively belonged to
him on the demise of his mother, the deceased testator. According to the
sng 9 appeal-313n311.15
learned Single Judge, the contention of the Appellant/Petitioner is that
those investments do not form a part of distributable estate of the
deceased testator. In Paragraph 6 of the impugned judgment, the
learned Single Judge noted that the claim of the said Appellant of the
exclusive rights in respect the investments is founded on the judgment
of the learned Single Judge in Kokate's case. He has noted that in
Kokate's case, the learned Single Judge considered the provisions of
Section 109A of the Companies Act and the Bye-Law No.9.11 framed
under the said Act of 1996.
THE SUMMARY OF THE SUBMISSIONS MADE BY THE PARTIES
8. The Appellant appearing in person in Appeal No.311 of
2015 made detailed submissions. Similarly, the learned counsel
appearing for the Appellants in Appeal No.313 of 2015 made detailed
submissions. The view taken by the learned Single Judge in the
impugned order is that the decision of the learned Single Judge in
Kokate's case is per incuriam and the nomination will not affect the
validity of the testamentary disposition made by the owner of the
securities/shares.
9. The Appellant appearing in person in Appeal No.311 of
2015 submitted that the learned Single Judge had no jurisdiction to
decide the issue which has been decided under the impugned order
sng 10 appeal-313n311.15
inasmuch as the jurisdiction of the Testamentary Court dealing with an
Application for grant of probate is very limited. He submitted that the
jurisdiction is confined to decide the issue of proof of execution,
genuineness and validity of the Will set up by the propounder. He
urged that the Testamentary Court dealing with a Petition for Probate
has no jurisdiction to adjudicate upon the issue of title of the deceased
testator to the properties subject matter of the Will in respect of which a
probate is sought. He submitted that assuming that he did not raise any
objection before the learned Single Judge, the law is very well clear.
Even by consent, the parties cannot confer jurisdiction on the Court of
Law which it did not possess. He submitted that the issue based on
nomination did not arise in the Petition filed by him. The Appellant
appearing in person pointed out that he has filed brief submissions on
the issue of nomination in which he has specifically contended that the
Caveator/Respondent in the Appeal has never raised a contention that
the testamentary disposition will supersede the nomination. We must
note here that the Appellant contended that till 10 th April 2015, he was
not even aware of the impugned judgment and order. Without
prejudice to his contention that the learned Single Judge while dealing
with the Probate Petition had no jurisdiction to decide the issue, he also
made submissions on merits. He invited the attention of the Court to
various provisions of the Companies Act. Inviting our attention to
Section 109A and Section 109B of the Companies Act, he urged that the
sng 11 appeal-313n311.15
nomination in respect of the shares confers unlimited rights in respect
of the shares on the nominee and there is nothing in the Companies Act
to show that the shares are to be held in a fiduciary capacity by the
nominee after the demise of the owner of the shares. He submitted that
there is a vesting of shares in the nominee on the death of the owner.
The Appellant appearing in person also made analysis of various
decisions considered by the learned Single Judge and various decisions
which are cited across the bar. We are not reproducing in detail the
analysis made by the Appellant appearing in person of the said
decisions as we have extensively dealt with the said decisions. He also
submitted that the finding that the decision in Kokate's case is per
incuriam is completely erroneous.
10. Learned counsel appearing for the Appellants in support of
Appeal No.313 of 2015 urged that apart from the fact that the learned
Single Judge in Kokate's case had considered all the binding precedents
and, therefore, the said decision cannot be said to be per incuriam, the
provisions of Sections 109A and 109B of the Companies Act are
completely different from the provisions in relation to the nomination
under the Insurance Act, 1939, Banking Regulations Act, 1949, National
Saving Certificates Act, 1959, Employees' Provident Fund and the
Miscellaneous Provisions Act, 1952. He submitted that the provisions
regarding nomination under none of the said Acts are pari materia with
sng 12 appeal-313n311.15
the provisions of the Companies Act. Another issue canvassed by him
was that the issue decided by the learned Single Judge could have been
considered only at the time of final hearing of the Notice of Motion. He
pointed out the order dated 7th May 2014 passed in the said Notice of
Motion by the learned Single Judge which directed that the Notice of
Motion should be heard finally. He submitted that there was no
occasion for deciding the said issue as a preliminary issue
11.
Learned counsel appearing for the Appellants further
submitted that if the learned Judge was of the view that Kokate's case
was not correctly decided, the propriety required the learned Single
Judge to make a request to the Hon'ble the Chief Justice for making a
reference to a Larger Bench. He submitted that the learned Single Judge
has not considered the intention of the legislature while dealing with
Section 109A and Section 109B of the Companies Act which were
introduced by way of amendment by the Act of 1999. He submitted
that the provisions make it clear that the same will override the
provisions in relation to the law of intestate and testamentary
succession as far as the shares are concerned. He submitted that none
of the decisions which are relied upon by the learned Single Judge in
the impugned judgment deal with any provisions which are similar to
the relevant provisions of the Companies Act. He urged that Sections
109, 109A and 109B will have to be read with the other provisions of
sng 13 appeal-313n311.15
the Companies Act. The learned counsel invited the attention of the
Court to the decision of the Apex Court in the case of Smt. Sarbati
Devi and Another v. Smt.Usha Devi2. He pointed out that learned
Single Judge has followed the law laid down in the said decision. He
has taken us through the decision in Kokate's case in support of his
contention that the said decision gives a complete effect to the intention
of the legislature of incorporating Sections 109A and 109B of the
Companies Act. He urged that the provisions of Section 109B will have
to be considered along with Section 109A and in particular Sub-section
(3) of Section 109B of the Companies Act. By inviting our attention to
the provisions of Sections 109, 109A and 109B of the Companies Act
along with other provisions therein, he made an elaborate analysis of
Sections 109A and 109B. He submitted that as the nominee has not
been defined under the Companies Act, the meaning of the word will
have to be understood in the context of Sections 109A and 109B of the
Companies Act. He urged that a different meaning to the word "vests"
could not have been given by the learned Single Judge in the impugned
order. He submitted that the scheme of Sections 45-ZA of the Banking
Regulations Act, 1949 dealing with the nomination is completely
different from the scheme of the Companies Act. He urged that the
provisions of Companies Act dealing with the nomination provide for
vesting of shares in nominee and the said provisions override the law of
intestate and testamentary succession. On the contrary, the provisions 2 AIR 1984 SC 346
sng 14 appeal-313n311.15
regarding nomination in other Statutes specifically restrict the rights of
a nominee. He extensively relied upon a decision of the Delhi High
Court in the case of Dayagen P. Ltd. V Rajendra Dorian Punj and
Another3. He has taken us through the various decisions which are
referred to and relied upon in Kokate's case as well as in the impugned
judgment and order. He referred to the various other decisions to
which we will make a reference in the subsequent part of the judgment.
He also invited our attention to the relevant provisions of the Indian
Succession Act, 1925. He submitted that the provisions regarding
testamentary succession under the Indian Succession Act, 1925 do not
apply when the provisions of the testamentary succession as provided in
any other law for the time being in force are applicable. He urged that
the learned Single Judge has completely overlooked the fact that the
provisions of Section 109A and in particular Sub-Section 3 thereof
incorporate a non-obstante clause which specifically provides that it will
override the provisions of any other law for the time being in force or in
any disposition, whether testamentary or otherwise, in respect of shares
or debentures of the Company. It specifically provides for vesting of
shares or debentures in a Company in the nominee on the death of the
shareholder or holder of debentures, as the case may be. He would,
therefore, urge that the impugned order is completely erroneous. He
also invited our attention to the Bye-Law No.9.11 framed under the
Depositories Act, 1996.
3 2009 151 COM Cases 92 (Delhi)
sng 15 appeal-313n311.15
12. The learned counsel appearing for the original Plaintiff in
Suit No.503 of 2015 supported the impugned judgment. He relied upon
several decisions while referring to the language used by Section 109A
and Section 109B of the Companies Act. He pointed out that the
nomination would be always subject to the testamentary disposition by
holder of shares or debentures. Even the learned counsel for the
contesting Respondent in the other Appeal made submissions.
THE ISSUE OF PER INCURIAM
13. We have given careful consideration to the submissions.
Though the submissions have been made on the issue whether the
decision in Kokate's case is per incuriam, the said issue need not be
gone into inasmuch as a Division Bench can always examine the
decisions of the learned Single Judges and record a finding as to which
view is correct. If the view taken by the learned Single Judge in the
impugned order is otherwise correct in law, it is not necessary for us to
deal with the issue whether the decision in Kokate's case is per
incuriam. Similarly, when we find that the view taken by the learned
Single Judge is erroneous, the impugned order will have to be set aside
on merits and while doing so, it will not be necessary to go into the
question whether the decision in Kokate's case is per incuriam as held
sng 16 appeal-313n311.15
by the learned Single Judge. Moreover, we find that before the learned
Single Judge as well as this Bench, submissions have been made on
merits of the issue. The questions framed in Paragraph No.2 above will
squarely arise in the suit subject matter of Appeal No.313 of 2015.
Therefore, we are examining the impugned order on its own merits in
the light of the submissions made across the bar.
WHETHER THE ISSUES WILL ARISE IN TESTAMENTARY PETITION
14. The Appellant appearing in person in support of the Appeal
No.311 of 2015 has mainly contended that the issue decided by the
learned Single Judge did not arise in this Testamentary Petition. The
Appellant in person is right in the sense that the issue of title of the
testator to the property subject matter of the will cannot be decided in
the proceedings of probate. That is the well settled law( see the decision
of the Apex Court in the cases of Kanwarjit Singh Dhillon v. Hardyal
Singh Dhillon4). Hence, the contention of the Appellant appearing in
person that the issue could not have been decided in Testamentary
Petition appears to be correct. The issues will certainly arises in Suit
No.503 of 2014 in view of the stand taken in the written statement of
the concerned Defendants. Therefore, in the Appeal arising out of the
said suit, the issue will have to be decided in any case.
4 (2007)11 SCC 357
sng 17 appeal-313n311.15
THE RELEVANT STATUTORY PROVISIONS
15. In these Appeals, we are concerned with the two provisions of
the Companies Act which are Sections 109A and 109B which read thus:
"109A. NOMINATION OF SHARES.--
(1) Every holder of shares in, or holder of debentures of, a company may, at any time, nominate,
in the prescribed manner, a person to whom his shares in, or debentures of, the company shall vest in the
event of his death.
(2) Where the shares in, or debentures of, a
company are held by more than one person jointly, the joint holders may together nominate, in the prescribed manner, a person to whom all the rights in the shares or debentures of the company shall vest in the event of
death of all the joint holders.
(3) Notwithstanding anything contained in any other law for the time being in force or in any disposition, whether testamentary or otherwise, in respect of such shares in, or debentures of, the
company, where a nomination made in the prescribed manner purports to confer on any person the right to vest the shares in, or debentures of, the company, the nominee shall, on the death of the shareholder or holder of debentures of, the company or, as the case
may be, on the death of the joint holders becomes entitled to all the rights in the shares or debentures of the company or, as the case may be, all the joint holders, in relation to such shares in, or debentures of, the company to the exclusion of all other persons, unless the nomination is varied or cancelled in the prescribed manner.
(4) Where the nominee is a minor, it shall be lawful for the holder of the shares, or holder of debentures, to make the nomination to appoint, in the prescribed manner, any person to become entitled to shares in, or
sng 18 appeal-313n311.15
debentures of, the company, in the event of his death, during the minority.]
109B. TRANSMISSION OF SHARES.--
(1) Any person who becomes a nominee by virtue of the provisions of section 109A, upon the production of such evidence as may be required by the Board and subject as hereinafter provided, elect, either -
(a) to be registered himself as holder of the share or debenture, as the case may be ; or
(b) to make such transfer of the share or
debenture, as the case may be, as the deceased shareholder or debenture holder,
as the case may be, could have made.
(2) If the person being a nominee, so becoming
entitled, elects to be registered as holder of the share or debenture, himself, as the case may be, he shall deliver or send to the company a notice in writing signed by him stating that he so elects and such notice
shall be accompanied with the death certificate of the deceased shareholder or debenture holder, as the case
may be.
(3) All the limitations, restrictions and provisions of this Act relating to the right to transfer and the
registration of transfers of shares or debentures shall be applicable to any such notice or transfer as aforesaid as if the death of the member had not occurred and the notice or transfer were a transfer signed by that shareholder or debenture holder, as the
case may be.
(4) A person, being a nominee, becoming entitled to a share or debenture by reason of the death of the holder shall be entitled to the same dividends and other advantages to which he would be entitled if he were the registered holder of the share or debenture except that he shall not, before being registered a member in respect of his share or debenture, be entitled in respect of it to exercise any right conferred by membership in relation to meetings of the company:
sng 19 appeal-313n311.15
Provided that the Board may, at any time, give notice requiring any such person to elect either to be
registered himself or to transfer the share or debenture, and if the notice is not complied with
within ninety days, the Board may thereafter withhold payment of all dividends, bonuses or other moneys payable in respect of the share or debenture, until the requirements of the notice have been complied with.]"
16. Apart from the provisions of the Companies Act, we are
also concerned with the Bye-Law No.9.11 framed in exercise of the
powers under the Depositories Act, 1996 which reads thus:
"9.11. TRANSMISSION OF SECURITIES IN THE CASE OF NOMINATION:
9.11.1. In respect of every account, the Beneficial
Owner(s) ("Nominating Person(s)") may nominate any person ("Nominee") to whom his securities shall vest in
the event of his death in the manner prescribed under the Business Rules from time to time.
9.11.2. The securities held in such account shall
automatically be transferred in the name of the Nominee, upon the death of the Nominating Person, or as the case may be, all the Nominating Persons subject to the other Bye Laws mentioned hereunder.
9.11.3 ...
9.11.4. Beneficial Owner(s) may substitute or cancel a nomination at any time. A valid nomination, substitution or cancellation of nomination shall be dated and duly registered with the Participant in accordance with the Business Rules prescribed therefore. The closure of the account by the Nominating Person(s) shall conclusively cancel the nomination.
sng 20 appeal-313n311.15
9.11.5. A Nominee shall not be entitled to exercise any right conferred on Beneficial Owners under these Bye Laws, upon the death of the Nominating Person(s),
unless the Nominee follows the procedure prescribed in the Business Rules for being registered as the
Beneficial Owner of the securities of the Nominating Person(s) in the books of the Depository.
9.11.6. A nominee shall on the death of the Nominating Person(s) be entitled to elect himself to be
registered as a Beneficial Owner by delivering a notice in writing to the Depository, along with the certified true copy of the death certificate issued by the competent authority as prescribed under the Business
Rules. Subject to scrutiny of such election, the securities in the Account shall be transmitted to the
account of the Nominee held with any depository.
9.11.7. Notwithstanding anything contained in
any other disposition and/or nominations made by the Nominating Person(s) under any other law for the time being in force, for the purposes of dealing with the securities lying to the credit of deceased Nominating
Person(s) in any manner, the Depository shall rely upon the last nomination validly made prior to the
demise of the Nominating Person(s). The Depository shall not be liable for any action taken in reliance upon and on the basis of nomination validly made by the Nominating Person(s)."
CONSIDERATION OF SUBMISSIONS
KOKATE'S CASE
17. Firstly, we propose to deal with the decision of the learned
Single Judge in Kokate's case. The said decision is rendered in a Notice
of Motion arising out of a suit. The Plaintiff therein was the widow of
one Nitin Kokate, who died on 5th July 2007. Her deceased husband
held certain shares in D-mat Account with the Depository Participant
Cell of the first Defendant in the suit. The husband of the Plaintiff had
sng 21 appeal-313n311.15
made a nomination in favour of the third Defendant. The third
Defendant was the nephew of the deceased husband of the Plaintiff.
The Plaintiff claimed a title in the said shares after the demise of her
husband as the sole heir and legal representative under the law of
succession. The third Defendant claimed ownership of the shares on
the basis of the nomination made by the deceased husband of the
Plaintiff. The learned Single Judge considered the provisions of Section
109A of the Companies Act and the Bye-Law No.9.11 framed under the
Depositories Act, 1996. Section 109A and the Bye-Law No.9.11 are
already quoted above. The learned Single Judge considered the
decision of the Apex Court in the case of Sarbati Devi dealing with the
nomination under Section 39 of the Insurance Act. The learned Single
Judge also dealt with the nomination made in accordance with Section
30 of the Maharashtra Co-operative Societies Act, 1960. The learned
Single Judge in Kokate's case observed that in case of the nominees
under the aforesaid two Enactments, the nominee becomes merely a
trustee of the estate of the deceased. It was held that Section 109A of
the Companies Act stands on a separate footing. Thereafter, the learned
Single Judge considered the meaning of the word "vests" and ultimately
in Paragraphs 24 and 25 of the said decision, she held thus:
"24. In the light of these judgments Section 109A of the Companies Act is required to be interpreted with regard to the vesting of the shares of the holder of the shares in the
sng 22 appeal-313n311.15
nominee upon his death. The act sets out that the nomination has to be made during the life time of the holder as per procedure
prescribed by law. If that procedure is followed, the nominee would become entitled
to all the rights in the shares to the exclusion of all other persons. The nominee would be made beneficial owner thereof. Upon such nomination, therefore, all the rights incidental to ownership would follow. This
would include the right to transfer the shares, pledge the shares or hold the shares. The specific statutory provision making the nominee entitled to all the rights in the shares excluding all other
persons would show expressly the legislative intent. Once all other persons are excluded and
only the nominee becomes entitled under the statutory provision to have all the rights in the shares none other can have it. Further Section
9.11 of the Depositories Act 1996 makes the nominee's position superior to even a testamentary disposition. The non-obstante Clause in Section 9.11.7 gives the nomination
the effect of the Testamentary Disposition itself. Hence, any other disposition or
nomination under any other law stands subject to the nomination made under the Depositories Act. Section 9.11.7 further shows that the last of the nominations would
prevail. This shows the revocable nature of the nomination much like a Testamentary Disposition. A nomination can be cancelled by the holder and another nomination can be made. Such later nomination would be relied upon by
the Depository Participant. That would be for conferring of all the rights in the shares to such last nominee.
25. A reading of Section 109A of the Companies Act and 9.11 of the Depositories Act makes it abundantly clear that the intent of the nomination is to vest the property in the shares which includes the ownership rights thereunder in the nominee upon nomination validly made as per the procedure prescribed,, as has been done in this case. These Sections
sng 23 appeal-313n311.15
are completely different from Section 39 of the Insurance Act set out (supra) which require a nomination merely for the payment of the
amount under the Life Insurance Policy without confirming any ownership rights in the nominee
or under Section 30 of the Maharashtra Cooperative Societies Act which allows the Society to transfer the shares of the member which would be valid against any demand made by any other person upon the Society. Hence
these provisions are made merely to give a valid discharge to the Insurance Company or the Cooperative Society without vesting the ownership rights in the Insurance Policy or the
membership rights in the Society upon such nominee. The express legislature intent under
Section 109A of the Companies Act and Section 9.11 of the Depositories Act is clear."
(emphasis added)
CONSIDERATION OF VARIOUS DECISIONS AND
CONCLUSIONS
18. We must make a reference to the decisions of the Apex
Court and this Court dealing with the issue of nomination under the
different enactments. A recent decision of the Apex Court is in the case
of Indrani Wahi v. Registrar of Co-op. Societies and Others 5. The
Apex Court in the said decision considered the provisions of nomination
under Sections 69 and 70 of the West Bengal Co-operative Societies Act,
1983 (for short "the West Bengal Act of 1983"). The Apex Court also
considered its own decision in the case of Sarbati Devi which dealt
with the nomination under the Life Insurance Act, 1938. After
considering Section 79 of the West Bengal Act of 1983, the Apex Court 5 (2016) 6 SCC 440
sng 24 appeal-313n311.15
came to the conclusion that where a member of a Co-operative Society
nominates a person in consonance with the provisions of the Rules
framed under the West Bengal Act of 1983, the Co-operative Society is
mandated to transfer all the shares or interest of such member in the
name of the nominee. This view was taken by the Apex Court in the
light of the express provisions of Section 80 of the said Act of 1983 read
with Rule 127 of the Rules of 1987 framed under the West Bengal Act of
1983. Sections 79 and 80 of the said Act of 1983 appear to be different
from the provisions relating to the nomination in the Maharashtra Co-
operative Societies Act, 1960. In Paragraphs 19 to 23 of the decision of
the Apex Court in the case of Indrani Wahi, the Apex Court concluded
as under:-
"19. In the same manner as is postulated under Section 79 of the 1983 Act, Rule 127 of the 1987 Rules provides, that if a nomination has
been made by a member under Section 79, the share or interest or the value of such share or interest standing in the name of the deceased member, would be transferred to the nominee.
It is however, necessary to notice that Rule 127
postulates nomination only in favour of a person "belonging to his family". It is not necessary for us to deal with the issue whether the appellant Indrani Wahi, being a married daughter of the original member Biswa Ranjan Sengupta, could be treated as a member of the family, of the deceased member (Biswa Ranjan Sengupta), because the learned Single Judge, as also, the Division Bench of the High Court concluded, that the appellant Indrani Wahi was a member of the family, of the original member Biswa Ranjan Sengupta. This conclusion has
sng 25 appeal-313n311.15
not been assailed by the respondents, before this Court.
20. Rule 128 of the 1987 Rules also leads to the same inference. Inasmuch as Rule 128
aforementioned provides, that only in the absence of a nominee, the transfer of the share or interest of the erstwhile member, would be made on the basis of a claim supported by an order of probate, a letter of administration or a
succession certificate (issued by a court of competent jurisdiction).
21. Insofar as the instant aspect of the matter is
concerned, there is no doubt in our mind, ig that even Rules 127 and 128 of the 1987 Rules, lead to the inference, that in case of a valid nomination, under Section 79 of the 1983 Act, the cooperative society is liable to
transfer the share or interest of a member in the name of the nominee. We hold accordingly.
22. Having recorded the above conclusion, it is imperative for us to deal with the conclusion
recorded in para 6 (already extracted above at p. 448f-h and p. 449a-b) of the judgment of this Court in Usha Ranjan Bhattacharjee case [Usha Ranjan Bhattacharjee v. Abinash Chandra
Chakraborty, (1997) 10 SCC 344] . In this behalf, it is necessary to clarify that transfer of share or interest, based on a nomination under Section 79 in favour of the nominee, is with reference to the cooperative society
concerned, and is binding on the said society. The cooperative society has no option whatsoever, except to transfer the membership in the name of the nominee, in consonance with Sections 79 and 80 of the 1983 Act (read with Rules 127 and 128 of the 1987 Rules). That, would have no relevance to the issue of title between the inheritors or successors to the property of the deceased.
sng 26 appeal-313n311.15
23. Insofar as the present controversy is concerned, we therefore hereby direct the Cooperative Society to transfer the share or interest of the
Society in favour of the appellant Indrani Wahi. It shall however, be open to the other
members of the family (presently only the son of Biswa Ranjan Sengupta, Dhruba Jyoti Sengupta; we are informed that his mother Parul Sengupta has died), to pursue his case of succession or inheritance, if he is so
advised, in consonance with law."
(emphasis added)
After issuing the directions to the Co-operative Society to
transfer the shares of the deceased member in the name of the
Appellant who was a nominee, the Apex Court specifically observed that
it will be open for other members of the family of the deceased member
to pursue their case of succession or inheritance in consonance with
law. Thus, the conclusion drawn by the Apex Court was that a Co-
operative Society is bound by the nomination made by the member. In
case of such nomination, the Society has no option except to transfer
the shares in the name of the nominee after the death of the member.
However, those who are claiming inheritance will be entitled to pursue
their remedies and claim title in the shares on the basis of inheritance.
Thus, the conclusion drawn by the Apex Court was not that the
nomination binds the legal representatives of the deceased shareholder
or a member of the Society or that it overrides the law of succession.
sng 27 appeal-313n311.15
19. The scope of the nomination governed by Section 30 of the
Maharashtra Co-operative Societies Act, 1960 read with the Rule 25 of
the Maharashtra Co-operative Societies Rules, 1961 was considered by
a learned Single Judge of this Court in the case of Ramdas Shivram
Sattur vs Rameshchandra Popatlal Shah 6. After quoting both the
provisions, the learned Judge referred to another decision of the
learned Single Judge in the case of Gopal Vishnu Ghatnekar v.
Madhukar Vishnu Ghatnekar7. The said decision was approved by a
Division Bench of this Court. The learned Single Judge quoted the
decision of the Division Bench in Paragraph 9. Ultimately, in Paragraph
10, the learned Single Judge concluded that by a nomination under
Section 30 of the Maharashtra Co-operative Societies Act, 1960, there is
no disposition of the properties by the member of the Society and,
therefore, the nominee on the demise of the member does not become
the owner of the properties in question held by virtue of the
membership of the Society.
20. We may note here that Section 80 of the West Bengal Act of
1983 specifically provides that on the death of a member of a
Cooperative Society, the share or interest of the member in the
Cooperative Society shall stand transferred to the person nominated
6 2009(3)Bom C R 705 7 AIR 1982 Bom 482
sng 28 appeal-313n311.15
under Section 79. Sub-section (4) of Section 30 of the Maharashtra Co-
operative Societies Act, 1960 specifically provides that all transfers duly
made by the Society under the said provision to the nominee shall be
valid and effectual against any demand made upon the Society by any
other person. Notwithstanding the provision of Section 80 of the West
Bengal Act of 1983 which mandates that on the death of a member of a
Cooperative Society, his share or interest shall be transferred to
nominee, the Apex Court did not hold that nomination supersedes the
succession or inheritance in accordance with law.
21. In the case of Sarbati Devi, the Apex Court considered the
effect of nomination under Section 39 of the Life Insurance Act, 1938.
Paragraph 3 of the said decision sets out the question which required
consideration. In Paragraph 5, the Apex Court analyzed Section 39. In
Paragraph 8, the Apex Court observed thus:
"We are of the view that the language of Section 39 of the Act is not capable of altering the course of
succession under the law."
Ultimately, in Paragraph 12, the Apex Court held thus:
"12. Moreover there is one other strong circumstance in this case which dissuades us from taking a view contrary to the decisions of all other High Courts and accepting the view expressed by the Delhi High Court in the two recent judgments delivered in the year 1978 and in the year 1982.
sng 29 appeal-313n311.15
The Act has been in force from the year 1938 and all along almost all the High Courts in India have taken the view that a mere nomination effected
under Section 39 does not deprive the heirs of their rights in the amount payable under a life insurance
policy. Yet Parliament has not chosen to make any amendment to the Act. In such a situation unless there are strong and compelling reasons to hold that all these decisions are wholly erroneous, the Court should be slow to take a different view. The
reasons given by the Delhi High Court are unconvincing. We, therefore, hold that the judgments of the Delhi High Court in Fauza Singh case [AIR 1978 Del 276] and in Uma Sehgal case [AIR 1982 Del 36 :
ILR (1981) 2 Del 315] do not lay down the law correctly. They are, therefore, overruled. We approve
the views expressed by the other High Courts on the meaning of Section 39 of the Act and hold that a mere nomination made under Section 39 of the Act does not
have the effect of conferring on the nominee any beneficial interest in the amount payable under the life insurance policy on the death of the assured. The nomination only indicates the hand which is
authorised to receive the amount, on the payment of which the insurer gets a valid discharge of its
liability under the policy. The amount, however, can be claimed by the heirs of the assured in accordance with the law of succession governing them."
(emphasis added)
22. In the case of Nozer Gustad Commissariat v. Central
Bank of India and Others 8, the learned Single Judge of this Court
considered the effect of nomination under the Employees' Provident
Fund Scheme, 1952. In Paragraph 8, the learned Single Judge quoted
the relevant provisions of the Employees' Provident Fund and
Miscellaneous Provisions Act, 1952. Section 10 of the said Act reads
thus:
8 1993(2)Bom.C.R. 8
sng 30 appeal-313n311.15
"10. Protection against attachment.
(1) Amount standing to the credit of any member in
Fund or of any exempted employee in a provident fund shall not in any way be capable of being assigned
or charged and shall not be liable to attachment under any decree or order of any court in respect of any debt or liability incurred by the member or the exempted employee, and neither the official assignee appointed under the Presidency Towns Insolvency Act, 1909 (3 of
1909) nor any receiver appointed under the Provincial Insolvency Act, 1920 (5 of 1920), shall be entitled to have any claim on, any such amount.
(2) Any amount standing to the credit of a member in the fund or of an exempted employee in
a provident fund at the time of his death and payable to his nominee under the Scheme or the rules of the provident fund shall, subject to any
deduction authorised by the said Scheme or rules, vest in the nominee and shall be free from any debt or other liability incurred by the deceased or the nominee before the death of the member or of
exempted employee and shall also not be liable to attachment under any decree or order of any court.
(3) The provisions of sub-section 1 and sub-section 2 shall, so far as may be, apply in relation to the pension or any other amount, payable under the
Pension Scheme and also in relation to any amount payable under the Insurance Scheme as they apply in relation to any amount payable out of the Fund."
(emphasis added)
Thereafter, the learned Single Judge proceeded to discuss
the meaning of the word "vest" used in Sub-section (2) of Section 10.
Apart from referring to the decision of the Apex Court in the case of
Sarbati Devi, the learned Single Judge considered the decision of the
Apex Court in the case of Fruit & Vegetable Merchants Union v.
sng 31 appeal-313n311.15
The Delhi Improvement Trust9, wherein the Apex Court discussed
various meanings of the word "vests". In Paragraph 16, the learned
Single Judge held thus:
"16. There are two main points of distinction, which have to be kept in mind while considering the
submission concerning literal interpretation of section 10(2) of the 1952 Act as appears to have been done by the High Court of Calcutta. The question to be asked is why the word "absolutely" hitherto before
existing in section 5 of the Employees' Provident Funds Act, 1925 was deliberately omitted by the
Amending Act XI of 1946. Was it the intention of the Legislature that even after omission of the said word from the said provision, the nominee must be held to
have an absolute right to the provident fund amount lying to the credit of the deceased employee. Even prior to 1946, some of the High Courts had interpreted the provision to mean that the nominee of
provident fund had no title to the amount belonging to the deceased subscriber. The object of Amending
Act, 1946 by directing omission of word absolutely from section 5 of the Act of 1925 was to make it clear beyond doubt that the nominee would have no title to the amount. Section 10(2) of Act of 1952 does not use
the word "absolutely". It appears to me that the Supreme Court judgment highlighting various meanings of the word "vest" in the case of The Fruit and Vegetable Merchants' Union v. The Delhi Improvement Trust, AIR 1957 SC 344 and holding that
the word 'vest' in the context could mean mere possession for specific purpose without any title was not cited before the Hon'ble High Court of Calcutta. If the various English and Indian cases noticed by Hon'ble Justice Sinha of the Supreme Court in the abovereferred judgment are to be considered and applied having regard to the context and object of the Act, it would follow that the use of the word "vest"
in section 10(2) of the Act merely means that the nominee is merely entitled to collect the amount for benefit of heirs of the deceased coupled with 9 AIR 1957 SC 344
sng 32 appeal-313n311.15
exemption thereof from attachment and subject to category of heirs being restricted as specified in Provident Funds Scheme. I therefore, hold that the
provident fund amount forms belonging to the estate of the deceased and the petitioner is solely
entitled thereto. Having regard to the facts of this case, the respondent No. 4 is liable to be restrained from collecting the said amount from the former employer of the deceased. It is the duty of this Court to pass appropriate orders so as to safeguard the
interest of petitioner minor and pass order of injunction against respondent No. 4 having regard to the above. I am supported in the view which I have taken on interpretation of section 10(2) of the
Employees' Provident Funds and Misc. Provisions Act, 1952 and also by judgments of High Court of Delhi in
the case of Smt. Om Wativ. Delhi Transport Corporation, 1988 Labour and Industrial Cases 500 and also the recent judgment of the High Court of
Gujarat in the case of Lalitaben Bhanabhai d/o Bhanabhai Malabhai v. Laliben Bhanabhai w/o Bhanabhai Malabhai, 1992 I Current Labour Reports
164."
(emphasis added)
23. In the case of Vishin N. Khanchandani and Another v.
Vidya Lachmandas Khanchandani and Another 10, the Apex Court
considered the effect of nomination under the Government Savings
Certificate Act, 1959 and in particular Sections 6 to 8 thereof. The said
Sections read thus:
"6. Nomination by holders of savings certificates.--
(1) Notwithstanding anything contained in any law for the time being in force, or in any disposition, testamentary or otherwise in respect of any savings certificate, where a nomination made in the prescribed manner 10 (2000)6 SCC 724
sng 33 appeal-313n311.15
purports to confer on any person the right to receive payment of the sum for the time being due on the savings certificate on the death of
the holder thereof and before the maturity of the certificate, or before the certificate having
reached maturity has been discharged, the nominee shall, on the death of the holder of the savings certificate, become entitled to the savings certificate and to be paid the sum due thereon to the exclusion of all other persons,
unless the nomination is varied or cancelled in the prescribed manner.
(2) Any nomination referred to in sub-section (1)
shall become void if the nominee predeceases, or where there are two or more nominees all the
nominees predecease, the holder of the savings certificate making the nomination.
(3) Where the nominee is a minor, it shall be lawful
for the holder of the savings certificate making the nomination to appoint in the prescribed manner any person to receive the sum due thereon in the event of his death during the
minority of the nominee.
(4) A transfer of a savings certificate made in the
prescribed manner shall automatically cancel a nomination previously made:
Provided that where a savings certificate is held
by or on behalf of any person as a pledgee or by way of security for any purpose, such holding shall not have the effect of cancelling a nomination but the right of the nominee shall be subject to the right of the person so holding it.
7. Payment on death of holder.--
(1) If the holder of a savings certificate dies and there is in force at the time of his death a nomination in favour of any person, payment of the sum due thereon shall be made to the nominee.
(2) Where the nominee is a minor, payment of the sum due thereon shall be made--
(a) in any case where a person has been appointed to receive it under sub-
sng 34 appeal-313n311.15
section (3) of Section 6, to that person, and
(b) where there is no such person, to any
guardian of the property of the minor appointed by a competent court, or
where no such guardian has been so appointed, to either parent of the minor, or where neither parent is alive, to any other guardian of the minor.
(3) Where the sum due on a savings certificate is payable to two or more nominees, and either or any of them dies, the sum shall be paid to the surviving nominee or nominees.
(4) If a person dies and is at the time of his death the holder of a savings certificate and there is no
nomination in force at the time of his death and probate of his will or letters of administration of his estate or a succession certificate granted
under the Indian Succession Act, 1925, is not within three months of the death of the holder produced to the prescribed authority, then, if the sum due on the savings certificate does not
exceed such limit as may be prescribed, the prescribed authority may pay the same to any
person appearing to it to be entitled to receive the sum or to administer the estate of the deceased.
(5) Nothing contained in this section shall be deemed
to require any person to receive payment of the sum due on a savings certificate before it has reached maturity or otherwise than in accordance with the terms of the savings certificate.
8. Payment to be a full discharge.--
(1) Any payment made in accordance with the foregoing provisions of this Act to a minor or to his parent or guardian or to a nominee or to any other person shall be a full discharge from all further liability in respect of the sum so paid. (2) Nothing in sub-section (1) shall be deemed to preclude any executor or administrator or other
sng 35 appeal-313n311.15
representative of a deceased holder of a savings certificate from recovering from the person receiving the same under Section 7 the amount
remaining in his hands after deducting the amount of all debts or other demands lawfully
paid or discharged by him in due course of administration.
(3) Any creditor or claimant against the estate of a holder of a savings certificate may recover his
debt or claim out of the sum paid under this Act to any person and remaining in his hands unadministered in the same manner and to the same extent as if the latter had obtained letters of administration to the estate of the deceased."
ig (emphasis added)
In Paragraphs 7 and 8 of the decision, the Apex Court
observed thus-:
"7. Mr Sanjay K. Kaul, Senior Advocate appearing for the appellants submitted that
Section 6 of the Act very unambiguously provides that notwithstanding anything contained in any
law for the time being in force or in any disposition, testamentary or otherwise, in respect of any savings certificate where a nomination is made, the nominee shall, on the death of the
holder of the savings certificate, become entitled to the savings certificate and to be paid the sum due thereon to the exclusion of all other persons.
Referring to sub-section (3) of Section 6, the learned counsel submitted that in case where the nominee is a
minor, the holder of the savings certificate has a right to make the nomination to appoint in the prescribed manner any person to receive the sum due thereon in the event of his death during the minority of the nominee. It is contended that if the intention was not to entitle the nominee to be paid and to retain the sum due on such National Savings Certificates, there was no necessity of making a provision as has been incorporated in sub-section (3) of Section 6. Section 7 was also relied upon to urge that after the death of the holder, the nominee becomes entitled to the payment of the sum due without there being any further
sng 36 appeal-313n311.15
obligation upon him. In support of such an argument further reliance was placed upon sub-sections (3) and (4) of Section 7. He also tried to distinguish the
verdict of this Court in Sarbati Devi v. Usha Devi [(1984) 1 SCC 424 : 1984 SCC (Tax) 59] by
pointing out the difference of the language and phraseology in Section 6 of the Act and Section 39 of the Insurance Act. According to him the words, "on the death of the holder of the savings certificate, become entitled to the savings
certificate and to be paid the sum due thereon to the exclusion of all other persons", appearing in Section 6 of the Act have not been incorporated in Section 39 of the Insurance Act suggesting that the
legislature had intended to make the nominee absolute owner of the value of the certificates.
8. The law in force in England on the position of a nominee who has been treated to be a third party in
relation to a claim regarding insurance policy, is summarised in Halsbury's Laws of England(4th Edn.), Vol. 25, para 579 as under:
"579. Position of third party.--The policy money payable on the death of the assured may be expressed
to be payable to a third party and the third party is then prima facie merely the agent for the time being of the legal owner and has his authority to receive the policy money and to give a good discharge; but he
generally has no right to sue the insurers in his own name. The question has been raised whether the third party's authority to receive the policy money is terminated by the death of the assured; it seems, however, that unless and until they are otherwise
directed by the assured's personal representatives the insurers may pay the money to the third party and get a good discharge from him."
(emphasis added)
In paragraph 13, the Apex Court proceeded to observe thus:
"13. In the light of what has been noticed hereinabove, it is apparent that though the language and phraseology of Section 6 of the Act is
sng 37 appeal-313n311.15
different from the one used in Section 39 of the Insurance Act, yet, the effect of both the provisions is the same. The Act only makes the provisions
regarding avoiding delay and expense in making the payment of the amount of the National Savings
Certificates, to the nominee of the holder, which has been considered to be beneficial both for the holder as also for the post office. Any amount paid to the nominee after valid deductions becomes the estate of the deceased. Such an estate devolves upon all
persons who are entitled to succession under law, custom or testament of the deceased holder. In other words, the law laid down by this Court in Sarbati Devi case [(1984) 1 SCC 424 : 1984 SCC
(Tax) 59] holds the field and is equally applicable to the nominee becoming entitled to the payment
of the amount on account of National Savings Certificates received by him under Section 6 read with Section 7 of the Act who in turn is liable to
return the amount to those in whose favour the law creates a beneficial interest, subject to the provisions of sub-section (2) of Section 8 of the Act."
(emphasis added)
24. In the case of Antonio Joao Fernandes v. The Assistant
Provident Fund Commissioner and Others11, the learned Single Judge
of this Court had an occasion to consider the provisions of Sub-section
(2) of Section 10 of the Employees' Provident Funds and Miscellaneous
Provisions Act, 1952 and in particular the meaning of the expression
"vests" used in the said provisions. The learned Single Judge followed
the view taken in the case of Nozer Gustad Commissariat.
25. Now we come to the decision of the Apex Court in the case
of Ram Chander Talwar and Others v. Devender Kumar Talwar and 11 2010(3) All MR 599
sng 38 appeal-313n311.15
Others12. The issue before the Apex Court was whether a nominee in
the bank account held by the deceased can claim full rights over the
money lying in the account to the exclusion of the legal heirs.
Paragraphs 4 to 6 of the said decision read thus:
"4. Sub-section (2) of Section 45-ZA, reads as follows:
"45-ZA. * * * (2) Notwithstanding anything contained in any other law for the time being in force or in any disposition, whether testamentary or
otherwise, in respect of such deposit, where a nomination made in the prescribed manner
purports to confer on any person the right to receive the amount of deposit from the banking company, the nominee shall, on the
death of the sole depositor or, as the case may be, on the death of all the depositors, become entitled to all the rights of the sole depositor or, as the case may be, of the depositors, in
relation to such deposit to the exclusion of all other persons, unless the nomination is varied
or cancelled in the prescribed manner."
(emphasis added)
5. Section 45-ZA(2) merely puts the nominee in the shoes of the depositor after his death and clothes him with the exclusive right to receive the money lying in the account. It gives him all the rights of the depositor so far as the
depositor's account is concerned. But it by no stretch of imagination makes the nominee the owner of the money lying in the account. It needs to be remembered that the Banking Regulation Act is enacted to consolidate and amend the law relating to banking. It is in no way concerned with the question of succession. All the monies receivable by the nominee by virtue of Section 45-ZA(2) would, therefore, form part of the estate of the deceased
12 (2010)10 SCC 671
sng 39 appeal-313n311.15
depositor and devolve according to the rule of succession to which the depositor may be governed.
6. We find that the High Court has rightly rejected
the appellant's claim relying upon the decision of this Court in Vishin N. Khanchandani v. Vidya Lachmandas Khanchandani [(2000) 6 SCC 724] . The provision under Section 6(1) of the
Government Savings Certificates Act, 1959 is materially and substantially the same as the provision of Section 45-ZA(2) of the Banking Regulation Act, 1949, and the decision in Vishin N. Khanchandani [(2000) 6 SCC 724] applies
with full force to the facts of this case."
ig (emphasis added)
26. Sub-section (2) of Section 45-ZA of the Banking Regulation
Act, 1949 starts with a non-obstante clause which seeks to override any
other law for the time being in force or any disposition whether
testamentary or otherwise in respect of such deposit, where a
nomination has been made in the prescribed manner. Though the word
"vest" is not used in Sub-section (2) of Section 45-ZA, it provides that a
nominee on the death of the sole depositor or as the case may be, on
the death of all the depositors becomes entitled to all rights as the sole
depositor in relation to such deposit to the exclusion of all other
persons. The Apex Court held that the Banking Regulation Act, 1949 is
no way concerned with the question of succession and, therefore, all the
monies receivable by the nominee by virtue of Sub-section (2) of
Section 45-ZA would form part of the estate of the deceased depositor
and would be governed by the law of succession by which the depositor
sng 40 appeal-313n311.15
was governed. Though Sub-section (2) of Section 45-ZA seeks to
override any other law for the time being in force or any disposition,
whether testamentary or otherwise, the Apex Court held that the
nominee does not become the owner of the money lying in the account.
27. Coming back to the decision in the case of Vishin N.
Khanchandani and Another, as stated earlier, the Apex Court
interpreted Section 6 of the Government Savings Certificates Act, 1959.
We have already quoted Section 6 of the said Act. As pointed out
earlier, even Sub-section (1) of Section 6 starts with a similar non-
obstante clause. The submission of the Appellant before the Apex Court
which is noted in Paragraph 6 based on the non-obstante clause, was
that Section 6 of the Government Savings Certificates Act, 1959 was
intended to make the nominee the absolute owner of the value of the
saving certificates. In Paragraphs 10 and 11 of the said decision, the
Apex Court noted the difference between Section 39 of the Life
Insurance Act, 1938 and Section 6 of the Government Savings
Certificates Act, 1959 and noted that Section 6 starts with a non-
obstante clause as distinguished from Section 39 of the Life Insurance
Act. Ultimately, in Paragraph 13, the Apex Court observed that though
the phraseology used in Section 39 of the Life Insurance Act, 1938 is
different from the phraseology used in Section 6 of the Government
Savings Certificates Act, 1959, the effect of both the provisions is the
sng 41 appeal-313n311.15
same and that is how in Paragraph 13 in the case of Vishin N.
Khanchandani and Another, the Apex Court held thus:-
"13. In the light of what has been noticed hereinabove, it is apparent that though the language and phraseology of Section 6 of the Act is different from the one used in Section 39 of the
Insurance Act, yet, the effect of both the provisions is the same. The Act only makes the provisions regarding avoiding delay and expense in making the payment of the amount of the National Savings
Certificates, to the nominee of the holder, which has been considered to be beneficial both for the holder
as also for the post office. Any amount paid to the nominee after valid deductions becomes the estate of the deceased. Such an estate devolves upon all
persons who are entitled to succession under law, custom or testament of the deceased holder. In other words, the law laid down by this Court in Sarbati Devi case [(1984) 1 SCC 424 : 1984 SCC (Tax) 59] holds the
field and is equally applicable to the nominee becoming entitled to the payment of the amount on account of
National Savings Certificates received by him under Section 6 read with Section 7 of the Act who in turn is liable to return the amount to those in whose favour the law creates a beneficial interest, subject to the
provisions of sub-section (2) of Section 8 of the Act."
(emphasis added)
28. Now, we may make a reference to Sections 109A and 109B
of the Companies Act. Sub-section (3) of Section 109A quoted earlier is
on par with Sub-section (1) of Section 6 of the Government Savings
Certificates Act, 1959 and Sub-section (2) of Section 45-ZA of the
Banking Regulation Act, 1949. There is no material difference between
Sub-section (3) of Section 109A of the Companies Act and Sub-section
(1) of Section 6 of the Government Savings Certificates Act, 1959 as
sng 42 appeal-313n311.15
well as Sub-section (2) of Section 45-ZA of the Banking Regulation Act,
1949 which have been interpreted by the Apex Court as aforesaid. The
said provisions start with non-obstante clause and seek to provide that
nomination will override the disposition whether testamentary or
otherwise. The said provisions seek to exclude all other persons except
the nominee.
29. Section 109B of the Companies Act does not advance the
case of the Appellants any further. Section 109B does not suggest that
on nomination being made by a deceased shareholder of a Company, his
nominee becomes the owner of the shares to the exclusion of all other
legal heirs.
30. The learned counsel appearing for the Respondent relied
upon a decision of the Apex Court in the case of Gajanan and Others v.
Seth Brindaban13 and in particular Paragraph 15 thereof which reads
thus:
"15. There is also another aspect which may legitimately be kept in view. People in arranging their affairs are entitled to rely on a decision of the highest court which appears to have prevailed for considerable length of time and it would require some exceptional reason to justify its reversal when such reversal is likely to create serious embarrassment for those who had acted on the faith of what seemed to be the settled law. Where the meaning of a statute is ambiguous and capable of more interpretations than one, and one view 13 1970(2) SCC 360
sng 43 appeal-313n311.15
accepted by the highest court has stood for a long period during which many transactions such as dealings in property and making of contracts have
taken place on the faith of that interpretation the court would ordinarily be reluctant to put upon it a
different interpretation which would materially affect those transactions."
(emphasis added)
31. The learned counsel appearing for the Appellants in Appeal
No.313 of 2015 relied upon another decision of the Apex Court in the
case of State of Himachal Pradesh and Others v. Ashwani Kumar and
Others14. Paragraph 22 of the said decision relied upon reads thus:
"22. We make it clear that to maintain certainty in
the judicial decision, we have to restrain from interfering with the decision of the High Court which has stood for a long period on the principle of stare decisis. However, the said principle will be
applicable where the meaning of the Statute is ambiguous and capable of more interpretation than
one. In the instant case, the provision of the Act/Statute is very clear and, therefore, principle of stare decisis is of no help to the Respondents."
32. In the present case, we find that the provisions of Section
109A and in particular Sub-section (3) thereof are not materially
different from the provisions of Sub-section (1) of Section 6 of the
Government Savings Certificates Act, 1959. Sub-section (2) of Section
45-ZA of the Banking Regulation Act, 1949 is also similar to Sub-section
(2) of Section 109B. The same is the case with Bye-law 9.11 of the
Depositories Act,1996. Even assuming that the format of the
nomination requires attestation as required by a will under the Indian 14 2015(12) Scale 619
sng 44 appeal-313n311.15
Succession Act,1925, the nomination does not become a testamentary
disposition. Therefore, the decision of the Apex Court in the case of
State of Himachal Pradesh and Others v. Ashwani Kumar and
Others is of no help to the Appellants.
33. Reliance is placed on Sub-Section (2) of Section 58 of the
Indian Succession Act,1925 which reads thus:
"58. General application of Part.--(1) The ig provisions of this Part shall not apply to testamentary succession to the property of any Muhammadan nor, save as provided by Section 57, to testamentary succession to the property
of any Hindu, Buddhist, Sikh or Jaina; nor shall they apply to any will made before the first day of January, 1866.
(2) Save as provided in sub-section (1) or by any other law for the time being in force, the
provisions of this Part shall constitute the law of [India] applicable to all cases of testamentary succession."
Sections 109A was not on the Statute Book when the
Indian Succession Act,1925 came into force. We do not see how the said
provision will help the Appellants.
34. The provisions relating to nominations under the various
Enactments have been consistently interpreted by the Apex Court by
holding that the nominee does not get absolute title to the property
subject matter of the nomination. The reason is by its very nature,
sng 45 appeal-313n311.15
when a share holder or a deposit holder or an insurance policy holder
or a member of a Co-operative Society makes a nomination during his
life time, he does not transfer his interest in favour of the nominee. It is
always held that the nomination does not override the law in relation to
testamentary or intestate succession. The provisions regarding
nomination are made with a view to ensure that the estate or the rights
of the deceased subject matter of the nomination are protected till the
legal representatives of the deceased take appropriate steps. None of
the provisions of the aforesaid Statutes providing for nominations deal
with the succession, testamentary or non-testamentary. As observed by
the Apex Court, the legislative intention is not to provide a third kind of
succession. In Sarbati Devi, the Apex Court held in paragraph 5 which
reads thus:
" ......But the summary of the relevant provisions of
Section 39 given above establishes clearly that the policy-holder continues to hold interest in the policy during his lifetime and the nominee acquires no sort of interest in the policy during the lifetime of the policy-
holder. If that is so, on the death of the policy-holder
the amount payable under the policy becomes part of his estate which is governed by the law of succession applicable to him. Such succession may be testamentary or intestate. There is no warrant for the position that Section 39 of the Act operates as a third kind of succession which is styled as a 'statutory testament' in para 16 of the decision of the Delhi High Court in Uma Sehgal case [AIR 1982 Del 36 : ILR (1981) 2 Del 315] . If Section 39 of the Act is contrasted with Section 38 of the Act which provides for transfer or assignment of the rights under a policy, the tenuous character of the right of a nominee would
sng 46 appeal-313n311.15
become more pronounced. It is difficult to hold that Section 39 of the Act was intended to act as a third mode of succession provided by the statute. The
provision in sub-section (6) of Section 39 which says that the amount shall be payable to the
nominee or nominees does not mean that the amount shall belong to the nominee or nominees. We have to bear in mind here the special care which law and judicial precedents take in the matter of execution and proof of wills which have
the effect of diverting the estate from the ordinary course of intestate succession and that the rigour of the rules governing the testamentary succession is not relaxed even where wills are registered."
(emphasis added)
The object of the provisions of the Companies Act is not to
either provide a mode of succession or to deal with succession. The
object of the Section 109A is to ensure that the deceased shareholder is
represented by some one as the value of the shares is subject to market
forces. Various advantages keep on accruing to shareholders. For
example, allotment of Bonus shares. There are general meetings held of
the Companies in which a shareholder is required to be represented.
The provision is enacted to ensure that the commerce does not suffer
due to delay on the part of the legal heirs in establishing their rights of
succession and claiming the shares of a Company.
35. Considering the consistent view taken by the Apex Court
while interpreting the provisions relating to nominations under various
Statutes (including the view in the recent decision in the case of
Indrani Wahi), there is no reason to make a departure from the
sng 47 appeal-313n311.15
consistent view. The provisions of the Companies Act including Sections
109A and 109B, in the light of the object of the said Enactment, do not
warrant any such departure. The so called vesting under Section 109A
does not create a third mode of succession. It is not intended to create
a third mode of succession. The Companies Act has nothing to do with
the law of succession. We have gone through every decision and
material relied upon by the Appellants to which we have not made a
specific reference in this Judgment. We hold that there was no reason to
take a view which is contrary to the view taken in the long line of the
decisions of the Apex Court on interpretation of provisions regarding
nominations. Hence, the view taken in Kokate's case is not correct. We
answer the first question in the negative and the third question in the
affirmative. The second question is answered accordingly.
36. Some argument was canvassed in Appeal No.313 of 2015
that the learned Single Judge has decided the question at the time of
hearing of the Notice of Motion which was not a question of
jurisdiction. From the impugned order, it appears that the Appellants in
Appeal No.313 of 2015 were fully aware as to the controversy before
the learned Single Judge and in fact, the submissions have been made
on merits of the issue. Hence, the said contention cannot be accepted.
sng 48 appeal-313n311.15
37. As regards the Appeal No.311 of 2015, it arises out of a
Testamentary Petition. The Appellant appearing in person is right in
contending that the issue of the effect of nomination is irrelevant for
deciding the Application for grant of probate inasmuch as it is well
settled that a testamentary Court dealing with the issue of grant of
probate or letters of administration has no jurisdiction to decide the
issue as regards the title of the deceased testator to his assets.
Therefore, the issue of effect of nomination could not have been gone
into in the Appeal arising out of the Testamentary Petition filed by the
Appellant in Appeal No.311 of 2015.
38. Hence, we pass the following order:
ORDER :
(a) Appeal No.313 of 2015 is hereby dismissed with no
order as to costs;
(b) We make it clear that the impugned order stands
confirmed as far as the Suit No.503 of 2014 is
concerned;
(c) The impugned order stands quashed and set aside
insofar as the Testamentary Petition No.457 of 2014 is
concerned only on the ground that the issue of the
sng 49 appeal-313n311.15
effect of nomination made by the testator cannot be
gone into by the Testamentary Court in the probate
proceedings. The Appeal No.311 of 2015 is
accordingly allowed with no order as to costs.
(d) Pending Notices of Motion, if any, in both the Appeals
do not survive and the same are disposed of.
( A.A.SAYED, J )
ig ( A.S. OKA, J )
39. After the judgment is pronounced, the learned counsel
appearing for the Appellants in Appeal No.313 of 2015 prays for
continuation of the ad-interim or interim order which is operative in the
Appeal.
40. Considering the nature of controversy, we extend the ad-
interim or interim order which is operative till today by a period of 10
weeks from today.
( A.A.SAYED, J ) ( A.S. OKA, J )
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!