Citation : 2008 Latest Caselaw 2043 Del
Judgement Date : 20 November, 2008
*IN THE HIGH COURT OF DELHI AT NEW DELHI
+ I.A.3188& 6230/1998 in CS(OS) 1762A/1990 &
Execution Petition 108/1999.
% Date of decision: 20.11.2008
MS. URMILA GOEL ..... Plaintiff /Decree Holder
Through: Mr. Vinod Kumar, Advocate
Versus
MS. HEMLATA GOEL & ORS ....Defendants/Judgment Debtors
Through: Ravi Gupta & Mr. Ankit Jain Advocates
CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1. Whether reporters of Local papers may
be allowed to see the judgment? Not necessary
2. To be referred to the reporter or not? Not necessary
3. Whether the judgment should be reported
in the Digest? Not necessary
RAJIV SAHAI ENDLAW, J.
1. CS(OS) 1762A of 1990 was filed under section 20 of the Arbitration
Act, 1940 with respect to an Arbitration Clause as under, contained in the
partnership deed between the parties:-
"All disputes and questions in connection with the partnership of this deed arising between the partners or between any of them and the legal representatives of the other or between their respective legal representatives and whether during or after the partnership shall be referred to the sole arbitration of an arbitrator unanimously chosen by them".
2. With the consent of the parties, Justice D.R. Khanna (Retd.) of this
court was appointed as the arbitrator vide order dated 5th November, 1996
and award dated 4th March, 1998 was made and against which I.A. No. 3188
of 1998 under section 30 and 33 of the Arbitration Act 1940 and under
section 34 of the Arbitration and Conciliation Act, 1996 was filed on behalf
of Ms. Hem Lata Goyal, Mr. Sanjay Goyal and Mr. Sandeep Goyal and I.A.
No.6230 of 1998 under section 34 of the Arbitration and Conciliation Act,
1996 was filed on behalf of Smt. Urmila Goyal and Shri Ashok Goyal. As
noted in the order dated 3rd February, 2005, CS (OS) 1762A of 1990 stood
disposed of on the appointment of the arbitrator and the objections, if any,
to the award ought to have been filed as independent proceedings. However,
since the aforesaid two applications were filed in the CS (OS) 1762 A of
1990 and notices were issued and had been pending for long, it was not felt
necessary to require the parties to cure the said defect.
3. Smt. Urmila Goyal and Shri Ashok Goyal also filed execution 108 of
1999 of the award treating the same as a decree under the Arbitration Act,
1996. As the aforesaid would show, there was a controversy between the
parties as to whether the award was under the 1940 Act or under 1996 Act.
However, after the pronouncement of the Apex Court in ONGC Vs. Saw Pipe
Ltd. AIR 2003 SC 2629, on 11th January, 2004 the counsel for the parties
agreed that the objections may be considered without considering as to
whether the objections were under the 1940 Act or under 1996 Act. This
has been recorded in this judgment to define the scope of consideration of
the objections.
4. Shri Ravi Gupta, Advocate for Smt. Hem Lata Goyal, Shri Sanjay
Goyal and Shri Sandeep Goyal and Mr. Vinod Kumar, Advocate for Smt.
Urmila Goyal and Shri Ashok Goyal have been heard.
5. The objections of the clients of Shri Ravi Gupta, Advocate may be
summarized thus:-
A. That the arbitrator in para 41 of the award could not have passed an order of division of property No.1850/51, Khari Baoli, Delhi and the same was beyond the scope of reference and not within the domain of the arbitration, especially considering that a suit for partitioning of the said property
was pending, as noted in the award also and which is still pending.
B. That the finding of the arbitrator that his clients had withdrawn the entire money standing to their capital account was contrary to the admitted balance sheet as on 31st March, 1989 and thus the award directing his clients to pay money towards the capital account of Mr. Vinod Kumar's clients is liable to be set aside.
C. That as per the terms & conditions of the partnership deed, interest at 12% per annum only was payable on the capital amount and the award of interest at 18% per annum is contrary to the deed.
D. That the award directing his clients to pay the money due from the partnership firm to the trust is erroneous.
E. That the arbitrator could not award pre reference period interest.
F. That the partnership firm had no goodwill and in any case dispute as to goodwill was not arbitrable. The computation of the amount which his clients were directed to pay towards goodwill was also disputed.
6. The clients of Mr. Vinod Kumar, Advocate objected to the award on
the ground of the arbitrator having denied the relief of mesne profits with
respect to property No. 1850/51, Khari Baoli, Delhi.
7. During the course of hearing Mr. Vinod Kumar, Advocate fairly stated
that since the suit for partition was already pending, para 41 of the award
with respect to which, most of the objections and time of Mr. Ravi Gupta,
Advocate was directed, was merely in the nature of the observations of the
arbitrator and was not executable. He further fairly conceded that his
clients were not seeking possession of any portion of the said property in
execution of the award and would seek their remedies with respect to the
said property in the partition suit. He further contended that subject to the
clients of Mr. Ravi Gupta, Advocate not raising any objection in this regard
for the reason of the arbitration proceedings, his clients would seek the
remedy of mesne profits qua the said property also in the suit for partition
and would not press their objections in I.A. 6230 of 1998 here. It is the
contention of Mr. Ravi Gupta that the matter of partition of property
No.1850/51, Khari Baoli, Delhi was outside the domain of arbitration. That
being the contention, it is in any case not open to his clients to contest the
claim, if any, of the clients of Mr. Vinod Kumar, Advocate for mesne profits
in the suit for partition. With these observations and these concessions, the
I.A. No.6230/1998 and the main objection of the clients of Mr. Ravi Gupta
disappears.
8. As far as the grant of interests at the 18% per annum by the arbitrator
on the capital of the clients of Mr. Vinod Kumar, Advocate is concerned,
also, there does not appear to be any dispute. Admittedly, the partnership
deed provides for the payment of interest on capital to the partners @ 12%
per annum. The arbitrator appears to have been erroneously informed that
as per the partnership deed the capital was to carry interest at 18% per
annum. The arbitrator on that basis only has allowed interest at 18% per
annum on the capital to the clients to Mr. Vinod Kumar, Advocate. The
same being an error apparent on the face and also being contrary to the
terms of the partnership deed between the parties is liable to be modified.
The award under the 1940 Act could, in any case, be modified by the court.
The award under 1996 Act also is capable of being modified as held by me
recently in Union of India Vs. Modern Laminators Manu/DE/1237/2008.
Thus the award is modified to the extent of awarding interest on the capital
amount at 12% per annum instead of at 18% per annum as provided in para
24 of the award.
9. As far as the objection with respect to award of interest for pre-
reference period is concerned, the same is now no longer res integra. The
arbitrator is empowered to grant pre-reference interest. No argument in
this regard was also raised by Mr. Ravi Gupta, Advocate.
10. As far as the objections with regard to the arbitrator not taking
into consideration the amount standing to the capital account of the clients
of Mr. Ravi Gupta, Advocate is concerned, a perusal of the award shows
that the arbitrator has considered the accounts for the year 1988-89. The
arbitrator has used the expression "they show that the respondents have
withdrawn almost all their capital amounts". The accounts also show that
the respondents i.e. Mr. Ravi Gupta's clients had withdrawn Rs.1,84,736/-,
Rs.73,019/- & Rs.53,162/- from their capital account in comparison to the
sum of Rs.5077/- withdrawn by Smt. Urmila Goyal, client of Mr. Vinod
Kumar, Advocate. It was for the said reason that the aforesaid observation
was made by the arbitrator and the same cannot be called out of context.
Undoubtedly, the closing balance shows some money in the capital account
of the clients of Mr. Ravi Gupta, Advocate also and the arbitrator has also
not said that they had withdrawn the entire money standing to their capital.
11. The arbitrator in para 23 of the award gives his reasons for
directing Mr. Ravi Gupta's clients to pay monies due under the capital
account of Mr. Vinod Kumar's clients and of Smt. Gomti Devi, together with
interest as aforesaid. The arbitrator found that the firm had a closing stock
of Rs.14.25 lakh at the time of dissolution. It was further found that an
amount of Rs.1.48 lakh was due from Lipton whose agency business the
firm was carrying on. The arbitrator further found that Mr. Vinod Kumar's
clients were not claiming any share in the value of the stocks or in the
amount due from the Lipton, and had left the same to the respondents. The
arbitrator also instead of apportioning the value of the stocks and the said
amounts left the same for the benefit of Mr. Ravi Gupta's clients, thereby
adjusting the amounts due to them against their capital in the same. Thus,
it is not as if the award of the arbitrator with respect to the capital account
is without any reason or basis whatsoever.
12. It is not permissible, neither under the 1940 Act nor under the 1996
Act for this court to sit in appeal on an award. The interference with the
reasons, unless they are found to be contrary to the agreement or such as
no reasonable person could reach, is not permissible. Neither of the two
exceptions are applicable in the present case.
13. Mr. Ravi Gupta, Advocate also has not denied the value of the
stocks or the amount due from the Lipton. All that he has argued is that the
value of the stocks represented the capital and capital account of his clients
could not be adjusted against the monies due from Lipton without it being
established whether the said monies were or could be realized or not.
Significantly, it was not argued that in all these years when the matter has
remained pending, the said monies have not been realized. Further
considering the fact that it was the clients of Mr. Ravi Gupta, who after the
dissolution of the firm continued to deal with Lipton, no fault can be found
with the said reasoning. The objections in this regard and the objections as
to the direction with respect to the payment to the trust are thus dismissed.
14. The only surviving objection of Mr. Ravi Gupta's client is with
respect to the goodwill. The partnership deed does not contain any clause
regarding goodwill. As far as the arbitrability thereof is concerned, I find
Mr. Vinod Kumar's clients to have in their plaint under section 20 of the
Arbitration Act, 1940 itself to have raised a claim for goodwill. I have not
found anything in the written statement filed by Mr. Ravi Gupta's clients
contending that the claim for goodwill was not maintainable or not
referable. It is also not the argument that there were no pleadings or
arguments before the arbitrator qua the claim for goodwill.
15. The partnership firm was carrying on business for several decades
prior to its dissolution, as agents of Hindustan Lever/Lipton. The partners
were family members. It is further not in dispute that immediately after
dissolution, Mr. Ravi Gupta's clients or at least some of them entered into
the agreement with HLL/Lipton to carry on the same business as was
earlier being carried on by the firm. It is further not in dispute that not only
the principals of the business i.e. HLL/Lipton were the same but the
employees carrying on business were also the same, i.e. the employees of
the firm were engaged by the clients of Mr. Ravi Gupta. Some arguments
were raised as to whether the business was being carried on from the same
premises i.e. 1850/51 Khari Baoli, Delhi or not. Mr. Ravi Gupta, Advocate
has shown copies of Form-A under the Partnership Laws showing the
address of the new business as of Ram Nagar i.e. of residence of his clients.
However, it is not in dispute that the said property is in control of Mr. Ravi
Gupta's clients. It is not hard to imagine and as must have been done by
the arbitrator also that the business of agency earlier being carried on by
the firm was continued by Mr. Ravi Gupta's clients. The said business is
found to have been a very successful business having turnover of over Rs.5
crores in those days. The business must be having a large customer base
also, the benefit whereof would have also fallen to Mr. Ravi Gupta's clients.
16. Mr. Ravi Gupta, Advocate relying upon the judgment cited before
the arbitrator also urged that there could be no goodwill of an agency
business, specially since Lipton/HLL terminated the agency agreement on
dissolution of the firm. He further argued that there was no restriction in
the partnership deed on the partners after dissolution carrying on the same
business as that of the firm. It was further argued that it was open for Mr.
Vinod Kumar's clients also to carry on the same business and to try to enter
into the agreement with HLL/Lipton and merely because of quirk of
circumstances there was none available in that group to carry on the
business and his clients engaged in the same business ought not to burden
them with payment for goodwill.
17. Again not only, I do not find any of the aforesaid as grounds to
interfere with the award but also do not find any merits in the aforesaid
submissions and even if permitted I am unable to arrive at a conclusion
other than reached by the arbitrator. The clients of Mr. Ravi Gupta,
Advocate were immediately able to enter into an agreement with
Lipton/HLL only for the reason of the faith re-posed by HLL/Lipton in them
for the reason of their being partners in the firm with which HLL/Lipton
was earlier carrying on business. What else if not goodwill would it
constitute. It is also found that Mr. Ravi Gupta's clients used the same
name merely with a suffix "and Co".
18. The arbitrator has also awarded interest at 12% per annum on the
amounts found due towards goodwill. Considering the fall in interest rate
during the interim period and following the dicta in Krishna Bhagya Jal
Nigam Ltd. Vs. Harishchandra Reddy AIR 2007 SC 817 and Flex
Engineering Ltd. Vs. Antartica Construction Co. 2007 (2) Arb. LR 387
(Delhi), I accordingly modify the rate of interest on the amount awarded
towards goodwill, during the pendency of the objections from 12% per
annum to 9% per annum. However, the principal amount post judgment
shall again incur interest at 12% per annum.
19. Save as aforesaid, I do not find any ground to interfere with the
award. As aforesaid there was a controversy as to whether the award is
under the 1996 Act or under 1940 Act. However, since while appointing
the arbitrator, it was said that he is appointed under the provisions of the
1996 Act, instead of making the award the rule of the court, the objections
are dismissed, making the award executable as a decree of the court. Mr.
Vinod Kumar's clients have applied for execution. Unless the amounts
awarded save as modified here in above are deposited/paid within 30 days
of this order, issue warrants of attachment of the properties of the
judgment debtors as per list filed, returnable on 20th March, 2009 upon on
the decree holder taking requisite steps.
RAJIV SAHAI ENDLAW JUDGE November 20, 2008 PP
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!