Citation : 2009 Latest Caselaw 1985 Del
Judgement Date : 12 May, 2009
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of Reserve: April29, 2009
Date of Order: May12, 2009
+ OMP 165/2009
% 12.05.2009
Triveni Media Ltd. ...Petitioner
Through : Mr.A.M. Singhvi, Sr. Adv. with Mr. Sanjay S. Chhabra,
Advocates
Versus
Zoom Communications Ltd. ...Respondent
Through: Mr. Anil Sapra with Dr. Said Mohmood, Mr. Sumant Dey and
Mr. Naushad Alam, Advocates
AND
+ OMP 196/2009
%
Zoom Communications Ltd. ...Petitioner
Through: Mr. Anil Sapra with Dr. Said Mohmood, Mr. Sumant Dey and
Mr. Naushad Alam, Advocates
Versus
Triveni Media Ltd. ...Respondent
Through : Mr.A.M. Singhvi, Sr. Adv. with Mr. Sanjay S. Chhabra,
Advocates
JUSTICE SHIV NARAYAN DHINGRA
1. Whether reporters of local papers may be allowed to see the judgment?
2. To be referred to the reporter or not?
3. Whether judgment should be reported in Digest?
JUDGMENT
1. By this order, I shall dispose of the above two petitions made by the
parties against each other. In OMP 165 of 2009, petitioner made a prayer that
Zoom Communication Ltd (ZCL) should be restrained by this Court from
forcibly or by coercive methods removing machines, equipments installed/
OMP Nos.165.09 & 196.09 Page 1 Of 14 commissioned at the business premises of the petitioner bearing No.A-37,
Sector-60, Noida being operated by the employees of the petitioner or
restrain the removal of machines and equipment by ZCL in any manner
without following the due process of law. In OMP 195 of 2009, ZCL made a
prayer that this Court should give interim orders/ directions directing
respondent Triveni Media Limited (TML) to handover to ZCL possession and
custody of equipments detailed in List-A enclosed with the petition which
were installed at the TML premises bearing number A-37, Sector 60, Noida by
ZCL and restrain TML or its agents and servants in any manner using the said
equipments till the time the entire amount due and payable to the petitioner
under Facility Agreement was paid. A prayer was made that TML, its agents,
employees or servants be restrained from damaging the equipments in any
manner. A further prayer was also made that TML should be directed to
arrange a security to the tune of Rs.27.84 crore (Rs.9.74 crores towards
pending dues and Rs.18.10 crore towards the original costs of the equipments
which continues to be installed and utilized) and TML be directed to continue
to pay the additional sum of Rs.76,36,719/- per month to ZCL. A request was
also made for appointment of a Local Commissioner to visit the TML premises
and prepare a list of equipments installed by ZCL.
2. Brief facts relevant for the purpose of deciding these two petitions are
that TML wanted to enter into business of running satellite channels. It
advertised to outsource supply of entire equipments and to set up necessary
infrastructure for running satellite channels. ZCL responded to the
advertisement and the parties entered into a Facility Agreement on 12 th
September 2007. In terms of the said agreement, the installation of
equipments was to be done by ZCL within 90 to 120 days from the date of the
OMP Nos.165.09 & 196.09 Page 2 Of 14 agreement and the receipt of advance. The base cost of the equipments to be
installed at the premises of TML by ZCL was to be Rs.30 crore. TML was to
pay annual rent of Rs.13.50 crores (divided in 12 equal monthly installments)
and which was calculated on the basis of 45% of total base costs and the
applicable taxes. After five years of the installation of the equipment, TML
was to become owner of the equipment on paying 15% of the base costs of
the equipments. As per the agreement, the annual rental was to increase or
decrease on the basis of additions or subtractions of equipments. The rental
was to be calculated on the basis of 45% of the base costs. The agreement
expressly provided that there shall be no delay in payment of monthly
rentals. In case of delay of more than 30 days from the due date, the rent
installment was to attract an interest @ 18% per annum. It was also agreed
that delay beyond 20 days of due date, shall be termed as an event of
default. It was agreed that after installation of equipments, the equipments
was not to be removed from TML's site during the continuation of agreement
(5 years period) without prior written authorization of TML except in the event
of default. However, in the event of default, ZCL was free to take possession
of the equipment and remove the same from the premises of TML to a
location of its own choice. The agreement provided that this removal, in the
event of default, was unconditional and without any recourse to TML or any
other entity.
3. TML was to make advance payment to ZCL of three monthly
installments. This advance payment was to be made in two parts, one month
advance rent was to be paid at the time of signing of the agreement i.e. on
12th September 2007 and advance for two months rental was to be paid on 1st
October 2007. It was provided that these three installments were to be
OMP Nos.165.09 & 196.09 Page 3 Of 14 adjusted against final three installments of the contract i.e. 58th, 59th and 60th
installment.
4. The agreement contained an arbitration clause according to which the
disputes between the parties was to be resolved through arbitration at Delhi.
5. It is contended by ZCL that the first part of advance payment payable
on 12th September 2007 was not paid on that day and it was paid on 16 th
October 2007. The second part of advance payable on 1st October 2007 was
not paid and instead this was spilt up in two parts and TML paid one month
advance rent on 7th March 2008 and the second on 19th March 2008.
However, ZCL, in spite of non-payment of the advance in time, purchased and
supplied the equipments worth Rs.24 crores and installed it at TML premises.
Additional equipments worth Rs.12 crore as required by TML was hired by ZCL
and installed at the premises. The entire equipment as per the specifications
and agreement was installed at the premises of TML by the end of February
2009. TML obtained permissions from Government of India for launching the
channels on 14th March 2008 and the test signal was started on 16th March
2008 i.e. just two days after the permission. In order to procure the
equipments, ZCL had made loan arrangements with ICICI Bank. ZCL already
had credit limit of Rs.8.85 crore with ICICI Bank. It obtained additional limit of
Rs.24 crore from ICICI Bank which was sanctioned by the bank vide its letter
dated 31st December 2007. The bank while granting additional facility also
considered the credentials of TML and sought corporate guarantee, which was
furnished by TML through its sister concern viz Triveni Infrastructure Limited
and an equitable mortgage of immovable properties falling in Khasra
No.777/2 and 7776/1 of Village Jait, Tehsil and District Mathura, U.P belonging
OMP Nos.165.09 & 196.09 Page 4 Of 14 to Triveni Infrastructure Developer Limited a sister concern of TML was also
furnished to secure ICICI bank loan. Since the equipment at TML premises
was installed in February, 2008, TML became liable to make monthly rentals
from February 2008. However, there were repeated defaults on the part of
TML in making payment of monthly rentals and the post dated cheques
issued by TML started getting dishonoured. The cheque for Rs.74,72,221/- of
TML dated 16th August got dishonoued for insufficiency of funds. ZCL had
been corresponding with TML for payment of monthly rentals in time. TML
vide letter dated 27th August 2008 admitted default on their part for not
making payment in time and assured that pending dues shall be cleared by
15th November 2008 and subsequent payment of monthly rentals from
December 2008 would be regularized as per the contract between the
parties. However, this did not happen and TML again defaulted in making
payment of monthly rentals. Again TML vide letter dated 13 th January 2009
admitted default on their part in making payments and again assured of
regularizing the payment. TML also admitted its liability of Rs.6.99 crore. On
8th April 2009 six post dated cheques of TML each for a sum of
Rs.1,12,50,000/-(monthly rentals) as per assurance of TML were presented to
bank but got dishonoured because of insufficiency of funds. Thereafter, there
was again an exchange of letters and e-mails between the parties. In March
2009, TML offered to take over the loan liability of ZCL with ICICI Bank by loan
transfer arrangement and in addition to make a payment of Rs.5 crore to ZCL
by 31st March 2009 towards due payment. However, despite giving this
assurance, TML did not adhere to this agreement even and neither took over
the loan liability of ICICI Bank nor paid the amount of Rs.5 crore to ZCL.
Rather TML mischievously sold equipments worth Rs.60 lac hired by it from
ZCL to M/s Behive System Limited on 25th March 2009 and on 26th March
OMP Nos.165.09 & 196.09 Page 5 Of 14 2009, TML in a mischievous manner, also fraudulently created charge over
the said equipments (which was already under charge of ICICI Bank) with
Punjab National Bank against a term loan of Rs.17 crore obtained by it.
6. ZCL submitted that the parent company of TML namely Triveni
Infrastructure Private Limited was having several criminal and civil cases
pending against it and its sister concerns. It was also involved in a pre-launch
fraud of cheating various people of crores of rupees by selling the plots and
shops and those matters were under investigation by Serious Fraud
Investigation Unit of Government of India. Many cases of dishonor of cheques
under Section 138 of Negotiable Instruments Act and cases of cheating and
fraud were being faced by the sister concern/ parent company of TML. It is
contended that TML was in gross default of the agreement between the
parties. While approaching this Court by way of OMP No.165 of 2009, TML did
not come to the Court with clean hands and the effort was to deprive ZCL of
its entire equipments. ZCL under the directions of the Court had taken
photographs of the equipments and found that the equipments were in very
bad shape. They were lying dumped on the ground and they were not even
properly placed and some of the equipments have been deliberately
damaged and broken while most of them were in perfect working condition. It
is also submitted that the effort of TML had been to deprive the ZCL of its
properties. TML also lodged a false complaint with NOIDA police on 21st
January 2009 alleging that equipments worth Rs.12 lac was stolen while being
transported by car. The complaint was obviously false and frivolous
complaint to deprive ZCL of its property.
7. On the other hand case of TML is that ZCL did not install the
OMP Nos.165.09 & 196.09 Page 6 Of 14 equipments within the time period as agreed between the parties. The
equipments were to be installed from 90 to 120 days of the agreement. The
agreement was entered into between the parties on 12th September 2007 and
90 days expired on 12th December 2007 and 120 days expired on 12 th January
2008. The installation of equipment was done by ZCL only by the end of
February 2008. Therefore, the agreement was breached by ZCL at the very
inception. It was submitted that advance sum of Rs.25 lac was paid by TML to
ZCL on 18th October 2007 and advance as mentioned in agreement did not
mean entire advance. It is further submitted by TML that in fact ZCL got the
finances from ICICI bank only because the sister concerns of TML furnished
equitable mortgage of its properties worth Rs.60 crore and also furnished
corporate guarantee to ICICI Bank. Thus, the amount invested by ZCL was in
fact secured by the sister concern of TML as a guarantor and security worth
Rs.60 crore was lying with the bank. There was no breach on the part of TML
in payment of rentals in accordance with the bills raised by ZCL. As per letter
dated 5th January 2009, the outstanding payment as on December 2008 was
Rs.6.99 crore. Rs.5 crore were paid by TML to ZCL on 5th February 2009 by
way of demand draft of Punjab National Bank and Rs.1.5 crore were paid on
16th February 2009 totaling Rs.6.50 crore. Further TDS amount of Rs.42.97 lac
and Rs.19.10 lac was also deductable if this amount was included, the total
payment made to ZCL would be more than Rs.699 lac. Thus, there was no
default in payment of monthly installments by TML. The payment of Rs.3.5
crore by ZCL to Triveni Infrastructure Limited had nothing to do with the
agreement between the parties and this amount was returned by ZCL to
Triveni Infrastructure at the instance of TML. TML and M/s Triveni
Infrastructure Limited were two different entities. ZCL had thus received
Rs.6.5 crore. The allegations regarding TML being involved in litigations had
OMP Nos.165.09 & 196.09 Page 7 Of 14 nothing to do with the present agreement. The sister concern of TML were
independent entities and pendency of litigations against them cannot be a
ground of doubting TML. Its sister concern i.e. Triveni Infrastructure Limited in
usual course of business had voluntarily disclosed all litigations and the
proceedings as per SEBI guidelines and it is from this document only ZCL
gathered information about the litigation.
8. It is submitted that the equipments furnished by ZCL was found to be
either defective or not as per the specifications or compatible and beyond
repairs and some part of the equipments were returned against challans. The
cost of returned equipments was Rs.6 crore. ZCL had not provided specific
services in terms of the agreement. The site engineers of ZCL were either not
available and if available were not competent to rectify the problems. TML
had to outsource the repairs and maintenance of equipment on the request of
ZCL to Behive. Behive was introduced by ZCL and that is how ZCL could get
hold of documents showing transportation of equipments to Behive. TML had
been insisting upon ZCL for release of corporate guarantee and equitable
mortgage land security. ZCL has rather received an excess amount of
Rs.4,02,00,000/- since the monthly rental was linked with the costs of
equipments. After returning of equipments worth Rs.6 crore, the monthly
rental had to be reduced proportionately, which shows that ZCL had received
an excess amount and there was no default on the part of TML. It is also
submitted that ZCL had taken no steps for invoking arbitration clause. It was
TML who made an application under Section 11(6) for appointment of an
Arbitrator and that petition was being opposed by ZCL. That shows that the
intention of ZCL was not bonafide and ZCL invoked Section 9 of the
Arbitration & Conciliation Act 1996 with no intention to submit the disputes to
OMP Nos.165.09 & 196.09 Page 8 Of 14 the arbitration. Counsel for TML submitted that this Court had already
directed status quo and the Court should immediately appoint an arbitrator
with consent of parties who should go into the disputes in a time-bound
manner as that will save lot of energy and time of the parties and the entire
dispute would be resolved.
9. It is also argued that no case is made out by ZCL for grant of any of the
reliefs as claimed in the application under Section 9. There was no prima facie
case in favour of ZCL neither the balance of convenience was in favour of ZCL
rather the balance of convenience lay on the side of TML since TML's entire
business would come to standstill in case ZCL is allowed to remove the
equipments. TML was running a satellite channel and had invested crore of
rupees for running the satellite channel which was having hundreds of
employees who all be rendered jobless in case ZCL is allowed to remove the
equipment. Reference was made Gujarat Bottling Co. to AIR 1995 SC 2372
and Sundram Finance Ltd. 1999 (2) SCC 479 to press the point that ZCL has
no intention to take recourse to arbitral proceedings and no case was made
out in favour of ZCL. It was submitted that this Court must decide the issue in
favour of the party in whose favour balance of convenience lies.
10. Looking at the pleadings of both sides, it is apparent that TML had been
in default of the agreement. TML was to pay advance of three months' rent by
1st October 2007 and the period of 90-120 days was to start from the date of
advance payment. Admittedly, TML did not pay even a part of the advance on
1st October 2007 and the advance was paid in three installments instead of
two installments. The first installment was paid on 16th October 2007, 2nd on
7th March 2008 and the third on 9th March 2008. The period of 90-120 days
OMP Nos.165.09 & 196.09 Page 9 Of 14 thus cannot be counted from 12th September 2007 and has to be counted
from the date of payment of advance. In any case, it is not in dispute that
entire equipment worth Rs.36 crore was installed by February 2008. The
installation of equipment by ZCL was therefore within time as per the terms
of the agreement and prima facie there was no breach of contract on the part
of ZCL as far as installation of equipments was concerned.
11. TML was to pay monthly rental of Rs.1,12,50,000/- to ZCL and
admittedly this monthly rental was not paid in time by TML. There was delay
beyond 30 days in payment of rental. The agreement specifically provided
that any delay beyond 30 days amounted to an event of default warranting
termination of contract and also attracted interest @ 18% per annum. The
Admission on the part of TML that it paid a cheque of Rs.5 crore on 5th
February 2009 and another draft of Rs.1.5 crore on 16th February 2009 to
clear the arrears up to December 2008 itself shows that TML was in arrears of
monthly rentals and had committed default of the agreement. There is no
denial that a part of the equipment, worth Rs.60 lac was given to Behive
Systems Limited on non-returning basis. That itself shows that the
equipments worth Rs.60 lac was sold to Behive Systems Limited. ZCL has
placed on record the challans showing that these equipments were given to
Behive Systems Limited on non-returnable basis. There is no denial that the
post-dated cheques issued by TML against monthly installments i.e. from
January onwards got dishonoured. It is submitted by counsel for TML that
these cheques were presented deliberately after grant of status quo by the
Court but the fact remains that status quo was not granted in respect of
payment of installments. This Court had granted status quo on a prayer of
TML that the equipments be not removed from the premises of TML, TML was
OMP Nos.165.09 & 196.09 Page 10 Of 14 obliged to continue to pay monthly rentals. Non payments of monthly rental
gave right to ZCL to remove the equipments as per the agreement.
12. The correspondence and exchange of e-mails between the parties
shows that TML had agreed to take over the loan liability of ZCL with ICICI
Bank by making payment of Rs.15 crore to the bank and had also agreed to
pay Rs.5 crore to ZCL by 31st March, but this payment was also not made by
TML. No reasons have been given by TML's counsel as to why the agreement
was not adhered to by TML.
13. There is no doubt that TML is running a satellite channel but this
channel cannot be run by TML at the costs and expenses of someone else.
TML might have employed number of employees but the equipments being
used by TML was supplied by ZCL and ZCL had incurred liabilities worth crore
of rupees by taking loans from ICICI bank. It is also not denied that the
equipments which was under first charge of ICICI bank was put under the
second charge of PNB by TML without even disclosing this to ZCL. No doubt,
TML's sister concern had given corporate security to ICICI Bank of its
properties but these securities are in the form of additional securities. ICICI
bank had made arrangement for additional finances to ZCL on the basis of
mortgage of the equipments and securities. The sister concern of TML had
given securities in the interests of TML.
14. There seems to be some transactions between ZCL and sister concern,
that is why ZCL must have paid a sum of Rs.3.5 crore to sister concern of
TML. TML had taken a plea that its sister concern are different identities and
their affairs should not be considered by the Court while considering the case.
OMP Nos.165.09 & 196.09 Page 11 Of 14 TML has simultaneously taken a plea that the corporate guarantee given by
the sister concern to ICICI bank should be taken into consideration by the
Court while considering the case of TML. I consider the affairs of the sister
concern are not be taken into account while considering the case of ZCL,
therefore, issue of furnishing security by sister concern of TML is not relevant.
15. I consider that while considering an application under Section 9 of the
Act in respect of the parties who have entered into commercial relationship
by virtue of a written agreement, the Court must concentrate on the
agreement between the parties and must see as to which party prima facie is
a defaulting party. In the present case, prima facie the defaulting party is
TML. TML had been defaulting in payment of monthly rentals. TML had also
sold away part of the equipments and had also filed a complaint that while
transporting the equipments, the equipments worth Rs.12 lac was stolen. No
reason as to why equipment was being transported from TML is given and
how the equipments got stolen while transporting is not stated. ZCL has also
placed on record the photographs showing that the equipment was not even
placed properly and some part of the equipment was lying damaged. I,
therefore, consider that prima facie it was TML who was in breach of the
contract and had put the interests of ZCL in serious jeopardy by continuing to
use the equipments for running satellite channel and not paying the monthly
rentals and not honouring the agreement on the basis of which these
equipments worth Rs.36 crore were installed at its premises. I also consider
that the balance of convenience does not lie on the side of TML. TML does not
seem to have dearth of funds but seem to be deliberately trying to take
advantage of the fact that it had equipments at its premises and once the
equipment was installed, it would keep on using the equipment and not pay
OMP Nos.165.09 & 196.09 Page 12 Of 14 for the equipments and also not allow removal of the same. The running of a
satellite channel gets huge revenue from advertisement. Satellite channels
are not run for the sake of fun or for the sake of providing services to the
people of this nation. They all are being run on commercial basis to earn
profits. A channel cannot be run to earn profits on the basis of getting
equipments installed on assurance of paying rentals and then by not paying
the rentals to the lawful owner.
16. Counsel for ZCL submitted that ZCL had opposed the application under
Section 11(6) of the Act only on the ground that no prior notice of invocation
of arbitration clause and appointment of an arbitrator was sent to ZCL which
was a pre-requirement under the Act. ZCL itself was interested for arbitration
and wanted that the disputes between the parties should be resolved. I
consider that since the application under Section 11(6) is pending before the
Bench of Hon'ble the Chief Justice, the parties can take up the matter of
appointment of arbitrator before that Bench and the bench would consider
the application on its own merits.
17. In the above facts and circumstances, the OMP 165 of 2009 filed by
TML has no force and is hereby dismissed and OMP 196 of 2009 filed by ZCL
is allowed to the following extent:
(i). In case TML clears the entire arrears on account of rentals within
ten days of passing of this order, ZCL shall not remove the
equipments from the premises of TML bearing No.A-37, Sector-
60, Noida. However, in case the arrears on account of rentals are
not cleared within ten days from today, ZCL shall be free to
OMP Nos.165.09 & 196.09 Page 13 Of 14 remove these equipments from the premises of TML and if any
hindrance /obstruction is put by TML, ZCL would be at liberty to
take help of local police of concerned Police Station of Noida for
the removal of the equipments.
(ii) Alternatively, if TML deposits a sum of Rs.15 crore with ICICI
Bank, as already agreed by TML and takes over the loan liability
of ZCL and pays Rs.5 crores to ZCL within ten days from today,
ZCL shall not remove the equipments, and if it is not done, ZCL
would be free to remove the equipments as ordered above.
18. With above order, both the petitions stand disposed of.
May 12, 2009 SHIV NARAYAN DHINGRA J. rd OMP Nos.165.09 & 196.09 Page 14 Of 14
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!