Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhupinder Kumar Sekhri & Ors. vs Vijay Kumar Sekhri & Ors.
2012 Latest Caselaw 3739 Del

Citation : 2012 Latest Caselaw 3739 Del
Judgement Date : 2 July, 2012

Delhi High Court
Bhupinder Kumar Sekhri & Ors. vs Vijay Kumar Sekhri & Ors. on 2 July, 2012
Author: Manmohan
$~
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

+      CO.A(SB) 40/2012

       BHUPINDER KUMAR SEKHRI & ORS.          ..... Appellants
                   Through: Mr. Abhinav Vashisht, Senior Advocate
                           with Ms. Akansha Srivastava, Advocate.

                   versus

       VIJAY KUMAR SEKHRI & ORS.                ..... Respondents
                    Through: Mr. Manish Jain, Advocate with
                            Mr. Ankur Garg, Advocate.

                                    Reserved on : 31st May, 2012
%                                   Date of Decision: 02nd July, 2012

CORAM:
HON'BLE MR. JUSTICE MANMOHAN


                            JUDGMENT

MANMOHAN, J :

1. Present appeal has been filed under Section 10F of the Companies

Act, 1956, (for short 'Act') challenging the judgment and order dated 12th

January, 2012 whereby the appellant company's petition being Co. Pet.

94/ND/2010 has been dismissed by the Company Law Board (for short

'CLB') after observing as under:-

"35...........

(vi) The Respondents in C.P. No.94 have rightly contended that merely filing of certain statements/statutory Returns with the ROC, which were necessitated in the facts of this case, can in no manner be held to be acts and oppression or mismanagement in the affairs of the R-1 Company. Mere irregularities or illegalities per se are not oppressive.

(vii) Further, the Respondents in C.P. No. 94 have rightly pointed out that the Petitioners along with Respondent Nos. 8 to 10 admittedly hold 75% of the shareholding, there was nothing to stop them from rectifying the situation.

(viii) In any case, it is an admitted position that the Petitioners in C.P. No. 94 have already entered into agreement to sell their shareholding to other members, though they may still be continuing to hold the membership in the Register of Members and may be eligible to file a petition under Sections 397/398 of the Act in terms of Section 399 of the Act, such irregular filings, if irregular and illegal can be easily remedied by the majority shareholders holding 75% shares.....

2. At the outset, Mr. Abhinav Vashisht, learned senior counsel for

appellant submitted that he did not wish to challenge the impugned order to

the extent it dismissed the appellant company's petition, but he pressed the

present appeal only on the ground that in the absence of finding of

oppression and mis-management, the CLB could not have proceeded to

direct the appellant to purchase/buy the shareholding of respondents No.1 to

6. In this connection, he relied upon a judgment of the Supreme Court in

Incable Net (Andhra) Limited and Others vs. AP Aksh Broadband Limited

and Others (2010) 6 SCC 719 wherein it has been observed as under:-

"52. The decision in V.S. Krishnan case is more apposite to the facts of the case. Quoting Halsbury, this Court observed that the expression "oppression" within the meaning of Sections 398, 399 and 402 of the Companies Act had been interpreted to mean that the conduct of the majority shareholders towards the minority shareholders was harsh, burdensome and wrong and that such conduct was mala fide and was for a collateral purpose which would result in an advantage for some shareholders over others, although the ultimate object might be in the interest of the company. However, the facts disclosed in this case do not establish such conduct on the part of Respondent5. Until the conduct of the majority shareholders was found to be oppressive in terms of the above description, under Sections 397 and 398 of the Companies Act, 1956, the Company Law Board was not competent to invoke its jurisdiction under Section 402 of the said Act to set right, or put an end to such oppression".

3. As far as the CLB's power to direct one of the unwilling parties to enter

into a contract for purchase of shares is concerned, this Court is of the opinion

that the power of the CLB is of extremely wide amplitude. Section 402 of the

Act is reproduced hereinbelow:-

"402. Powers of [Tribunal] on application under section 397 or 398-- Without prejudice to the generality of the powers of the [Tribunal] under section 397 or 398, any order under either section may provide for--

(a) the regulation of the conduct of the company's affairs in future;

(b) the purchase of the shares or interests of any members of the company by other members thereof or by the company;

(c) in the case of a purchase of its shares by the company as aforesaid, the consequent reduction of its share capital;

(d) the termination, setting aside or modification of any agreement, howsoever arrived at, between the company on the one hand; and any of the following persons, on the other, namely: -

(i) the managing director,

(ii) any other director,

[***]

(v) the manager,

upon such terms and conditions as may, in the opinion of the [Tribunal], be just and equitable in all the circumstances of the case;

(e) the termination, setting aside or modification of any agreement between the company and any person not referred to in clause (d), provided that no such agreement shall be terminated, set aside or modified except after due notice to the party concerned and provided further that no such agreement shall be modified except after obtaining the consent of the party concerned;

(f) the setting aside of any transfer, delivery of goods, payment, execution or other act relating to property made or

done by or against the company within three months before the date of the application under section 397 or 398, which would, if made or done by or against an individual, be deemed in his insolvency to be a fraudulent preference;

(g) any other matter for which in the opinion of the [Tribunal] it is just and equitable that provision should be made."

4. Supreme Court in Needle Industries ( India) Ltd. & Ors. Vs. Needle

Industries Newey (India) Holdings Ltd. & Ors. AIR 1981 SC 1298 has held

as under:-

"172. Even though the company petition fails and the appeals succeed on the finding that the Holding Company has failed to make out a case of oppression, the court is not powerless to do substantial justice between the parties and place them, as nearly as it may, in the same position in which they would have been if the meeting of 2nd May were held in accordance with law......"

(emphasis supplied)

5. In M.S.D.C. Radharamanan vs. M.S.D. Chandrasekara Raja and

Another (2008) 6 SCC 750 the Apex Court specifically rejected the submission

that the CLB was not justified in issuing a direction to the petitioner to

purchase the shares of the respondent under Section 402 of the Act, despite

arriving at a finding of fact that no act of oppression had been committed by

him. The relevant portion of the said judgment is reproduced hereinbelow:-

"7. Mr. C.A. Sundaram, learned Senior Counsel appearing on behalf of the appellant, in support of the appeal, submitted:

1. The Company Law Board was not justified in issuing the impugned direction in purported exercise of its jurisdiction under Section 402 of the Act directing him to purchase the shares of the respondent despite arriving at a finding of fact that no act of oppression has been committed by the appellant.

2. The condition precedent for exercise of such power being oppression on the part of a Director of a company being not satisfied, the impugned judgment is wholly unsustainable..................

8. Mr. K. Parasaran, learned Senior Counsel, appearing for the respondents, on the other hand, would contend:

xxx xxx xxx

4. The Company Law Board, in exercise of its jurisdiction under Sections 397 and 398 read with Section 402 of the Companies Act has the requisite jurisdiction to direct a shareholder to sell his shares to the other, although no case for winding up of the Company has been made out or no actual oppression on the part of the Director has been proved.

xxx xxx xxx

15. Ordinarily, therefore, in a case where a case of oppression has been made a ground for the purpose of invoking the jurisdiction of the Board in terms of Sections 397 and 398 of the Act, a finding of fact to that effect would be necessary to be arrived at. But, the jurisdiction of the Company Law Board to pass any other or further order in the interest of the company, if it is of the opinion, that the same would protect the interest of the company, it would not be powerless. The jurisdiction of the Company Law Board in that regard must be held to be existing having regard to the aforementioned provisions.

16. The deadlock in regard to the conduct of the business of the Company has been noticed by the Company Law Board as

also the High Court. Keeping in view the fact that there are only two shareholders and two Directors and bitterness having crept in their personal relationship, the same, in our opinion, will have a direct impact in the matter of conduct of the affairs of the Company.

17. When there are two Directors, non-cooperation by one of them would result in a stalemate and in that view of the matter the Company Law Board and the High Court have rightly exercised their jurisdiction.

xxx xxx xxx

22. The provisions of the Act vis-à-vis the jurisdiction of the Company Law Board must be considered having regard to the complex situation(s) which may arise in the cases before it. No hard-and-fast rule can be laid down. There cannot be any doubt whatsoever that the acts of omission and commission on the part of a member of a company should be qua the management of the company, but it is difficult to accept the proposition that the just and equitable test, which should be held to be applicable in a case for winding up of a company, is totally outside the purview of Section 397 of the Act. The function of a Company Law Board in such matters is first to see as to how the interest of the company vis-à-vis its shareholders can be safeguarded. The Company Law Board must also make an endeavour to find out as to whether an order of winding up will serve the interest of the company or subvert the same. Further, if an application is filed under Section 433 of the Act or Section 397 and/or Section 398 thereof, an order of winding up may be passed, but as noticed hereinbefore, the Company Law Board in a winding-up application may refuse to do so, if any other remedy is available. The Company Law Board may not shut its doors only on sheer technicality even if it is found as of fact that unless the jurisdiction under Section 402 of the Act is exercised, there will be a complete mismanagement in regard to the affairs of the company.

23. Sections 397 and 398 of the Act empower the Company Law Board to remove oppression and mismanagement. If the consequences of refusal to exercise jurisdiction would lead to a total chaos or mismanagement of the company, would still the Company Law Board be powerless to pass appropriate orders is the question. If a literal interpretation to the provisions of Section 397 or 398 is taken recourse to, may be that would be the consequence. But jurisdiction of the Company Law Board having been couched in wide terms and as diverse reliefs can be granted by it to keep the company functioning, is it not desirable to pass an order which for all intent and purport would be beneficial to the company itself and the majority of the members? A court of law can hardly satisfy all the litigants before it. This, however, by itself would not mean that the Company Law Board would refuse to exercise its jurisdiction, although the statute confers such a power on it."

(emphasis supplied)

6. Further, this Court is of the view that in the case of Incable Net

(Andhra) Limited and Others (supra), the question of law raised in the present

case by Mr. Abhinav Vashisht, learned senior counsel for Appellant, did not

arise for consideration. In fact, in Incable Net (Andhra) Limited and Others,

there was no direction by the CLB to any of the parties to purchase the shares

of the other faction. Consequently, the said judgment is inapplicable to the

facts of the present case.

7. It is also pertinent to mention that same Bench of the Supreme Court

which had decided the case of Incable Net (Andhra) Limited and Others

(supra) has in a subsequent judgment of Chatterjee Petrochem (India) Private

Limited vs. Haldia Petrochemcials Limited and Others (2011) 10 SCC 466

held as under:-

"150. No doubt, in Needle Industries case, this Court had observed that the behavior and conduct complained of must be held to be harsh and wrongful and in arriving at such a finding, the Court ought not to confine itself to a narrow legalistic view and allow technical pleas to defeat the beneficial provisions of the section, and that in certain situations the Court is not powerless to do substantial justice between the parties, the facts of this case do not merit such a course of action to be taken. Such an argument is not available to the Chatterjee Group, since the alleged breach of the agreements referred to hereinabove, was really in the nature of a breach between two members of the Company and not the Company itself. It is not on account of any act on the part of the Company that the shares transferred to CP(I)PL were not registered in the name of the Chatterjee Group. There was, therefore, no occasion for the CLB to make any order either under Section 397 or Section 402 of the aforesaid Act. If, as was observed in Radharamanan case, the CLB had given a finding that the acts of oppression had not been established, it would still be in a position to pass appropriate orders under Section 402 of the Act. That, however, is not the case in the instant appeals."

8. Further, this Court in M/s. Venture India Properties P. Ltd. & Ors. vs.

Capt. Manmohan Singh Kohli & Ors. 2011(123 )DRJ 520 and IFCI Ltd. vs.

TFCI LTD. (2011 )3Comp LJ 603 (Del), has taken the view that the powers

under Section 402 of the Act are residuary in nature and in addition to the

powers available under Sections 397(2) and 398(2) of the Act. This Court

further held that CLB has the power to make such order as it thinks fit with a

view to bring an end to the matters complained of under Section 397(1) of the

Act and/or with a view to prevent the matters complained or apprehended under

Section 398(1) of the Act. Consequently, the submission made by learned

counsel for appellant is untenable in law.

9. Since in the present case, all the three group of shareholders had filed

separate petitions alleging oppression and mis-management, this Court is of the

view that there is a lack of confidence and trust amongst the shareholders. This

Court is further of the opinion that pending disputes between the shareholders,

the respondent company would not be able to fully exploit the valuable piece of

land that it owns at Karol Bagh. It is pertinent to mention that the two Sekhri

family factions have filed independent cross appeals with regard to another

order passed by the CLB concerning their family settlement.

10. Consequently, this Court is of the view that the order passed by the CLB

is not only imminently fair, but it also does substantial justice between the

parties and is in the interest of the company. In view of the aforesaid, present

appeal being bereft of merits is dismissed, but with no order as to costs.

MANMOHAN, J JULY 02, 2012 js

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter