Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mrs. Binu Anand Khanna vs Ratan Tata & Ors.
2013 Latest Caselaw 4532 Del

Citation : 2013 Latest Caselaw 4532 Del
Judgement Date : 1 October, 2013

Delhi High Court
Mrs. Binu Anand Khanna vs Ratan Tata & Ors. on 1 October, 2013
Author: M. L. Mehta
*       THE HIGH COURT OF DELHI AT NEW DELHI
+              CS(OS) Nos. 399/2001

                                               Date of Decision: 01.10.2013
MRS. BINU ANAND KHANNA                           ..... Plaintiff
                                   Through:       Mr. K.Datta with Mr.
                                                  Ashish Verma and Mr.
                                                  Abhinav, Advs.
                                   Versus
RATAN TATA & ORS.                                         ..... Defendants
                                    Through:      Mr.Rajiv Nayar, Sr.Adv.
                                                  with Mr.Darpan Wadhwa,
                                                  Ms.Meghna       Mishra,
                                                  Mr.Akhil         Sachar,
                                                  Mr.Rohan        Sharma,
                                                  Mr.Saurabh         Seth,
                                                  Ms.Ritika Ahuja, Advs.
                                                  for D7.
CORAM:
HON'BLE MR. JUSTICE M.L. MEHTA

M.L. MEHTA, J.

I.A. No. 3607/2012 (under Order I Rule 10 and Order VI Rule 16 of CPC)

1. By this Order, I shall dispose of the application filed by defendant no. 7 under Order I Rule 10 of the CPC seeking deletion of the names of defendants no. 1 to 4 and 6, as well as under Order VI Rule 16 for striking off pleadings made against these defendants. Before proceeding on the merits of this application, it is pertinent to give a brief description of the parties in this suit.

2. The plaintiff, Smt. Binu Anand Khanna, was an erstwhile employee of defendant no. 7, The Indian Hotels Co. Ltd., a company under the Tata Group of Companies, incorporated under the provisions of the Companies Act, 1956 and having its registered office in Bombay. Defendant no. 7 is stated to be engaged in the business of running a chain of reputed hotels under the name and style of „Taj‟. Defendant no. 8, The Taj Trade and Transport Co. Ltd., is stated to be a wholly owned subsidiary of defendant no. 7. Defendant no. 8 is also stated to own and operate a reputed chain of exclusive variety stores known as „Khazana‟. Defendants no. 1 to 6 are stated to be the officers of defendants no. 7 and 8. For the sake of brevity, a table of the memo of parties is reproduced as hereunder.

       Defendant No.                      Name   Description/Designation
      Defendant no. 1 Sh. Ratan Tata             Chairman of Tata Group

Defendant no. 2 Sh R. K. Krishna Managing Director of Kumar Defendants no. 7 Defendant no. 3 Sh. S. Ramakrishnan Deputy Managing Director of D7 Defendant no. 4 Sh. A. P. Goel Vice President, Finance of Defendant no. 7 Defendant no. 5 Smt. Sabina Saxena CEO of Defendant no. 7 Defendant no. 6 Smt. Namita Jain Deputy General Manager of Defendant no. 8

Defendant no. 7 The Indian Hotels Co. Ltd.

Defendant no. 8 The Taj Trade and Transport Co. Ltd

3. The case of the plaintiff is that her employment with Defendant nos. 7 and 8 was wrongfully and arbitrarily terminated. She claims to have joined the service of Defendant no. 7 on October 23, 1980, as a receptionist on a temporary basis. Thereafter, vide letter dated July 14, 1981, she was confirmed and was designated as Confidential Secretary in the then Managing Director‟s office at Taj Mahal Hotel, New Delhi. She claims that she was not only involved with the offices of the Chairman, Vice-Chairman, Managing Director, but was also associated with the exclusive stores known as „Khazana‟, „The Collection‟, which are owned and operated by defendant no. 8. And that in or around July- August, 1997, the defendant no. 7 company was going through a tumultuous time, on account of wide ranging changes in the management structure brought about by the takeover of the reins by defendant no. 1, who allegedly wanted to have his own set of officers in charge of the affairs of defendants no. 7 and 8.

4. The plaintiff submits that defendants no. 1 to 3 hatched a conspiracy to get rid of various officers of the defendants no. 7 and 8, and that a number of officers of the said two companies were subjected to numerous audits and investigations and thereby harassed. She submits that the appointments of defendants no. 5 and 6 were done in a surreptitious manner with a view to oust her role and standing in the

defendants‟ organization. And that defendant no. 1 to 6 were acting in concert with each other and wanted to force the plaintiff to either resign or take up duties which would not interfere with their style of working. And that her services were terminated illegally and that all the defendants are jointly and severally liable to pay compensation and damages to the plaintiff.

5. The pith and substance of the application filed by defendant no. 7 is as follows. The applicant/defendant submits that names of defendants no. 1 to 4 and 6 ought to be deleted from the array of parties on the ground that they are neither necessary nor proper parties. And that the plaintiff has not been able to establish a cause of action against defendants no. 1 to 4 and 6. And that all allegations made against them are vague, baseless, unsubstantiated and entirely misconceived, with a view to make them parties in this suit for vexatious purposes. The applicant/defendant also contends that all the pleadings made against defendants no. 1 to 4 and 6, also ought to be struck off as being unnecessary, scandalous, frivolous, vexatious, prejudicial, embarrassing and an abuse of the process of this Court.

6. The applicant/defendant contends that the dispute in the instant case is that of a simplicitor termination of employment by the defendant no. 7 company, which by itself cannot give rise to any cause of action against the Chairman/M.D./Deputy M.D./other senior executives of defendants no. 7 and 8. And that the said officers cannot be made to undergo the rigours of long court proceedings, when no

relief can be granted against them qua the plaintiff. The applicant/defendant also submits that vide Affidavit dated March 20, 2003, it has already agreed to unequivocally undertake and bear all liabilities which may be determined against defendants no. 1 to 4, 6, and 8. And that once the said affidavit has been filed, the claim of the plaintiff is fully secured and no purpose would be served by continuing the defendants no. 1 to 4 and 6 in this suit.

7. In her reply to this application, the plaintiff has reiterated her claims against all the defendants as set up in the plaint. Relying on the Order of this Court dated September 1, 2005, wherein this Court observed that there were allegations made against each defendant and definite reliefs have been claimed against each of them, the plaintiff submits that the issue of cause of action is precluded by issue estoppel. The plaintiff submits that the defendants earlier moved an application under Order I Rule 10, seeking same reliefs, and which came to be dismissed as withdrawn vide Order dated February 8, 2006. And that the instant application is yet another attempt by the defendants to delay the final determination of the suit.

8. I have heard the counsel for the parties. Before I proceed to decide the contentions of the parties with respect to the instant application, it is relevant to revisit prior Order passed by this Court in the instant suit. This Court, vide Order dated September 1, 2005 dismissed I.A. No. 2005/2001 filed by this defendant under Order VII

Rule 11, for rejection of the plaint. The reasoning of this Court in dismissing the said application will be noted a little later.

9. Thereafter, defendants no. 1 to 4, 6 and 8 filed separate applications vide I.As No. 1532-1537/2006 invoking Order I Rule 10 for deletion of their names from the array of parties. Subsequently, the said applications were withdrawn by the defendants on February 8, 2006, wherein this Court observed the following:

"In view of the above orders, the Learned Counsel appearing for Defendant Nos. 1,2,3,4,6, and 8 does not press the above six Applications and the same are dismissed as such. However, objection taken in the Application would be open to these Defendants to be taken up during the trial."

10. Aggrieved, the applicant/defendant preferred an appeal before the Division Bench of this Court, vide F.A.O. No. 373/2005 against the Order dated September 1, 2005. During the pendency of the appeal, vide Order dated February 8, 2006, the written statement of the applicant/defendant was adopted by the other defendants viz. defendants no. 1 to 4, 6 and 8. Subsequently, vide Order dated April 16, 2010, the Division Bench observed:

"Accordingly, the Appeal is disposed of with the clarification that since written statements have now been filed by all the defendants in CS (OS) 399/2001, it will be open to the Appellant/Defendant No. 7 to file an Application under any provision other than Order VII Rule 11 of the CPC. If the Appellant is so advised, the Ld. Single Judge would in the ordinary course is expected to decide those applications on

merits. There is no order as to Costs. We make it clear that the impugned order shall be conclusive only in respect of all the provisions of Order VII Rule 11 of CPC."

11. The learned counsel for the applicant/defendant submits and rightly so that it is in pursuance of this order that the instant application is filed. However, I am of the view that the grounds on which the applicant/defendant has pressed this application are untenable, for the following reasons.

12. It can be said that paragraph 1 of the written statement pithily summarises the grounds on which the instant application is moved. It reads as under:

"There is no cause of action in favour of the Plaintiff and against the Defendants No. 1 to 6 and Defendant No. 8. Merely because Defendants No. 1 to 6 are/were Directors and/or senior executives of the Indian Hotels Co. Ltd., it does not give a cause of action to the Plaintiff to sue them individually. The suit is bad for mis-joinder of Defendants No. 1 to 6 and Defendant No. 8."

13. In the instant application, the applicant/defendant has additionally also claimed that the plaintiff cannot seek any specific remedy against defendants no. 1 to 4, 6 and 8. And that in any event, vide Affidavit dated March 20, 2003, it has already agreed to unequivocally undertake and bear all liabilities which may be determined against defendants no. 1 to 4, 6, and 8. And that once the said affidavit has been filed, the claim of the plaintiff is fully secured and no purpose would be served by continuing the defendants no. 1 to 4 and 6 in this suit. The Ld. Counsel relies on the decision of this Court

in Tristar Consultants v. Vcustomer Services India Pvt. Ltd and Anr., 139 (2007) DLT 688, wherein this Court held thus:

"12. Sub rule 2 of Rule 10 of Order 1 permits a Court, at any stage of the proceedings, either upon or without any application of either party to strike out a person improperly joined as a defendant.

13. In a suit for recovery of money, only such persons can be impleaded as defendants against whom averments are made which on proof would entitle the plaintiff to a decree whether jointly or severally or in the alternative against the said persons named as defendants.

14. The other facet of the aforesaid proposition of law is that there must be a cause of action disclosed against a person impleaded as a defendant.

          Xxx                      xxx        xxx                 xxx

          xxx                      xxx        xxx                 xxx

19. It is settled law that a company is a juristic person. Therefore, a company has to act through a living human being. Collectively, decisions on behalf of the company, are taken by the board of directors of a company. An individual director has no power to act on behalf of a company of which he is a director, unless there is a specific resolution of the board of directors of the company giving specific power to him/her, or, where the articles of company confer such an power.

.

23. Directors of a company are referred to as agents of the company in the context of their fiduciary duty to the company and therefore if they derive any personal benefit while purporting to act on behalf of the company, they will be liable to the company and its shareholders. But the directors cannot be treated as acting as agents of the company, in the conventional sense of an agent, vis-a-vis third parties."

14. There is no quarrel with regard to the legal propositions as recorded by this Court in the aforesaid case. However, it is pertinent to note that this Court has already put to rest the very same contentions, which have been raised in the instant application dated February 22, 2002 while dismissing application (I.A No. 2005/2001) on September 1, 2005, observing thus:

"Now it would be appropriate to look into the merits of the application of the defendants under Order 7 Rule 11 CPC as well as the oral prayer made by learned counsel appearing for the defendant for deletion of names of defendants 1 to 6 and 8 from the array of the parties in the plaint."

15. In paragraph 16 of the Order dated September 1, 2005; this Court observed that the plaint expressly made out a cause of action against all the defendants jointly and severally.

"Paragraphs 10, 11, 15, 17, 18, 20 and 21 read in conjunction with paras 38, 41, 42 and the prayer clause make a complete and composite cause of action against all the defendants jointly and severally. Whether the plaintiff would succeed in getting a decree against the defendants or not is a matter of trial and the merits of the case ought not to be subject matter of court's discussion at this stage. In all these paragraphs, it has been

specifically stated by the plaintiff that it was under the directions of defendant No.1 and with an intention to change the entire higher management of the defendant No.7 that services of the persons were terminated in an arbitrary and mala fide manner. It is also her allegation that she had tried to satisfy defendant Nos.1 & 2 that her performance was good and she was not in- competent but it was because of some personal reasons known to them that her services were dispensed with in a most arbitrary, illegal and malafide manner. The allegations made in the plaint are stated to be supported with some correspondence between the parties and also that prior and subsequent conduct of her termination of service by these defendants show that this was not a case of simplicitor bonafide termination of her services. Serious allegations have been made against these defendants. May be, they are not correct but that can only be done by the court after a complete trial. If that be so, the plaintiff would run the risk of facing consequences of a malicious prosecution, may be the Court would award costs to the such defendants or pass such order or direction at the end of the trial as the Court may deem fit and proper in the facts and circumstances of the case. At this stage, it certainly cannot be said that the plaint does not disclose any cause of action against these defendants. There are allegations against them. The allegations are in relation to wrongful termination of the plaintiff and definite reliefs have been claimed against all these defendants. The formation of cause of action has to be examined and determined in the facts of each case. It cannot be subjected to any universal rule. Cause of action will constitute of every fact which would be necessary for the plaintiff to prove, if traversed, in order to support her claim before the Court for judgment, but clearly distinct from every piece of evidence which may be necessary to prove each fact. In the present case, the facts averred in the plaint are the ones which on their plain reading disclose a right of the plaintiff to sue the defendants for the relief claimed......There is no misjoinder of parties demonstrated on the bare reading of the plaint. Consequently, I find no merit in this application and the same is dismissed." (emphasis supplied).

16. Further, this Court also disregarded the relevance of the Affidavit dated March 20, 2003 filed by the applicant/defendant, undertaking the liabilities of the remaining defendants.

" The orders of the Court dated 28th February, 2001, 20th March, 2003 and the affidavit dated 20th March, 2003 filed by defendant No.7 in the Court are of no consequence or favorable to the applicant/defendant No.7. Merely because the defendant No.7 had stated that it shall bear the liability, if any, that may ultimately be determined against defendants 1 to 6 and 8 and that this is without prejudice to the rights and contentions of the parties to the suit, should per se be sufficient to delete the name of the parties in the suit, is to say the least is an erroneous approach in law. It is a well settled canon of civil jurisprudence that the plaintiff is dominus litus of the suit and is free to choose the defendant against whom she has a cause of action and claim such relief as she desires, provided the same is permissible in law. Obviously for such acts, the plaintiff also renders herself liable for such consequences as may flow in law, upon conclusion of the trial." (emphasis supplied).

17. It is seen from above that this Court has already substantially dealt with all the grounds asserted by the applicant/defendant in the instant application. Vide Order dated September 1, 2005 this Court has expressly observed that, prima facie, there seems to be a distinct cause of action against each of the defendants. And that the undertaking of liabilities by the applicant/defendant cannot be a cogent ground to delete the names of the remaining defendants from the array of parties.

18. Moreover, the material findings made in the abovementioned Order have also been appealed against and have not been altered by the Division Bench. In such event, and there being no change in

circumstances, it must be said that the Order dated September 1, 2005 has attained finality and I do not see any reason to interpolate anything at this stage. In light of the above discussion, the application is accordingly dismissed.

M.L. MEHTA, J.

OCTOBER 01, 2013 kk/rmm

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter