/2022 INSC 0142/ IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION   CIVIL APPEAL NOS. 859­860 OF 2022 FUTURE COUPONS PRIVATE LIMITED      … APPELLANTS & ORS.          Versus AMAZON.COM NV INVESTMENT      … RESPONDENTS HOLDINGS LLC & ORS.       WITH CIVIL APPEAL NOS. 861­862 OF 2022 CIVIL APPEAL NO. 864 OF 2022 CIVIL APPEAL NO. 863 OF 2022 O R D E R 1. Before we deal with the issue at hand, it may be necessary to   recount   brief   facts.   Aggrieved   by   the   sale   transaction between   Future   Retail   Limited   (FRL)­Reliance   Group, Amazon   initiated   an   arbitration   proceeding   before   the 1 REPORTABLE Singapore   International   Arbitration   Center   (SIAC),   in   terms of Future Coupons Pvt. Ltd. (FCPL)­Amazon agreements.  2. Amazon   filed   an   application   for   emergency   relief   with   the registrar   of   the   SIAC   court   of   arbitration   seeking   interim prohibitory injunction to prevent FRL and FCPL from taking further steps in the aforesaid transaction with the Reliance group.   Parallelly,   FRL   filed   a   suit   before   the   Delhi   High Court   in   CS(COMM)   No.   493   of   2020,   against   amazon   for tortious interference in the scheme for the sale of assets. 3. Emergency Arbitrator, by order dated 25.10.2020, injuncted FRL from taking any steps to materialize the deal, including injunction   against   proceedings   before   various   Regulatory authorities. However, by order dated 21.12.2020, Delhi High Court came to a conclusion that Regulatory authorities had to pass appropriate orders considering the representation of both FRL and Amazon, before granting approvals. 4. In   the   meanwhile,   CCI   and   SEBI   approved   the   Scheme following   the   filing   of   the   FRL   suit.   Further,   FRL   filed sanction of the composite Scheme of Arrangement under the 2 provisions of Section 230 to 232 of the Companies Act, 2013 before   National   Company   Law   Tribunal   (NCLT)   for   its consideration on 26.01.2021, which is pending. 5. Amazon   filed   a   Petition   for   enforcement   of   Emergency Arbitrator award before the Delhi High Court on 25.01.2021 in   OMP   (ENF)   (COMM.)   No.17   of   2021.   Vide   orders   dated 02.02.2021   and   18.03.2021,   Delhi   High   Court   passed orders  inter alia , enforcing the emergency award. 6. When   the   matter   was   carried   by   Amazon   to   this   Court   in SLP  (C) No. 2856­57 of  2021,   vide   order  dated 22.02.2021, this   Court   allowed   the   NCLT   proceedings   to   continue without culminating in a final order of Sanction of Scheme. 7. However,   as   noted   earlier,   this   Court   by   final   order   dated 06.08.2021,   did   not   adjudicate   the   merits   of   the   case   and limited   its   reasoning   only   to   answering   the   legal   questions concerning   the   maintainability   of   a   first   appeal   against   an order   of   the   learned   Single   Judge   in   an   enforcement proceeding. 3 8. Aggrieved   by   the   merits   of   the   orders   of   the   learned   Single Judge   dated   02.02.2021   and   18.03.2021,   FCPL   and   FRL filed appeals directly before this Court in SLP (C) No. 13547­ 48 of  2021  and SLP  (C)  No. 13556­57 of  2021 respectively. This   court   by   interim   order   dated   09.09.2021,   passed   the following order: “Heard   learned   senior   counsel   for   the parties   at   length   and   carefully   perused   the material placed on record.  Issue notice.  Taking   into   consideration   the submissions advanced by the learned senior counsel   for   the   parties   and   particularly   the fact   that   the   parties   have   approached   the Singapore   International   Arbitration   Centre for   vacating   the   Emergency   Award   passed by   the   Emergency   Arbitrator   and   the arguments   in   the   said   matter   have   been concluded   and   the   order   is   going   to   be pronounced shortly,   we think it fit to balance the   interest   of   both   the   parties   by   staying   all further   proceedings   before   the   Delhi   High Court   for   the  time  being.  Ordered  accordingly. We   further   direct   to   all   the   authorities   i.e. NCLT,   CCI   and   SEBI   not   to   pass   any   final order for a period of four weeks from today. This   order   has   been   passed   with   the consent of both the parties.  List these matters after four weeks.” ( Emphasis supplied ) 4 9. Thereafter,   the   applications   filed   by   FRL   and   FCPL   for vacating   the   award   of   the   Emergency   Arbitrator   was dismissed   by   the   Arbitral   Tribunal   by   order   dated 21.10.2021.   The   aforesaid   order   of   the   Arbitral   Tribunal, rejecting   the   vacate   application,   was   challenged   by   FCPL and FRL before the Delhi High Court in Arb. Pet. No. 63 of 2021   and   Arb.   Pet.   No.   64   of   2021.   The   Delhi   High   Court, while   issuing   notice   in   both   the   matters   by   orders   dated 29.10.2021,   rejected   immediate   relief   to   FRL.   Aggrieved   by the   aforesaid   orders,   FCPL   and   FRL   have   approached   this Court   in   SLP   (C)   Nos.   18089   and   18080   of   2021 respectively. 10. This Court by a detailed order dated 01.02.2022, passed the following order in SLP (C) Nos. 13547­13548, 13556­13557, 18089 and 18080 of 2021  : “Leave granted. ..……. “ I.   Setting   aside   of   impugned   orders dated   02.02.2021   (1st   impugned   Order) and 18.03.2021 (2nd impugned order) in OMP (ENF)(Comm.) No. 17 of 2021.  5 II.   Setting   aside   of   3rd   impugned   order dated 29.10.2021 in Arb. A. (Comm.) No. 64   and   63   of   2021.   The   learned   Single Judge   shall   reconsider   the   issues   and pass   appropriate   orders   on   its   own merits, uninfluenced by any observation made herein.”  At the time of the arguments of these matters,   learned   Senior   Counsel   for the   appellants   argued   vehemently   for continuation   of   proceedings   before the  NCLT  during  the  pendency of  the above   remanded   matters.   After reserving   these   matters,   W.P.   (C)   No. 48 of 2022 was filed by Future Retail Limited   and   mentioned   before   this Bench   on   27.01.2022.   We   are   of   the opinion   that   the   facts   pleaded   and arguments   raised   in   the   writ   petition may   have   a   bearing   on   the   above­ mentioned   relief.   We,   therefore, consider   it   apposite   to   defer   our orders   in   this   context.   We   will consider   this   relief   at   the   time   of hearing of aforesaid writ petition.  Post these matters along with W.P. (C) No. 48 of 2022.  After   the   pronouncement   of   this judgment,   learned   Senior   Counsel   for the   appellant,   Mr.   Harish   Salve sought   posting   of   all   these   matters before   one   Bench.   In   view   of   the prayer   made,   we   request   the   Chief Justice of Delhi High Court to post all these matters before one Bench.” 6 11. On 03.02.2022, when the matter was taken along with W.P. (C)   48   of   2022,   learned   Senior   Counsel,   Mr.   Harish   Salve appearing   for   the   petitioners   submits   that   the   NCLT proceedings   for   grant   of   final   approval   of   the   proposed Scheme   ought   to   continue   as   the   culmination   in   the   final order  would take six  to eight months  for  completing  all the steps as required  under  the  Companies  Act, 2013.  He  took us   through   the   written   submissions   filed   on   09.01.2022, wherein the following stages were listed: S.No. Process 1 Pronouncement   of   Order   by   NCLT, Mumbai bench 2 Receipt of admission stage order from NCLT 3 Dispatch   of   Notice/   addendum   to Notice 4 Advertisement  of  Notice in  Newspaper in Form CAA­2 (not less than 30 days before the date of meeting) 5 Notice   u/s.   230(5)   to   the   regulatory authorities 6 Filing   of   requisite   documents   with ROC, RD and OL 7 7 Affidavit   to   be   filed   not   less   than   7 days   before   the   scheduled   date   of meetings 8 Meetings   of   Shareholders   and Creditors 1. First date of the Meetings 2. Last date of Meetings 9 Chairman report in Form CAA.4 to be filed with NCLT 10 Filing   of   Petition   with   NCLT   in   Form CAA.5   within   7   days   of   Chairman Report 11 Admission   of   Petition   and determination   of   date   of   final   hearing by NCLT 12 Advertisement   in   newspaper   of   final hearing   of   petition   (not   less   than   10 days before the final hearing) 13 Notice of final hearing also to be given to   the   regulators/   objectors   from whom the representation is received 14 Filing of Affidavit confirming service of notice,   publication   of   advertisement (at least 3 days before the hearing) 15 Final   hearing   of   petition   by   NCLT   for approval of the scheme 16 After   hearing,   passing   of   final   order sanctioning the scheme 8 Mr.   Salve   stated   that   it   would   take   six   to   eight   months   for completing   all   the   fifteen   steps   set   out   above.   He   finally submitted   that   it   is   only   when   the   final   Scheme   is sanctioned by the NCLT that the retail assets of FRL would get alienated. So long as the final order of sanctioning is not passed   by   the   NCLT,   Amazon   is   not   prejudiced   in   any manner.  12. Mr.   Mukul   Rohatgi,   learned   Senior   Counsel   appearing   on behalf   of   FCPL   has   submitted   that   the   Competition Commission of India has revoked initial Amazon­FCPL share purchase,   which   effectively   nullifies   the   arbitration.   He submits that these facts have bearing on the continuation of the proceedings which needs to form a part of consideration. Accordingly,   he   submits   that   he   is   willing   to   argue   on   the aforesaid consideration before the High Court in remand.  13. On   the   contrary,   Mr.   Gopal   Subramanium,   learned   Senior Counsel   appearing   for   Amazon   submitted   that   up   till   now FRL   has   conducted   NCLT   proceedings   in   contravention   of the   order   of   the   Emergency   Arbitrator   as   well   as   the Enforcement   order   passed   by   the   learned   Single   Judge   of 9 Delhi High Court in OMP (ENF) (Comm) No. 17 of 2021. He stated   that   the   order   of   this   Court   dated   01.02.2022   has clearly remanded the matter for reconsideration by the High Court. If this Court were to grant any ad­interim relief, then this   Court   would   be   binding   the   High   Court   as   to   the possible view to be taken thereafter.  14. Mr.   Aspi   Chinoy,   learned   Senior   Counsel   appearing   for   the Amazon submits that FRL and FCPL are not entitled for any interim relief as they have not challenged the initial order of the Emergency Arbitrator, which is binding on them. Lastly, Mr. Ranjit Kumar, learned Senior counsel appearing for the Amazon,   submits   that   FRL   has   already   undertaken   to complete eight out of the fifteen steps listed above. 15. The   aforesaid   submission,   is   also   accepted   by   Mr.   Harish Salve,   learned   Senior   Counsel   appearing   for   FRL,   that   the proceedings   before   the   NCLT   have   reached   the   stage   listed at serial no. 8 (Meeting of the shareholders and creditors) as indicated   in   the   abovementioned   chart.   He   further contended   that   it   would   take   6­8   months   to   complete   the entire process and  for  actual  sanctioning  of  the  Scheme by 10 the   NCLT.   In   this   context,   if   an   order   is   passed,   by   the Arbitral Tribunal, in favour of FRL, then it will be difficult to initiate fresh proceedings before NCLT at that stage. It is his submission that FRL is incurring expenditure everyday and there is an imminent threat of insolvency. Any delay  in the proceedings before the NCLT will have serious ramifications and   virtually   render   the   agreement   between   FRL­Reliance group   redundant.   Furthermore,   the   livelihood   of   22,000 employees of FRL are also at stake. In the same breath, he has   submitted   that   continuation   of   the   NCLT   proceedings will not adversely affect Amazon in any manner. 16. In view of the above submissions, we grant liberty to FRL to approach   the   High   Court   by   filing   an   application   seeking continuation   of   the   NCLT   proceedings   beyond  the   8 th   Stage (Meeting   of   Shareholders   and   creditors).   Accordingly,   we request the learned Single Judge of the Delhi High Court, to consider   all   the   contentions   raised   by   both   the   parties   in this regard and pass appropriate order as to continuation of the NCLT proceedings beyond the stage mentioned at serial 11 no.   8   and   other   regulatory   approvals   expeditiously, uninfluenced by any observations made herein. 17. Civil Appeals are disposed of in terms of the aforesaid order. ..........................CJI. (N. V. RAMANA) …..........................J. (A.S. BOPANNA) ............................J. (HIMA KOHLI) NEW DELHI; FEBRUARY 15, 2022 12