Citation : 2010 Latest Caselaw 185 Bom
Judgement Date : 24 November, 2010
-1-
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
APPEAL NO. 457 OF 2002
WITH
NOTICE OF MOTION NO. 1466 OF 2002
IN
ARBITRATION PETITION NO. 124 OF 1994
IN
AWARD NO. 67 OF 1994
Bi-water Penstocks Ltd., a Company )
incorporated in U.K. and having its registered office
ig )
at Clay Lane, Oldbury Warley, West Midlands, )
B-69, 4 BP, England, U.K. )...Appellant
vs.
1. Municipal Corporation of Greater Bombay, )
a Corporation established under the Bombay Municipal )
Corporation Act, having its office at Mahapalika Marg, )
Bombay-400 001 )
2. Shri M.L. Dongre of Bombay, Indian residing at C-2/4, )
Casurina Co-operative Housing Society Ltd., )
Ghatkopar (East), Bombay-400 075 )..Respondents
Mr. S.U. Kamdar, Senior Advocate, with Mr. D. Mehta, Mr. Snehal Shah and
Smt. Pooja Patil, instructed by M/s. Dhruve Liladhar & Co., for the appellant.
Mr. K. Setelwad with Mr. R.D. Dhanuka, Mr. H.C. Pimple and Mr. Sirsikar for
the Respondents.
CORAM: P.B. MAJMUDAR &
ANOOP V. MOHTA, JJ.
DATE: 24
NOVEMBER, 2010
th
.
::: Downloaded on - 09/06/2013 16:38:27 :::
-2-
JUDGMENT (Per P.B. Majmudar, J.)
This appeal is directed against the judgment and order dated 14th
February, 2002 passed by the learned single Judge in Arbitration Petition No.
124 of 1994 by which the learned single Judge remitted the matter to the
Arbitrator for de novo consideration.
2. The facts in a nutshell are as under.
3. A contract was entered into between the appellant and the first
respondent (hereinafter 'the respondent") for carrying out the work of
manufacture, supply and delivery of 171 sluice gates and for supervision of
erection and commissioning of the said gates at sites. Subsequently certain
disputes arose between the parties. As per the terms of the contract, when a
dispute arises, firstly a claim is required to be made before the Chief Engineer
and thereafter the matter is to be sent to the Commissioner and subsequently a
reference can be made to the Arbitrator. A sole Arbitrator was appointed in
connection with the dispute in question and statement of claim was filed
before the Arbitrator. The statement of claims contains the claims made by the
appellant on 25 counts. Out of the 25 claims, an objection was raised on behalf
of the respondent about 17 claims on the ground that the said claims were never
made by the appellants before the Chief Engineer or before the Commissioner of
the Corporation and, therefore, the said claims cannot be decided by the
Arbitrator in terms of contract between the parties. The respondent Corporation
initially had filed a petition before this Court in connection with the said aspect
and in the said proceedings the parties agreed to refer the dispute to the sole
Arbitrator for deciding 17 claims including the question as to whether in terms
of the contract those 17 claims can be said to be within the jurisdiction of the
Arbitrator or not. So far as remaining 8 claims are concerned, the same were
decided by the sole Arbitrator and the Arbitrator after hearing the parties made
an Award directing the respondent Corporation to pay to the appellant an
amount of U.K. Pounds 3,77,252.91 plus Rs. 1,67,164.96. The Arbitrator
allowed the interest on the basis of the claim in U.S. Pounds as well as claim in
Rupees. The Arbitrator has not given reasons for giving an award which award
is a non-speaking award. The award of the Arbitrator was challenged before the
learned single Judge by way of Arbitration Petition being Arbitration Petition
No. 124 of 1994.
4. The learned single Judge held that the Arbitrator has committed an
error in coming to the conclusion that he has jurisdiction to decide the eight
claims as the Arbitrator had no jurisdiction to entertain the claims in excess of
the amount claimed before the Chief Engineer and the Commissioner. The
learned single Judge found that the Arbitrator has decided the jurisdictional fact
by ignoring the relevant material on record. Accordingly, the learned single
Judge held that the award is required to be set aside on the said ground. The
learned single Judge also found that the Arbitrator has followed strange
procedure by admitting two letters on record to prove the claim that the
claimants had operated overdraft account during the period between 1st
January, 1985 and 31st July, 1987 without examining the author of the
documents and without there being any oral evidence to prove the said
documents. The learned single Judge found that the Award of the Arbitrator is
not in accordance with the principles of natural justice and it is an error of
jurisdiction. Accordingly, the Arbitration Petition was allowed by the learned
single Judge in part and remitted the matter to the learned arbitrator for de
novo consideration. Since the learned Arbitrator died at the time when the said
order was passed, the matter was ultimately remitted to the arbitration of
Justice H. Suresh to whom 17 claims were already referred earlier. It is the
aforesaid order of the learned single Judge which is impugned at the instance of
the appellant.
5. Mr. Kamdar, learned senior counsel appearing for the appellant,
submitted that the learned single Judge has committed a grave error in allowing
the Arbitration Petition filed by the respondent. It is argued by Mr. Kamdar that
the arbitration clause was invoked by the appellant in accordance with clauses
56 and 57 of the General Condition of Contract (GCC). It is submitted that as
per clause 56.1 viz. "dispute or difference is to be referred to the Arbitrator", the
contractor was required to refer the disputes and differences to the
Commissioner for adjudication who was required to decide the same within 90
days of appointment. As per clause 56.2, the contractor, if dissatisfied with the
decision of the Commissioner, can invoke arbitration which can be said to be de
novo proceedings and the Arbitrator under the said clause has been given wide
and extensive powers of opening up, reviewing, revising any opinion, decision,
valuation of the Commissioner and more importantly the said clause provided
that neither party was limited by the claims as originally before the
Commissioner. It is submitted that the Arbitrator is required to decide the
dispute afresh and de novo on the basis of pleadings and as per evidence. It is
submitted that the respondent earlier raised an objection in respect of 17 claims
out of 25 claims as filed before the Arbitrator on the ground that the same are
outside the jurisdiction as the same were not placed before the Commissioner.
However, in respect of balance 8 claims both sides submitted to the jurisdiction
of arbitration with conscious knowledge that the said claims are within the
jurisdiction of the Arbitrator. Mr. Kamdar submitted that the said fact is
evident from the letter dated 27th April, 1991 addressed by the respondent to
the sole Arbitrator as well as letter dated 5th December, 1990 addressed by the
respondent to the sole Arbitrator as also the minutes of meeting held on 18th
April, 1991 and letter dated 27th April, 1991. It is further submitted by Mr.
Kamdar that in the arbitration petition, no point was taken in respect of the
arbitrability and/or jurisdiction of the Arbitrator in respect of eight claims in
question. It is submitted that the point regarding alleged increase in quantum in
respect of the said 8 claims has been raised for the first time in arbitration
petition filed by the respondents but the same was never pleaded before the
Arbitrator. It is submitted that in any event the arbitration proceedings as
commenced before the Arbitrator are in fact a fresh and de novo proceedings
and hence it was open for the appellant to enhance and/or include fresh claims.
It is further submitted that it is well settled principle that the respective parties
are entitled to enlarge scope of reference of arbitration, inter alia, merely by
filing their statement of claim. In connection with the submission regarding
enlargement of scope of reference, learned counsel Mr. Kamdar has relied upon
various decisions of the Supreme Court to which we will refer at later point of
time. It is further argued that the Arbitrator has awarded lesser amount than
what was originally claimed before the Commissioner. It is submitted that the
learned single Judge has committed an error in holding that variation in
quantum was a jurisdictional error. It is further submitted that during the course
of proceedings before the Arbitrator, the appellants had produced various
documents in support of their claim of payment of interest to Banks for the
funds that were being arranged for by the appellant. The said letters were in the
nature of third party documents evidencing payment of interest by the
appellant. It is submitted that it was not necessary for the appellant to examine
the author of the documents to provide the same. It is submitted that the said
documents in question are the documents from third party Banks and that there
is no obligation on the part of the appellant to lead oral evidence to prove the
same. It is submitted that it is open to the Arbitrator to draw an adverse
inference in view of the fact that the appellant had not led oral evidence to
prove the same. It is submitted that it was open to the respondent to lead their
own evidence and produce positive material on record to disprove the said
documents. It is submitted that the Evidence Act does not apply to the
arbitration proceedings. It is submitted that it is not obligatory on the part of the
appellant to examine the witnesses only to facilitate the respondent to take
cross-examination of the witnesses. It is submitted that the learned single Judge
has committed an error in holding that there is breach of principles of natural
justice. It is further submitted that the Award in question is a non-speaking
order and, therefore, it is not possible to find out the mind of the learned
Arbitrator as to which particular documents had weighed in his mind at the time
of passing of the award. It is submitted that the quality and quantity of the
evidence cannot be re-examined in the arbitration proceedings especially when
the Award in question is a non speaking award. Mr. Kamdar submitted that the
order of the learned single Judge is accordingly required to be set aside by
dismissing the arbitration petition.
6. Mr. Setelwad, learned counsel appearing for the respondent, on the
other hand, submitted that the present arbitration proceedings pertain to eight
claims out of total 25 claims in respect of the contract work undertaken by the
appellant for the respondent Corporation. It is submitted that out of 25 claims,
17 claims have been referred to arbitration and the award is awaited. It is
submitted that regarding 17 claims, the same were earlier adjudicated by Mr. H.
Suresh who by his award dated 20th March, 2003 held that he had no
jurisdiction to enter into 17 claims as the mandatory procedure prescribed by
clauses 56.1 and 56.2 had not been followed by the appellant and the award
was accepted by the appellant. Subsequently the appellant followed the
procedure prescribed by clauses 56.5 and 56.2 in respect of 17 claims. It is
submitted that the learned single Judge after remanding the matter regarding 8
claims directed that the same be decided by the same Arbitrator so that all the
25 claims can be decided by the same arbitrator. Mr. Setelwad further submits
that the documents which were produced before the Arbitrator were wrongly
admitted in evidence without giving an opportunity to the respondent to cross-
examine author of the said documents. It is submitted that one of the
documents is in connection with the internal correspondence dated 22nd
November, 1989 addressed by one John Gilbert to one Pauline Jackson of the
appellant which internal memo sets out certain dates and certain interest rates.
No source of information by which interest rates set out in the document is
produced by the appellant. It is submitted that so far as letter dated 4 th March,
1989 is concerned, the same is addressed by one Jacaran Transport which
quoted certain handling and storage rates. There is nothing to show that the
rates quoted in the said letter were accepted or approved or acted upon by the
appellant. So far as letters dated 2nd August, 1991 and 22nd August, 1991 are
concerned, the said letters were merely signed in the name of Peat Marwick
McLintock and not in the name of any particular person. It is submitted that
certain letters produced before the Arbitrator were received from Royal Bank of
Scotland and Lloyds Bank wherein different figures have been quoted. It is
submitted that all these documents were admitted in evidence by the Arbitrator
after commencement of arguments, despite objections raised by the respondent.
The author of the said documents was not examined and, therefore, the
respondent was denied right to cross-examine the persons who had written the
said documents. The respondent was denied the right of cross-examination with
regard to the veracity and in connection with the correctness and contents and
with respect to the effect of the contents of the documents which had been
illegally admitted in evidence by the Arbitrator in breach of principles of natural
justice. It is submitted that the claim of the appellant in the arbitration included
claim for storage and handling charges. The appellant sought to prove and
support their claim by the letters, documents and also included a claim of
interest on the basis of the said documents. The appellant tried to prove that
they were maintaining overdraft account that the monies paid by respondent to
the appellant were credited to the said overdraft account and that the appellant
had paid interest to their bankers for the overdraft facilities. The respondent
was denied the opportunity of cross-examining the author of the said
documents as the author was not examined and yet the documents were taken
on record and held to be proved. It is submitted that the respondent had
repeatedly objected to the procedure adopted by the Arbitrator. Yet the
documents were sought to be produced and admitted into evidence after
commencement of the arguments and that too during the course of arguments.
It is submitted that the Arbitrator had also recorded minutes of the hearing held
on 3rd September,1991 wherein it was recoded that the appellant did not desire
to lead any oral evidence and in case respondent led any such evidence, oral
evidence in rebuttal would be led. It is pointed out that respondent filed a
detailed application on 16th September, 1991 before the Arbitrator raising
specific and detailed objections to the various documents which were permitted
to be admitted into evidence by the Arbitrator. Mr. Setelwad has invited our
attention to various applications filed from time to time by respondent in this
behalf before the Arbitrator. It is submitted that the Arbitrator rejected the said
applications by his order dated 4th February, 1992. It is submitted that the
Arbitrator has committed a legal misconduct by admitting documents in
evidence in breach of the principles of natural justice. In order to substantiate
the same, Mr. Setelwad has relied upon certain judgment to which we will refer
later on. It is also further submitted that it is not in dispute that the claims
referred to the Commissioner were different from those referred to the
arbitration. It is submitted that the claims which were referred to the
Commissioner were smaller than those referred to the arbitration. It is
submitted that the claim is first required to be lodged before the Commissioner
and the Commissioner must have entire claim before him so as to permit him to
adjudicate the same. It is submitted that the Arbitrator would not have the
jurisdiction in respect of any claims which were not raised before the
Commissioner. It is submitted that the claims referred to the Arbitrator were
enhanced claims and, therefore, Arbitrator has no jurisdiction to enter into the
same contrary to the terms of the contract. On this point, Mr. Setelwad has
relied upon certain judgments of the Supreme Court to which we will refer later
on. It is submitted that the learned single Judge has considered the matter in its
proper perspective and the said award of the learned single Judge is not
required to be interfered with in this appeal.
7. We have heard the learned counsel appearing in the matter at
length. We have gone through the award of the Arbitrator as well as the order of
the learned single Judge. We have also gone through the voluminous
documents forming part of the proceedings and have also gone through the
written submissions filed by both the sides.
8. The principal question which requires consideration is as to
whether the learned single Judge has erred in setting aside the Award of the
sole Arbitrator which is a non-speaking award. It is also required to be
considered as to whether the learned single Judge has committed any error in
coming to the conclusion that the Arbitrator could not have considered the 8
claims in question especially when the claim before the Commissioner was of
lesser amount than the one placed before the Arbitrator. It is also required to be
considered as to whether there is a breach of procedure on the part of the
Arbitrator in admitting the documents in question without proving the same by
examining the authors of the said documents.
9. Regarding the question about enlargement of the scope of reference,
Mr. Kamdar has relied upon the decision of the Supreme Court in the case of
Waverly Jute Mills Co. Ltd. vs. Raymon and Co. (India) Pvt. Ltd.1 In paragraph
23 of the said judgment, it has been held as under:
" The decisions in National Fire and General Insurance Co. Ltd.'s case, AIR 1956 Cal 11 and Pratabmull Rameswar's case, 64 Cal WN 616 : (AIR 1960 Cal 702), relied on for the appellants are
not really in point. In both these cases, there was a valid submission on which the arbitrators proceeded to act. Before
them the parties filed statements and therein they put forward a claim which was not actually covered by the reference and invited them to give their decision thereon. The party again whom the award had gone contended that the arbitrators had acted without jurisdiction in deciding the claim. In overruling
this contention the Court held that it was open to the parties to enlarge the scope of a reference by inclusion of a fresh dispute, that they must be held to have done that when they filed their statements, putting forward claims not covered by the original agreement, that these statements satisfied the requirements of S.
2 (a) of the Arbitration Act and that it was competent to the arbitrators to decide the dispute. The point to be noticed is that in both these cases there was no want of initial jurisdiction, but a feeding of existing jurisdiction by an enlargement of the scope of the reference. That this does not involve any question of jurisdiction in the arbitrators will be clear from the scheme of the Act. If an award deals with a matter not covered by the agreement it could either be modified under S. 15 (a) or
1 AIR 1963 SC 90
remitted under S. 16 (1) (a). And where such matter is dealt
with on the invitation of the parties contained in the statements, there can be no difficulty in holding that the arbitrators acted within jurisdiction. In the present case the arbitrators had no
jurisdiction when they entered on their duties nor is it established that there was any subsequent agreement which could be held to be a submission of the question as to the validity of the contract. We are accordingly of the opinion that the respondents are not precluded by what they did before the
arbitrators from agitating the question of the validity of the contracts in the present proceedings."
9.1 Mr. Kamdar also relied upon the decision of the Supreme Court in
the case of Kundale & Associates vs. Konkan Hotels (P) Ltd.1 wherein the Supreme
Court has observed in paragraphs 4 and 5 as under:
" 4. Before the arbitrator the appellants had made a total claim
of Rs. 98,023/-. This consisted of the claims in connection with the construction work and extra work as also giving credit for
the amounts already received. In the course of the hearings before the arbitrator the appellants filed a revised statement of claim in which they reduced their total claim to Rs. 66,499/-. The High Court commented on the fact that there was considerable variance between the original claim and the revised
claim. There is an increase in certain claims and a reduction in certain other claims. The High Court has also commented that a copy of this revised statement was not formally served on the respondents and their advocates in the same manner as the earlier statement of claims. The trial court in its judgment has
observed that the revised statement of claim was filed before the arbitrator, a copy of it was handed over to the respondents and the respondents and their advocates in the course of their arguments dealt with the revised claims. There is, therefore, no prejudice to the respondents on account of revised claims for reduced amount being filed by the appellants. The High Court has also commented on the fact that the award itself does not show that the revised claim was considered by the arbitrator.
1 (1999) 3 SCC 533
The award being a non-speaking award, there is no question of
the arbitrator dealing in the award itself with various claims or revised claims made by the parties before him.
5. We fail to see how the High Court could have come to the conclusion that there is any legal misconduct on the part of the arbitrator in giving the award. The Court cannot go into the merits or otherwise of the claims which were before the Arbitrator. The decision of the Arbitrator is binding on both the
parties."
9.2 Mr. Kamdar has further relied upon the decision of the Supreme
Court in the case of State of Orissa vs. Asis Ranjan Mohanty1 . In paragraph 12 of
the judgement, the Supreme Court has observed as under:
"12. Learned counsel for the appellant also submitted that the
respondent has merely tried to take advantage of the appointment of a new arbitrator to increase his claims without
there being any basis for such increase. They have also drawn our attention to the earlier conduct of the respondent. Initially the respondent's letter referred only to the claim of Rs. 37,106. However, when the arbitrator was appointed, the claims filed before the arbitrator were to the tune of Rs. 1,35,959.
Similarly, when the second arbitrator was appointed, these claims were again increased by Rs. 4,05,584. This, according to the appellant, showed a lack of bona fides in raising the claims. It was for the arbitrator to decide whether these claims raised by the respondent had any merit or not. In fact, although the
subsequently filed claims were to the tune of an extra amount of Rs. 4,05,584, the arbitrator has only awarded to the respondent a sum of Rs. 95,952 in respect of those claims. It was for the arbitrator to examine the merits of the claims raised by the respondent and to give a suitable award. We cannot examine the merit or otherwise of all these claims.
1 (1999) 9 SCC 249
9.3 Our attention was also invited by Mr. Kamdar to the decision of the
Supreme Court in the case of Paradip Port Trust and others vs. Unique Builders1
wherein the Supreme Court has observed in para 10 thus:
"10. The clause relating to the arbitration extracted above, is wide enough to cover all disputes or differences of opinion between the parties as to their respective rights and obligations or as to the true intent and meaning of those presents or any articles or conditions thereof (except the matter regarding which
the decision has been specifically provided for in the terms and conditions). The claims made in the statement by the Company,
in our view, are clearly covered and they fall within the scope of arbitration clause. The learned counsel, referring to claims 2 and 7 urged that these claims were outside the terms of agreement. The Company made a claim for Rs. 12, 93, 260 against various
heads and the arbitrator granted Rs. 8,61,315 with interest as stated in the award. It is an award made in lump sum. It is not possible to say whether the arbitrator awarded any amount under claims 2 and 7 when the award was made only for Rs.
8,61,315 as against the total claim of Rs. 12,93,260. It is not possible to read the mental process of the arbitrator as to how
he came to the conclusion in passing the award for lump sum amount. Further, the award passed by the arbitrator cannot be set aside assuming that another view is possible. Thus we are unable to agree with the contention of the learned counsel that the award passed by the arbitrator was beyond the scope of
either the arbitration clause or the terms of the contract or it was in excess or opposed to the terms of reference. In view of what is stated above, it is not possible to take a view that the award passed by the arbitrator was arbitrary or unsustainable."
9.4 Reliance is also placed by Mr. Kamdar to the decision of the Supreme
Court in the case of Mcdermott International Inc. vs. Burn Standard Co. Ltd. and
others2 wherein the Supreme Court has observed thus:
1 (2001) 2 SCC 680 2 (2006) 11 SCC 181
"101. In fact BSCL never raised any plea before the arbitrator that the said claim was arbitrary or beyond its authority. Such
an objection was required to be raised by BSCL before the arbitrator in terms of Section 16 of the 1996 Act. It may also be of some interest to note that this Court even prior to the enactment of a provision like Section 16 of the 1996 Act in Waverly Jute Mills Co. Ltd. v. Raymon & Co. (India) (P) Ltd.,
(1963) 3 SCR 209 : AIR 1963 SC 90, Dharma Prathishthanam v. Madhok Construction (P) Ltd. (2005) 9 SCC 686 clearly held that it is open to the parties to enlarge the scope of reference by inclusion of fresh disputes and they must be held to have done
so when they filed their statements putting forward claims not covered by the original reference."
10.
Mr. Setelwad, on the other hand, relied upon the decision of the
Supreme Court in the case of Orissa Mining Corporation Ltd. vs. M/s. Prannath
Vishwanath Rawley1. In the aforesaid case, the Supreme Court was considering
the scope of Section 20 of the 1940 Act wherein it is held that where a difference
has arisen and where any persons have entered into an arbitration agreement
they may apply to the Court having jurisdiction in the matter to which the
agreement relates, that the agreement be filed in Court. The court shall order
the agreement to be filed and shall make an order of reference to the arbitrator
appointed by the parties. It is held that when an agreement is filed in court and
order of reference is made, then the claim as a result of the order of reference is
limited to a particular relief and the arbitrator cannot enlarge the scope of the
reference and entertain fresh claims without a further order of reference from
the Court. The court has considered the matter from the angle of Section 20 of
1 AIR 1977 SC 2014
the 1940 Act.
10.1 Mr. Setelwad has also relied upon the decision of the Supreme Court
in the case of Union of India vs. G.S. Atwal & Co.1. Relying on the said judgment it
is submitted that it is not open for the arbitrator to unilaterally enlarge the
reference and act contrary to the terms of the contract. In paragraph 6 and 9
the Supreme Court has observed thus:
" 6. To constitute an arbitration agreement, there must be an agreement that is to say the parties must be ad idem. Arbitrability of a claim depends upon the dispute between the parties and the
reference to the arbitrator. On appointment, he enters upon that dispute for adjudication. The finding of the arbitrator on the arbitrability of the claim is not conclusive, as under Section 33 ultimately it is the court that decides the controversy. In U.P.
Rajkiya Nirman Nigam Ltd. vs. Indure (P) Ltd. (1996) 2 SCC 667, a three-Judge Bench of this Court (to which one of us, K.
Ramaswamy, J. was a member) was to consider the question whether the arbitrator had jurisdiction to decide the arbitrability of the claim itself. In that context, the question arose : whether there was an arbitration agreement for reference to the Arbitrator? It was held that the arbitrability of the controversy of
the claim being a jurisdictional issue, the arbitrator cannot clothe himself with jurisdiction to conclusively decide whether or not he had power to decide his own jurisdiction. Relying upon the passage in Russel on Arbitration (19th Edn.) at p.99, this Court had held that it can hardly be within the arbitrator's jurisdiction
to decide whether or not a condition precedent to his jurisdiction has been fulfilled. The arbitrator had no power to decide his own jurisdiction. The arbitrator is always entitled to inquire whether or not he has jurisdiction to decide the dispute. He can refuse to deal with the matter at all and leave the parties to go to the Court if he comes to the conclusion that he has no power to deal with the matter; or he can consider the matter and if he forms the view that the contract upon which the claimant is relying on and
1 (1996) 3 SCC 568
from which, if established, he alone has jurisdiction, he can
proceed to decide the dispute accordingly. Whether or not the arbitrator has jurisdiction and whether the matter is referred to or is within the ambit of clause for reference of any difference or
dispute which may arise between the parties, it is for the court to decide it. The arbitrator by a wrong decision cannot enlarge the scope of the submission. It is for the court to decide finally the arbitrability of the claim in dispute or any clause or a matter or a thing contained therein or the construction thereof. ... ......"
"9. It would thus be seen that appointment of an arbitrator is founded upon the agreement between the parties. Once on his appointment either by consensus or by an order of the court, the
parties put forth their claim and participate in the proceedings, the parties acquiesce to the appointment of the arbitrator and the
award made thereon binds the parties. The party who has suffered the award is precluded from questioning the power and jurisdiction of the arbitrator to make the award. The reason being that the parties have by contract consented to the forum to
adjudicate their dispute and to give a decision, by a non-speaking or speaking award in terms of the agreement. This principle is inapplicable to the jurisdiction of the arbitrator to unilaterally enlarge his own power to arbitrate any o0f the disputes. It is seen
that by express agreement between the parties, arbitrability of the claim for refund of the hire charges was referred to arbitration and T. Raja Ram came to be appointed as arbitrator and entered
upon that reference. But when claim was made, he enlarged the dispute unilaterally without there being any agreement by the appellant. In fact they objected to the enlargement of the scope of the arbitration. Since arbitrator went on adjudicating the
disputes, they were left with no option but to participate in the proceedings as the claims were pressed for and parties submitted to the jurisdiction of the arbitrator. Therefore, it did not amount to acquiescence. The jurisdiction of the arbitrator is founded upon the agreement between the parties. To the extent of the
agreement, the parties are bound by the decision of the arbitrator. But the arbitrator cannot enlarge the scope of his arbitration and make in a non-speaking award, a lump sum amount of all claims, after enlarging his jurisdiction on non-accepted or objected claims......."
11. At this stage, a reference may be made to the relevant clauses of the
contract between the parties hereto providing for arbitration. Clause 56.1 of
the agreement provides that if any dispute or difference of any kind
whatsoever (other than those in respect of which, the decision of any person is,
by the contract, expressed to be final and binding) shall arise between the
Engineer or any other officers and the contractor in connection with or arising
out of the contract or the carrying out of the works, it shall in the first instance
be referred to and settled by the Commissioner. Clause 56.2 provides for
arbitration. As per the said clause, if the Commissioner failed to give notice of
his decision within a period of 90 days after being requested as aforesaid, or if
the contractor is dissatisfied with any such decision, the contractor may within
90 days after receiving notice of such decision or within 90 days after the
expiration of the first name period of 90 days (as the case may be) require that
the matter or matters in dispute be referred to arbitration. All disputes or
differences in respect of which the decision (if any) of the Commissioner has not
become final and binding as aforesaid shall be finally settled by arbitration as
prescribed in the arbitration agreement. As per clause 56.2, the arbitrator or
arbitrators shall have full power to open up review and revise any decision,
opinion, direction, certificate or valuation of the Commissioner and neither
party shall be limited in the proceedings before such arbitrator or arbitrators to
the evidence or arguments put before the Commissioner for the purpose of
obtaining his said decision. In the present case it is required to be noted that
before the Arbitrator, 8 claims were pressed into service by the appellant. It
seems that in the written statement no dispute about the claim was raised. As
stated above, in view of the observations of the Supreme Court in the case of
State of Orissa vs. Asis Ranjan Mohanty(supra) wherein a subsequent claim was
made before the new arbitrator and it is held by the Supreme Court that in
respect of additional claim it was for the arbitrator to examine the merits of the
claims raised by the respondent and to give a suitable award. In the instant
case, the arbitration clause clearly provides that the Arbitrator shall have full
power to open up, review and revise any decision, opinion, direction, certificate
or valuation of the Commissioner and neither party shall be limited in the
proceedings before such Arbitrator or arbitrators to the evidence or arguments
put before the Commissioner for the purpose of obtaining the said decision. It is
required to be noted that in the present case both the sides have led their
documentary evidence and have submitted that they did not want to lead any
oral evidence before the Arbitrator and, therefore, on merits so far as the eight
claims are concerned, the parties have contested the proceedings before the
Arbitrator. In so far as the judgment of the Supreme Court in the case of Orissa
Mining Corporation (supra) is concerned, it was in connection with the
proceedings under Section 20 of the Act of 1940 wherein it is held that when an
agreement is filed in court and order of reference is made under Section 20 (4)
of the Act of 1940, then the claim as a result of the order of reference is limited
to a particular relief and the arbitrator cannot enlarge the scope of the reference
and entertain fresh claims without a further order of reference from the Court.
It is required to be noted that the arbitrator has awarded a sum to the appellant
which is less than the amounts as originally claimed by the appellant before the
Commissioner. In view of the same, it cannot be said that any prejudice is
caused to the other side especially when the other side has also contested the
claim before the Arbitrator by placing their documentary evidence. The terms
of reference before the sole arbitrator was as under:
" In the matter of disputes arising out of the contract for supply
and delivery of C.I.Sluice Gates, contract NO. 30/SD/Gr.I between Ham Baker & Co. and Municipal Corporation of Greater Bombay, the Arbitrator to decide on the claims of the contractors and the counter claims of the Corporation and
decide the amount, if any payable by the Corporation to the Contractor in Pound and rupee currencies arising out of such claims."
The sole arbitrator gave directions to the parties for submission of statement of
claims, reply to the statement of claims, rejoinder by the claimants, etc. The
appellant thereafter submitted their statement of claims to which the
respondent submitted their sur-rejoinder. It is to be noted that under clause 56.2
of the arbitration agreement, the contractor, if dissatisfied with the decision of
the Commissioner, is permitted invoke arbitration clause which is to be treated
as de novo proceedings and the Arbitrator has given wide powers regarding
opening up, reviewing, revising any opinion, decision, valuation of the
Commissioner and that neither party was limited by the claims as originally
before the Commissioner. Considering the said arbitration clause, so far as eight
claims which have been adjudicated by the Arbitrator is concerned, it cannot be
said that the Arbitrator has exceeded the scope of arbitration and/or has
committed jurisdictional error in proceeding with the same and as pointed out
by Mr. Kamdar, in respect of 8 claims the respective parties were ad idem
consensus and that the same are within the jurisdiction of the Arbitrator for
which Mr. Kamdar has relied upon letters dated 27th April, 1991, 5th December,
1990, 27th April, 12991 addressed by the respondent to the sole Arbitrator and
the minutes of the meeting held on 18th April, 1991. As pointed out earlier, out
of 25 claims, ultimately parties agreed to go to the arbitration only in respect of
8 claims. It seems that the point regarding increase of quantum in respect of the
said claims seems to have been raised for the first time in the arbitration
petition. Even otherwise, as observed by the Supreme Court in the case of
McDermott (supra) that it is open to the parties to enlarge the scope of
reference by inclusion of fresh disputes and they must be held to have done so
when they file their statements putting forward claims not covered by the
original reference. In view of the same, we do not find any substance in the
objection raised that the arbitrator had no jurisdiction to enlarge the scope of
reference.
12. Even otherwise, looking to the arbitration clause provided in the
agreement, the Arbitrator has given power to determine the claim even de novo
and initially an objection was taken only regarding those claims which were not
put forward before the Commissioner and, therefore, 17 claims were taken out
and only 8 claims were referred to the Arbitrator which claims have been
adjudicated by the Arbitrator. Considering the aforesaid, in our view, it cannot
be said that the Arbitrator has committed jurisdictional error in proceeding
with the 8 claims and as pointed out by Mr. Kamdar that even otherwise while
adjudicating those 8 claims, Arbitrator has not awarded any additional amount
which were raised before the Commissioner. In the case of Ved Prakash Gupta
vs. Municipal Corporation of Greater Bombay, through the Municipal
Commissioner and others1, a learned single Judge of this Court has held that
clause 96 provides that a higher officer has to find out as to whether the view
taken by the Engineer with regard to the contention raised by the contractor is
correct or not. This is something like a statutory notice which is contemplated
before filing a suit against statutory bodies so that superior officers can apply
their mind and arrive at a particular decision. The superior officer has to
decide in his absolute discretion and not by holding any enquiry worked out in a
judicial manner. In our view, it cannot be said that the Commissioner of the
Corporation was acting as an Arbitrator in any manner or that it has a two tier
arbitration system. Considering the said aspect, we are not in a position to
agree with the view taken by the learned single Judge and, in our view, the
Arbitrator had jurisdiction to decide the dispute in connection with the eight
claims in question. On the aforesaid ground, the contention of the appellant is,
therefore, required to be upheld.
1 1999 (1) Bom.C.R. 112
13. The next point which is required to be considered is in connection
with admitting certain documents in evidence and proving the same. It is no
doubt true that the Evidence Act is not applicable to the arbitration proceedings.
In the case of Aboobaker Latif vs. Reception Committee of the 48th Indian National
Congress and another1 it is also held that the Evidence Act does not apply to
arbitration proceedings. It is submitted by Mr. Kamdar that since it is a non-
speaking award, this Court cannot come to the conclusion that the Arbitrator
has based his award relying on certain documents. It is submitted by Mr.
Kamdar that it cannot be spelled out as to whether the Award was passed on the
basis of these documents. However, in our view, even in case of a non speaking
order, principles of natural justice is required to be observed. Court can
certainly consider as to whether any legal evidence is available in the matter. It
is true that the power of the Court in such cases may be limited and this Court
cannot sit in appeal over the Arbitrator's Award and to find out sufficiency of
evidence. However, in case of procedural defect, the Court can still interfere
with such award even if the same is a non-speaking award. It is required to be
noted that there is nothing on record to show as to what was the rate of interest
charged at the relevant time in connection with the overdraft account. In the
case of Vinayak Vishnu Sahasrabudhe vs. B.G. Gadre and others2 a learned single
Judge of this Court has held that though the Arbitration Act does not provide
1 AIR 1937 Bombay 410 2 AIR 1959 Bombay 39
for the procedure to be followed by the arbitrators, even so, the Arbitrators are
bound to apply the principles of natural justice.
13. Reliance has been placed by Mr. Setelwad in the case of Wazir
Chand Karan Chand vs. Union of India and another1, wherein the Delhi High
Court has held that the Arbitrator is not bound by the technical rules of
procedure but he cannot ignore rules of natural justice. Even if the award is a
non-speaking order, it must be in accordance with law and in consonance with
the principles of natural justice. In the present case, the documents which were
not proved were admitted in evidence in spite of serious objections raised by the
Respondent. In our view, the learned single Judge was right in holding that the
said award suffers from non-application of mind and deserves to be set aside on
the aforesaid ground. At this stage, reference is required to be made to the
decision of Allahabad High Court in the case of Banwari Lal vs. Jagannath
Prasad and another2 wherein the Division Bench has observed in paragraph 6 as
under.
"6. It is a well established principle of law that an arbitrator
ought not to hear or receive evidence from one side in the absence of the other side without giving the side affected by such evidence the opportunity of meeting and answering it. In Russell on Awards (7th Edition page 191), the proposition is put thus:
"Neither side can be allowed to use any means or
1 AIR 1989 Delhi 175 2 AIR 1958 All 717
influencing his (the arbitrator's) mind, which are
not known to, and capable of being met and resisted by the other. As much as possible the arbitrator should decline to receive private
communications from either litigant respecting the subject matter of the reference.
It is a prudent course to make a rule of handing over to the opponent all written statements sent to
him by a party, and to take care that no kind of communication concerning the points under discussion be made to him without giving information of it to the other wide."
And, again, (Page 194):-
"This course of conduct, of examining one party, or the witnesses of one party, or receiving evidence from one party in the absence of the other, is often
adopted by mercantile arbitrators. But the Courts in the above instance and in many others, have strongly repudiated the idea that a different course is allowable in this respect in the case of mercantile
referees; and although the lawful usage of merchants may be imported into the contract of reference, they have said that the practice of
receiving evidence which the party affected has no opportunity of meeting is not a lawful one."
14. Mr. Setelvad has strongly relied upon the decision of the Supreme
Court in the case of M/s. Bareilly Electricity Supply Co. Ltd. vs. The Workmen and
others1 wherein it is held that the domestic tribunals are required to follow the
principles of natural justice. In paragraph 14 it has been held as under.
"... But the application of principle of natural justice does not imply that what is not evidence can be acted upon. On the
1 AIR 1972 SC 330
other hand what it means is that no materials can be relied
upon to establish a contested fact which are not spoken to by persons who are competent to speak about them and are subjected to cross-examination by the party against whom they
are sought to be used. When a document is produced in a Court or a Tribunal the question that naturally arises is, is it a genuine document, what are its contents and are the statements contained therein true."
15. In our view, even in case of non-speaking order, the Court can
examine the aforesaid aspect that accepting evidence behind the back of a party
is held to be a legal misconduct on the part of the arbitrator, as held by the
Delhi High Court in the case of Wazir Chand (supra).
16. Mr. Setelvad has submitted that the jurisdiction to remit an award
by the Court to the arbitrator is a discretionary jurisdiction and that the judicial
discretion exercised by the learned single Judge should not be interfered with
unless the discretion has been misused. The Appellate Court would not interfere
with the order passed by the learned single Judge in remitting the Award unless
it is found that the said discretion has been misused. To buttress this point, Mr.
Setelvad has relied upon the decision of the Supreme Court in the case of
Ramachandra Reddy & Co. vs. State of A.P. and others1 and the observations of
the Supreme Court in paragraph 5 are as under:
5. Under the Arbitration Act, Section 16 is the provision under which the court may remit the award for reconsideration of an
1 (2001) 4 SCC 241
arbitrator and necessity for remitting the award arises when
there are omissions and defects in the award, which cannot be modified or corrected. Remission of an award is in the discretion of the court and the powers of the court are circumscribed by
the provisions of Section 16 itself. Ordinarily, therefore, a court may be justified in remitting the matter if the arbitrator leaves any of the matters undetermined or a part of the matter which had not been referred to and answered and that part cannot be separated from the remaining part, without affecting the
decision on the matter, which was referred to arbitration or the award is so indefinite as to be incapable of execution or that the award is erroneous on the face of it. Discretion having been conferred on the court to remit an award, the said discretion has
to be judicially exercised and an appellate court would not be justified in interfering with the exercise of discretion unless the
discretion has been misused. What is an error apparent on the face of an award which requires to be corrected, has always been a subject matter of discussion. An error of law on the face of the award would mean that one can find in the award or a
document actually incorporated thereto stating the reasons for a judgment some legal propositions which are the basis of the award and which can be said to be erroneous. Documents not incorporated directly or indirectly into the award cannot be
looked into for the purpose of finding out any alleged error. The courts are not to investigate beyond the award of the arbitrators and the documents actually incorporated therein and, therefore,
when there would be no patent error on the face of the award, it would not be open for the court to go into the proceedings of the award. If the application for remittance filed by the claimants invoking jurisdiction of the court under Section 16 is
examined from the aforesaid standpoint and if the order of the learned civil court, remitting claim Item 1 is tested in the light of the discussions made above, the conclusion is irresistible that no case for remittance had been made out and the learned trial Judge exercised his discretion on the grounds which do not
come within the four corners of the provisions of Section 16 of the Arbitration Act. In fact no reasons had been ascribed for interference with the award, rejecting claim item 1 and for remittance of the same. The High Court being the court of appeal, was therefore fully justified in exercise of its appellate power in correcting the error made by the Civil Judge in remitting claim Item 1."
17. In the case of Sangamner Bhag Sahakari Karkhana Ltd. vs. Krupp
Industries Ltd.1, it has been held by the Supreme Court that the Appellate Court
was not justified in interfering with the exercise of discretion unless it is misused.
18. Considering the case law on the subject and facts and circumstances
of the case, in our view, admitting certain documents in evidence by the
Arbitrator, without the same being proved , is an act of legal misconduct. In our
view, in blatant breach of the principles of natural justice the Arbitrator
permitted the documents to be admitted in evidence, inspite of repeated
objections raised by the respondent. By receiving such documents, therefore,
amounts to a procedural error which can also be said to in breach of principles
of natural justice. The learned single Judge has given appropriate reasons in this
behalf and considering the facts of the case, we are in agreement with the view
taken by the learned single Judge on the aforesaid aspect. Since the learned
single Judge in an arbitration petition has exercised discretion by remitting the
matter to the Arbitrator who is now in charge of adjudication of remaining 17
claims, in our view, the said decision of the learned single Judge is not required
to be interfered with by us in this appeal. Since the original arbitrator has died
and since the Arbitrator to whom the matter is remitted by the learned single
Judge i.e. Justice H. Suresh (Retd.) is seized of the matter regarding remaining
17 claims, it would be just and proper that these eight claims also now should be
adjudicated by the said Arbitrator. Accordingly, the award of the Arbitrator is
1 (2002) 5 SCC 417
required to be set aside which has rightly been set aside by the learned single
Judge on the ground of admitting certain documents without the same being
proved in evidence. Even though it is a non-speaking order, in our view, this
Court can interfere with such an Award, if there is procedural irregularity or
when there is an error apparent on the face of record and it cannot be said that
such defect cannot be cured by the Court or beyond the reach of the Court in an
arbitration petition. This appeal and the Notice of Motion are accordingly
dismissed by upholding the view of the learned single Judge on the point about
the admissibility of the documents in question and only on the aforesaid point,
the order of the learned single Judge is upheld.
19. Considering the fact that the proceedings are very old, the learned
Arbitrator may decide the reference and give his award within three months from
the date of receipt of a copy of this order from the parties. The parties may
approach the Arbitrator within a period of fifteen days from today and the
Arbitrator may thereafter declare his award within three months from the date
of appearance of the parties before the Arbitrator.
P.B. MAJMUDAR, J.
ANOOP V. MOHTA, J.
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!