Citation : 2017 Latest Caselaw 1736 Bom
Judgement Date : 17 April, 2017
1 Arb Appeals 7,8 & 9 of 2013
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
Arbitration Appeal No. 7 of 2013
With
Civil Application No.4637 of 2013
Vitthalrao Shinde Sahakari Sakhar
Karkhana Ltd. Gangamai Nagar,
Pimpalner, Taluka Madha,
District Solapur & Another. .. Appellants.
Versus
Gangapur Sahakari Sakhar Karkhana
Ltd. Raghunathnagar,
Taluka Gangapur,
District Aurangabad. .. Respondent.
----
Shri. R.N. Dhorde, Senior Advocate, instructed by Shri.
V.R. Dhorde, Advocate, for appellants.
Shri. S.V. Adwant with Miss. Neha Kamble, Advocates, for
respondent.
----
And
Arbitration Appeal No. 8 of 2013
Vitthalrao Shinde Sahakari Sakhar
Karkhana Ltd. Gangamai Nagar,
Pimpalner, Taluka Madha,
District Solapur & Another. .. Appellants.
Versus
::: Uploaded on - 04/05/2017 ::: Downloaded on - 27/08/2017 23:38:43 :::
2 Arb Appeals 7,8 & 9 of 2013
Gangapur Sahakari Sakhar Karkhana
Ltd. Raghunathnagar,
Taluka Gangapur,
District Aurangabad. .. Respondent.
----
Shri. R.N. Dhorde, Senior Advocate, instructed by Shri.
V.R. Dhorde, Advocate, for appellants.
Shri. S.V. Adwant with Miss. Neha Kamble, Advocates, for
respondent.
----
And
Arbitration Appeal No. 9 of 2013
With
Civil Application No.4640 of 2013
Vitthalrao Shinde Sahakari Sakhar
Karkhana Ltd. Gangamai Nagar,
Pimpalner, Taluka Madha,
District Solapur & Another. .. Appellants.
Versus
Gangapur Sahakari Sakhar Karkhana
Ltd. Raghunathnagar,
Taluka Gangapur,
District Aurangabad. .. Respondent.
----
Shri. R.N. Dhorde, Senior Advocate, instructed by Shri.
V.R. Dhorde, Advocate, for appellants.
Shri. S.V. Adwant with Miss. Neha Kamble, Advocates, for
respondent.
----
::: Uploaded on - 04/05/2017 ::: Downloaded on - 27/08/2017 23:38:43 :::
3 Arb Appeals 7,8 & 9 of 2013
Coram: T.V. NALAWADE, J.
Date: 17 April 2017
ORDER:
1) The appeals are filed by Vitthalrao Shinde
Sahakari Sakhar Karkhana (hereinafter referred to as
"VSSSK") to challenge the decision given by the learned
Principal District Judge Aurangabad in a proceeding filed
under section 34 of the Arbitration and Conciliation Act,
1996 (hereinafter referred to as "the Act"). The Arbitral
Tribunal has allowed the claims of Gangapur Sahakari
Sakhar Karkhana (hereinafter referred to as "GSSK"). It is
the case of the VSSSK that the counter claim made by it
is not decided by the Arbitrator. The proceeding was filed
under section 33(4) of the Act and this application is also
rejected by the Arbitrator. To challenge the decision of the
Arbitrator, the proceedings were filed under section 34 of
the Act by the VSSSK and one proceeding was filed by
GSSK as interest was not awarded on the claim amount by
the Arbitrator. The learned Principal District Judge has
dismissed the proceedings filed by VSSSK and the
proceeding filed by GSSK is allowed. Both the sides are
heard.
4 Arb Appeals 7,8 & 9 of 2013
2) The parties are cooperative sugar factories
registered under the Maharashtra Cooperative Societies
Act, 1960. GSSK was indebted and it was running in
losses. GSSK approached VSSSK and requested to run the
factory on partnership basis. As per the provision of
Section 20 of the Maharashtra Cooperative Societies Act,
approval of the Commissioner of Sugar, Maharashtra
State, whose post is equivalent to the post of the Registrar
under the said Act, is involved in the process of granting
approval and the State Government has also ultimate
power to consider this point. After such approval
partnership agreement was made and it was registered.
Factory premises including machinery was handed over
to VSSSK by GSSK prior to sugarcane crushing season of
2006-2007 and from the crushing season 2006-2007
VSSSK was to run the factory under the agreement for
five years.
3) The main terms and conditions of the contract
which need to be considered and used in the present
matter were as follows:-
5 Arb Appeals 7,8 & 9 of 2013
(i) Every year (for each crushing season) VSSSK
was to pay the rent of Rs.200 lakh. This amount
was to be paid in three installments like Rs.100
lakh at the time of starting of the crushing season,
Rs.50 lakh within the three months from the
starting of the crushing season and the remaining
Rs.50 lakh at the conclusion of the crushing season;
(ii) Amount @ Rs.71 per metric tonne was to be
paid by VSSSK to GSSK as variable amount on the
basis of sugarcane crushed by VSSSK for every
season;
(iii) VSSSK was to pay the taxes during the
aforesaid period and if any taxes were due prior to
the date of the agreement, that amount was also to
be paid by VSSSK. Such liabilities which were
already in existence were to be discharged by
VSSSK and the payments made for such liabilities
were to be adjusted against the aforesaid amount
which was payable to GSSK every year. There was
also loan taken by GSSK from the State
6 Arb Appeals 7,8 & 9 of 2013
Cooperative Bank and so amount against it was to
be deposited by VSSSK in the account of GSSK in
the State Cooperative Bank.
(iv) VSSSK was to comply the provisions of
various Acts like Provident Fund Act, Essential
Commodities Act etc. VSSSK was to pay
contribution for provident fund in respect of the
employees who were already working. If already
some amount was due under that head that amount
was also to be paid by VSSSK and this amount
could have been adjusted as against the amount
which was payable to GSSK.
(v) If there was capital investment made by
VSSSK for running the factory then the
depreciation in respect of agreement period was
to be deducted from that amount and the VSSSK
was entitled to recover the remaining amount from
GSSK after the contract period;
(vi) VSSSK was to pay 75% of the salary to the
employees already employed by GSSK. Even
7 Arb Appeals 7,8 & 9 of 2013
retirement benefits like payment of gratuity in
respect of employees who were to retire during the
contract period were to be given by VSSSK.
4) There were other conditions like VSSSK was to
pay Statutory Minimum Price to the farmers as fixed by
the Government but this point of the entitlement of the
farmers from this factory is not the point in issue in the
present matter.
5) VSSSK worked for two consecutive crushing
seasons like 2006-2007 and 2007-2008 and then it
abandoned the work. As per the agreement, the Sugar
Commissioner was to act as the sole Arbitrator for giving
decision on the disputes and so GSSK referred the dispute
to the Sugar Commissioner after notice to the VSSSK.
GSSK made following two claims before the sole
Arbitrator:-
(a) The amount of Rs.611.19 lakh as the amount
of rent and the variable amount at the rate of
Rs.71 per metric ton of the sugarcane crushed
8 Arb Appeals 7,8 & 9 of 2013
during the aforesaid two seasons and 14% interest
on this amount from the date when the amount
had become due;
(b) The amount of Rs.255.61 lakh as the amount
which was due to the employees under the head of
salary etc. with interest at the rate of 14% per
annum from the date when the amount had
become due.
Thus the total claim of Rs.866.80 lakh with interest was
made before the sole Arbitrator by GSSK.
6) VSSSK filed written statement to the aforesaid
claims and denied the claim of GSSK. In the written
statement VSSSK made counter claim and following main
contentions were made in the written statement:-
(i) For crushing season 2006-2007 VSSSK had
paid Rs. 100 lakh to GSSK by depositing the
amount in the account of GSSK in Maharashtra
State Cooperative Bank and it had paid Rs.14.03
9 Arb Appeals 7,8 & 9 of 2013
lakh as subsidy granted under the head of loss
sustained over recovery and the amount of
Rs.85.36 lakh as the amount paid towards income
tax etc. which had already become due, prior to
the date of agreement. Thus VSSSK contended that
it had already paid amount of Rs.199.39 lakh to
GSSK.
(ii) That VSSSK had invested the amount of
Rs.299.52 lakh as capital investment for keeping
the factory functioning.
(iii) The amount which was available as the price
with GSSK on store, molasses and sugar of
Rs.217.48 lakh.
7) In the written statement VSSSK contended that
as per the agreement which was made subsequently,
GSSK had given up the rent and also variable amount of
Rs.71 per metric ton for the year 2007-2008 and so that
amount was not payable to GSSK by VSSSK. In the written
statement VSSSK contended that after the adjustment of
10 Arb Appeals 7,8 & 9 of 2013
the aforesaid amount, amount of Rs.336.64 lakh was
payable by GSSK to VSSSK. VSSSK contended that it was
entitled to get interest at the rate of 16% per annum on
the amount when from the date when the amount had
become due and this amount was claimed as counter
claim. This case of VSSSK was denied by GSSK by filing
rejoinder.
8) The sole Arbitrator who was also the
Commissioner of Sugar collected report from the Regional
Joint Director of Sugar Pune on factual aspects of
aforesaid contentions. On the case of capital investment
made by VSSSK opinion of expert like Vasantdada Sugar
Institute Manjari (Pune) was taken. It can be said that
such step was possible in view of provision of section 26 of
the Act. On the basis of these reports and in the inquiry,
the sole Arbitrator held that VSSSK had made investment
of Rs.295.96 lakh and after deducting 10% depreciation
on that amount, VSSSK was entitled to get back the
amount of Rs.228.53 lakh. The learned sole Arbitrator
considered the aforesaid claims raised by VSSSK in
respect of price of the store, molasses and sugar available.
11 Arb Appeals 7,8 & 9 of 2013
However, most of this material was lifted with the
permission of High Court by VSSSK and so the molasses,
sugar and value the remaining stock was considered as
around Rs. 59.63 and this amount is considered by the
learned sole Arbitrator as the amount which can be
deducted from the claim made by GSSK.
9) The learned sole Arbitrator has considered the
claim of GSSK in respect of the amount which was
demanded by the employees under the head of salary etc.
and on that point it is observed that the amount was
deposited in High Court and this point was already
decided. The claim of VSSSK that it had deposited amount
of Rs.100 lakh in Maharashtra State Cooperative Bank, it
had paid the amount of Rs.14.03 lakh (for crushing season
2006-2007) which was subsidy amount towards the loss in
respect of recovery and it had paid amount of Rs.97.36
lakh towards amount of taxes which was already due and
also the amount of Rs.91.20 lakh as subsidy amount
received towards loss in respect of recovery for crushing
season 2007-2008 are considered by the learned sole
Arbitrator. It is already observed that the amount of
12 Arb Appeals 7,8 & 9 of 2013
Rs.228.53 lakh, the amount towards capital investment
made by VSSSK can be considered by the learned sole
Arbitrator and all these amounts are held to be due from
GSSK. As to interest amount which was claimed by GSSK
there was no agreement that interest is not payable and
there is the record in respect of sugarcane crushing and
so there was no problem in calculating the exact amount
due to GSSK. After deducting the aforesaid amounts
mentioned by the VSSSK learned sole Arbitrator has held
that the amount Rs.181.65 lakh was due from VSSSK to
GSSK and award in respect of that amount was given.
However, interest on this amount was not awarded.
10) The aforesaid award was delivered by the
learned sole Arbitrator on 5-8-2010. Application under
section 33 of the Act was filed by VSSSK on 24-8-2010,
within 30 days from the date of the award. In the
application filed under section 33, VSSSK contended that
the amount of Rs.336.34 lakh which is the amount
towards fixed rent (Rs.200 lakh) and the variable amount
at the rate of Rs.71/- per metric ton in respect of crushing
season 2007-2008 could not have been awarded in favour
13 Arb Appeals 7,8 & 9 of 2013
of GSSK as this claim was already waived by GSSK and
this circumstance is not considered by the learned sole
Arbitrator. In the proceedings under section 33 it was
further contended by VSSSK that the aforesaid contention
ought to have been considered as counter claim of VSSSK
and that claim is not decided separately. GSSK contested
this contention by filing reply. By order dated 15-12-2010
the learned sole Arbitrator rejected this application. The
learned sole Arbitrator has held that so called request of
VSSSK, that the aforesaid amount was waived by the
GSSK cannot be considered as that agreement is not part
of the registered agreement of partnership. The learned
Arbitrator has referred to the terms and conditions of the
contract which require that in case any change is made in
the terms and conditions of the partnership agreement,
such change needs to be in writing and signed by both
the sides.
11) The learned Principal District Judge has held
that the proceeding Nos.103/2011 and 104/2011 filed by
GSSK under section 34 of the Act were not filed within
prescribed period of limitation (as per the provision of
14 Arb Appeals 7,8 & 9 of 2013
section 34 of the Act). On this main ground these two
proceedings of VSSSK are dismissed. The proceedings
under section 34 were filed by VSSSK on 9-3-2011 when
the sole Arbitrator had delivered the award on 5-8-2010.
The application under section 33 was rejected on 15-12-
2010. The learned Principal District Judge has held that
the relevant date for filing proceeding under section 34 of
the Act is 5-8-2010 and not 15-12-2010. On merits the
learned Principal District Judge has observed that no
change in the previous written contract and it was
registered agreement and so the claim of waiver of rent
etc. made by VSSSK could not have been considered by
the learned sole Arbitrator.
12) From the aforesaid contentions and the facts &
circumstances it can be said that following three points
need to be decided in the present matter :-
(1) whether only due to the circumstance that
proceeding was filed by VSSSK under section 33
of the Act, in law it can be presumed that it was
necessary for the learned Arbitrator to hold that
15 Arb Appeals 7,8 & 9 of 2013
it was filed under section 33(4) of the Act and
the decision can be treated as the additional /
supplementary award ?
(2) whether the limitation period as mentioned in
section 34 of the Act will start to run from the date
of the original award or from the date of the
decision of the application purportedly filed under
section 33 of the Act ?
(3) whether the learned Principal District Judge
has power to award interest in proceeding filed
under section 34 of the Act when the sole
Arbitrator had not awarded the interest.
13) Point Nos.1 and 2 : At the outset due to the
facts and circumstances of the present matter it needs to
be observed that the contention of the appellant that there
was resolution of GSSK to waive rent and so VSSSK was
not bound to pay the fixed rent of Rs.200 lakh and
variable amount at the rate of Rs.71 PMT in respect of
sugarcane crushed cannot be taken as the counter claim
or even as the set-off claim. As the things did not
16 Arb Appeals 7,8 & 9 of 2013
materialize it was a defence taken by VSSSK to the claims
made by GSSK. The claims of GSSK were on the basis of
terms and conditions of the written contract and it can be
said that there was defence of VSSSK that this amount
was waived by GSSK.
14) It needs to be ascertained as to whether such
defence could have been considered by the learned sole
Arbitrator. It is true that this contention was not touched
by the learned sole Arbitrator in the initial award though
it was touched while rejecting the application filed under
section 33 of the Act. In this regard it is not disputed that
there was written agreement of partnership between the
parties and this agreement was possible only due to the
approval of the competent authority. In the present matter
there was resolution of the managing committee of GSSK
to waive such amount but this proposal which was made
before the authority, State Government, was not accepted
and so the original agreement was not changed. In law
such decision could not have been taken by GSSK and
GSSK could not have waived it as interests of farmers,
creditors, share-holders were involved and only the
17 Arb Appeals 7,8 & 9 of 2013
authority could have taken decision on this point. Further,
as per clause 46 of the agreement to make such change
written agreement between the parties was necessary.
Such agreement could not come into existence due to
aforesaid circumstances.
15) The learned sole Arbitrator was to decide the
disputes arising out of contract in which there was term of
arbitration. As there was no change in the initial contract,
there was no scope to learned sole Arbitrator to consider
the defence of waiver taken by VSSSK. In view of these
circumstances, this Court has no hesitation to hold that
the learned sole Arbitrator had not committed error in
not touching this defence of VSSSK while deciding the
dispute. The provisions of sections 10, 23 and 25 of the
Contract Act read with the provision of section 20 of the
Maharashtra Cooperative Societies Act 1960 are relevant
on this point.
16) When the contention of waiver could not have
been considered by the learned sole Arbitrator, there was
no possibility of raising this dispute under section 33(4)
18 Arb Appeals 7,8 & 9 of 2013
of the Act. Thus, this contention of VSSSK was not within
the purview of provision of section 33(4) of the Act. It can
be said that the learned sole Arbitrator had refused to
touch this point as it was beyond his jurisdiction and by
filing proceeding under section 33(4) of the Act, virtually
review of the said Award was sought by VSSSK. Such
review is not possible under the provision of section 33 of
the Act. Relevant portions of section 33 are Section 33(4)
and 33(5) and they are as under :
"33. Correction and interpretation of award; additional award :
(1) . . . .
(2) . . . .
(3) . . . .
(4) Unless otherwise agreed by the parties, a party with notice to the other party, may request, within thirty days from the receipt of the arbitral award, the arbitral tribunal to make an additional arbitral award as to claims presented in the arbitral proceedings but omitted from the arbitral award.
(5) If the arbitral tribunal considers the request made under sub-section (4) to be justified, it shall make the additional arbitral award within sixty days from the receipt of such request."
17) From the aforesaid provision it can be said that
the provision becomes applicable when the decision on a
19 Arb Appeals 7,8 & 9 of 2013
particular claim is possible through arbitration. In the
present matter, the decision on the case of waiver was not
possible through arbitration. Thus the application filed by
VSSSK was not within the scope of provision of section
33(4) of the Act and as such application was not tenable,
the order made on the application cannot be used by
VSSSK for contending that the period of limitation started
when this application was rejected by the learned sole
Arbitrator. This Court has no hesitation to hold that the
time started to run for filing proceeding under section 34
of the Act when the learned sole Arbitrator delivered the
award i.e. from 5-8-2010 and not from 15-12-2010 when
the so called application under section 33 came to be
rejected by the learned sole Arbitrator. This discussion is
sufficient to hold that the proceedings filed by VSSSK
under section 34 of the Act were not filed within the
prescribed period of limitation. So the Point Nos.1 and 2
are answered against VSSSK.
18) Learned counsel for GSSK placed reliance on a
case decided by Division Bench of this Court at the
Principal Seat viz Appeal No.35/2013 in Arbitration
20 Arb Appeals 7,8 & 9 of 2013
Petition No.47/2009 ( Kritika Nagpal v. Geojit Financial
Services Ltd.) decided on 25-6-2013. The provisions of
the old Act of 1940 and the new Act of 1996 are compared
by the Division Bench of this Court and it is observed that
there is no provision to remit the award in view of the
wording of the provision of section 34(4) of the Act. By
using this provision learned counsel for GSSK submitted
that this Court cannot allow the appeals and direct the
learned sole Arbitrator to reconsider and the learned
Principal District Judge cannot remand the matter back to
the Arbitrator. On this point learned Senior Counsel for
VSSSK placed reliance on the case reported as (2009) 10
SCC 259 (Som Datt Builders Ltd. v. State of Kerala) . In
this case the Apex Court has laid down that when the
Award is not sustainable (due to absence of reasons
under the Act 1996), in view of provision of Section 34(4)
of the Act, opportunity can be given to the Arbitral
Tribunal to give reasons. The facts show that the decision
of the High Court was set aside and direction was given to
the Arbitral Tribunal to give reasons to justify the award
and after that the District Court was to hear the matter
which was pending in District Court under section 34 of
21 Arb Appeals 7,8 & 9 of 2013
the Act. These observations of the Apex Court were not
considered by the Division Bench of this Court and it can
be said that at least for the aforesaid purpose the matter
could have been remanded to the learned sole Arbitrator
if there was such requirement in the present matter.
19) The learned counsel for GSSK placed reliance
on some observations made by the Allahahad High Court
in the case reported as 2016(5)ADJ14 = Manu /UP/
0560/2016 (Indian Oil Corporation Ltd. v. Vidyawati
Construction Company). On the basis of the observations
made in this case, learned counsel submitted that notice
ought to have been given before filing proceeding under
section 33(4) of the Act by VSSSK to GSSK and unless
there was agreement between the parties to get additional
award, it was not possible to entertain and decide the
application filed under section 33(4) of the Act. There are
such observations of Allahabad High Court but with due
respect to these observations, this Court holds that in
view of the many decisions of the Apex Court, one of
which can be referred to as (2012) 12 SCC 581 (State of
Goa v. Pravin Enterprises) , there is no necessity of giving
22 Arb Appeals 7,8 & 9 of 2013
notice of again referring the matter to the Arbitrator
under section 33 and for taking consent of the other party.
20) In the case of Pravin Enterprises (cited supra)
the Apex Court has referred and interpreted the
provisions of Sections 2(a), 8, 11, 16, 21 and 23 of the Act
and following observations are made :-
"41. The position emerging from the above discussion may be summed up as follows :
(a) Section 11 of the Act requires the Chief Justice or his designate to either appoint the arbitrator(s) or take necessary measures in accordance with the appointment procedure contained in the arbitration agreement. The Chief Justice or the designate is not required to draw up the list of disputes and refer them to arbitration. The appointment of the Arbitral Tribunal is an implied reference in terms of the arbitration agreement.
(b) Where the arbitration agreement provide for referring all disputes between the parties (whether without any exceptions or subject to exceptions), the arbitrator will have jurisdiction to entertain any counterclaim, even though it was not raised at a stage earlier to the stage of pleadings before the arbitrator.
(c) Where however the arbitration agreement requires specific disputes to be referred to arbitration and provides that the arbitrator will have the jurisdiction to decide only the disputes so referred, the arbitrator's jurisdiction is controlled by the specific reference and he cannot travel beyond the reference, nor entertain any additional claims or counterclaims which are not part of the disputes specifically referred to arbitration."
23 Arb Appeals 7,8 & 9 of 2013
21) The aforesaid observations are not squarely in
respect of the provision section 33(4) of the Act but this
Court holds that those observations can be made
applicable by considering the object behind the provisions
of section 11 and section 33(4) of the Act. It is settled law
that when counter claim is filed before the Arbitrator, as
dispute, it is the duty of the Arbitrator to decide that claim
also. The provision of section 33(4) of the Act only says
that if the Arbitrator has omitted to decide such claim,
the party who had filed such claim can bring this omission
to the notice of the learned Arbitrator. The Arbitral
Tribunal is already constituted and so the notice
mentioned in section 33(4) is not the notice which can be
called as mandatory and of the nature mentioned in
section 11 of the Act. This Court has no hesitation to
observe that the purpose behind this notice is only to give
an opportunity to other side to have its say and contest
the matter raised before the Arbitral Tribunal. Thus, it
cannot be said that the consent of other side who will be
benefited due to such omission is necessary for
application under section 33(4) of the Act. If such
interpretation of provision of section 33(4) is done, then
24 Arb Appeals 7,8 & 9 of 2013
this provision will be become otiose. It can be said that
when the omission is brought to the notice of the
Arbitrator under section 33(4) of the Act, it will be the
duty of the so called party applying under section 33(4) of
the Act and the Arbitrator to see that the other side gets
opportunity to contest this contention also. Thus, there is
no force in the contention made by the learned counsel for
the respondent on this point.
22) The learned Senior Counsel for the appellant
placed reliance on many reported cases in support of his
submission that the time started to run from the date of
disposal of the application filed under section 33(4) of the
Act. One such case is 2010(1) Arbitration Law Report 344
of Delhi High Court (Division Bench). The facts of this
reported case were totally different. The said High Court
held that the plea raised was itself not within the ambit of
section 33(1)(a)(b). Further, the application under section
33 was filed after expiry of 30 days period mentioned in
this section. Thus, the other point and particular the point
raised in the present mater, the submission made by the
learned Senior Counsel has no support of the Delhi High
25 Arb Appeals 7,8 & 9 of 2013
Court also. On this point many other reported cases were
cited by the learned Senior Counsel for the appellant.
Reliance was placed on the following cases by the learned
Senior Counsel for the appellant:-
(1) (2012) 12 SCC 581 (State of Goa v. Praveen Enterprises)
(2) AIR 2006 SC 1796 (State of Haryana v. Ranbir alias Rama).
Learned counsel for the respondent has placed reliance on
following cases :
(1) AIR 2013 Calcullta 186 (State of W.B. v. M/s B.B.J. Construction Cl. Lt.)
(2) AIR 2010 SC 3543 (M/s Rashtriya Chemicals and Fertilizer Ltd. v. M/s Chowgule Brother and Or)
(3) (2010) 11 SCC 593 (Supreme Paper Mills Limited v.
Assistant Commissioner)
(4) (2007) 2 SCC 230 (Raghunath Rai Bareja v. Punjab National Bank)
(5) 2016 (5) ADJ74 (Indian Oil Corporation Lt. v.
Vidyawati Construction Company)
(6) 2012 (2) CG.L.R.W.417 (M/s Shadani Builders v. M/s Begraj Agrawal)
(7) 2016(5) LJSOFT 2 (Blue Prime Aluminum Lt. v. L & T Finance Ltd)
26 Arb Appeals 7,8 & 9 of 2013
(8) MANU/TN/2902/2014 (R.R. Donnelley Publishing India Pvt. Ltd. v. Canara Traders and Printers Private Limited)
23) The cases which are relevant for the present
purpose are already referred and considered by this
Court. The other cases are not squarely applicable to the
present matter and so those cases are not considered in
detail.
24) Point No.3 : On the point of the entitlement
of the party to get interest on the claim which is allowed
by the Arbitral Tribunal, the provisions of the Act first
needs to be seen. The provision is section 31(3)(a), (b) and
31(1)(a) & (b) of the Act. That portion of the section runs
as under :
"31. Form and contents of arbitral award.--
(1) . . . .
(2) . . . .
(3) The arbitral award shall state the reasons upon which it is based, unless,--
(a) the parties have agreed that no reasons are to be given, or
(b) the award is an arbitral award on agreed terms under section 30.
27 Arb Appeals 7,8 & 9 of 2013
(4) . . . .
(5) . . . .
(6) . . . .
(7) (a) Unless otherwise agreed by the parties, where and in so far as an arbitral award is for the payment of money, the arbitral tribunal may include in the sum for which the award is made interest, at such rate as it deems reasonable, on the while or any part of the money, for the whole or any part of the period between the date on which the cause of action arose and the date on which the award is made.
(b) A sum directed to be paid by an arbitral award shall, unless the award otherwise directs, carry interest at the rate of two per cent higher than the current rate of interest prevalent on the date of award, from the date of award to the date of payment.
Explanation.-- The expression "current rate of interest" shall have the same meaning as assigned to it under clause (b) of section 2 of the Interest at, 1978 (14 of of 1978)"
25) Aforesaid provision shows that if there is no
agreement contrary to the provisions made in this section
then the Arbitral Tribunal can award interest and the
interest can be 18% per annum. In the present matter
there was no agreement between the parties that a party
will not be entitled to get interest on the amount like fixed
rent and variable amount at the rate of Rs.71/- PMT of the
sugarcane crushed by present appellant. Thus, there was
no provision to prevent the claim of the interest and grant
28 Arb Appeals 7,8 & 9 of 2013
of the interest. In spite of this circumstance, this point
was not touched by the learned Arbitrator. The learned
Principal District Judge has considered the scope of
provision of section 34 of the Act and also the aforesaid
provision of the Act. The learned Principal District Judge
has granted interest at the rate of 10% per annum from
the date of filing the claim till the date of the award and
the interest at the rate of 18% per annum from the date of
the award till the date of realisation of the amount is
awarded. The power is discretionary in nature and
considering the scope of the aforesaid two provisions and
it is commercial transaction, this Court holds that the
learned Principal District Judge has not committed any
error in granting the interest at the aforesaid rates. Thus,
on this point it is not possible to interfere in the decision
given by the learned Principal District Judge on this
matter. In the result, all the appeals stand dismissed.
Pending civil applications stand disposed of.
Sd/-
(T.V. NALAWADE, J.)
rsl
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!