Citation : 2017 Latest Caselaw 4221 Bom
Judgement Date : 10 July, 2017
1/30 arbpst 5602.17.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
APPELLATE SIDE CIVIL JURISDICTION
ARBITRATION APPEAL (ST) NO.5602 OF 2017
WITH
CIVIL APPLICATION NO.5 OF 2017
IN
ARBITRATION APPEAL (ST) NO.5602 OF 2017
...
Maharashtra Cricket Association
Through Mr. Riyaz Bagban ....Appellant/Applicant
V/S
Shapoorji Pallonji And Co. Pvt. Ltd. ....Respondent
...
Mr.Vineet B.Naik,Sr.Advocate i/by Sukand Ravindra Kulkarni for the
Appellant/Applicant.
Mr.Ravi Kadam,Sr.Adv a/w Shailesh Mendon a/w Mr.Omkar Bade
i/by Desai & Diwanji, for the Respondent.
...
CORAM : A.A. SAYED, J.
RESERVED ON : 3 MAY 2017
PRONOUNCED ON : 10 JULY 2017
JUDGMENT:
The Appellant has filed this Appeal under section 37 of the
Arbitration & Conciliation Act, 1996 (hereinafter referred to as "Arbitration
Act") challenging the order dated 20 January 2017 passed by the District
Judge, Pune, in an Application filed by the Respondent under section 9 of
the Arbitration Act. By the impugned order the District Judge allowed the
2/30 arbpst 5602.17.doc
Application and directed the Appellant to deposit an amount of
Rs.172,32,26,873/- in any nationalized bank in the account of joint
names of the parties within one month from the date of the order. For the
sake of convenience of reference, the Appellant shall be referred to as
MCA and the Respondent as SPCL.
2. A tender notice was published by MCA for construction of an
International Cricket Stadium at Gahunje, Pune, in September 2009.
SPCL participated in the tender and succeeded in the bid and a tender
document was executed between the parties. A work order was issued to
SPCL. A contract Agreement was executed between the parties on 1
February 2010. The consideration for the construction work was fixed at
Rupees 193 crores exclusive of 4.12% service tax.
3. Clause 2 of the Agreement and clause 1.1.2(a) of Volume I of the
Tender Documents stipulate that the Tender Documents shall form part of
the contract. Under the Tender Documents the Project Manager was
required to be appointed by MCA. The material portion of Clause 6 of the
Agreement which sets out particulars of some clauses of Volume I of the
Tender Documents is extracted hereunder:
3/30 arbpst 5602.17.doc
Clause General Conditions of Contract Particulars
No.
2.1 Date of Commencement 07 December 2009 or within
15 days of issue of the Work
Order
2.2 Date of Completion 06 April 2011
2.6.0 Amount of Penalty/Liquidated 0.5% of Contract value per
Damages The Contractor is bound to week of delay. Limited to complete the work as per the maximum 10% of Contract approved program. In the event of Value.
the Contractor failing to complete the work as per approved program, the Contractor shall be liable to pay penalty.
2.8.0 Defects Liability Period 18 months from the date of issue of completion certificate under clause 2.8.0
3.4.6. Time of Payment 7% of approved Running
a) Period of honoring Running Account Bill amount to be paid Account Bill Amount as under:
(i) 55% of approved R A Bill amount within 10 days of submission by the Project Manager
4/30 arbpst 5602.17.doc
(ii) Balance 15% of the approved R A Bill amount within 28 days of submission by the Project Manager
b) Deferred Payment Scheme Balance 30% of approved R A Bill in 3 annual installments starting from October 2012
9.3.0 Security Deposit, Retention Money 5% of Contract value collected The Contractor shall deposit an as under amount equal to 5% of the Contract Price as Security Deposit and Retention Money.
i) Security Deposit at the starting of i) Security Deposit 2.5% of project in form of BG Contract Value in form of BG
ii) Retention Money to be deducted ii) Retention Money 2.5% of at prorate percentage basis from Contract Value shall be every approved RA Bill. deducted at rate of 2.75% of the value of approved running account bill starting from 1st RA Bill till 5% of contract value is made up.
9.3.2 Performance security 10% of Contract value in form 10% of Contract Value in form of BG of BG.
till completion of Contract i.e. defects liability period.
5/30 arbpst 5602.17.doc
4. Clause 2.7.2 of Vol-I of the Tender Document provided for
certification of completion of work. It reads as follows:
"2.7.2 Certification of Completion of Work When the whole of the Works have been substantially completed and have satisfactorily passed any final test that may be prescribed by the Contract, the Contractor may give a notice to that effect to the PM accompanied by an undertaking to finish any outstanding work during the Defect Liability Period. Such notice and undertaking shall be in writing and shall be deemed to be a request by the Contractor for the PM to issue a Certificate of Completion in respect of the Works. The PM shall, within twenty one days of the date of delivery of such notice either issue to the Contractor, with a copy to the Employer, a Certificate of Completion stating the date on which, in his opinion, the works were substantially completed in accordance with the Contract or give instructions in writing to the Contractor specifying all the work which, in the Architect's/PM's opinion, requires to be done by the Contractor before the issue of such Completion Certificate. The Architect/PM shall also notify the Contractor of any defects in the Works affecting substantial completion that may appear after such instructions and before completion of the works specified therein. The Contractor shall be entitled to receive such Certificate of Completion within twenty-one days of completion to the satisfaction of the Employer through PM of the works so specified and making good any defects so notified. Completion Certificate will be issued by the Employer."
(emphasis supplied)
5. Clause 4.7.2 of Volume-I of the Tender Documents provides for resolution of disputes by arbitration. Clauses 4.7.2.1 and 4.7.2.8 read as follows:
6/30 arbpst 5602.17.doc
"4.7.2.1 All disputes and differences of any kind whatever
arising out of or in connection with the Contract or the carrying out of the works (whether during the progress of the works or after their completion and whether before or after the determination, abandonment or breach of contract shall be referred to and settled by the PM who shall state his decision in writing. Such decision may be in the form of a final certificate or otherwise. The decision of the PM with respect to any of the special risk (clause no. 2.5) shall be final and without appeal. But if either the Employer or the Contractor be dissatisfied with decision of the PM on a matter, question or dispute of any kind (except any of the special risk) or as to the withholding by the PM of any certificate to which the Contractor may claim to be entitled, then and in any such case either party (the Employer or the Contractor) may, within 28 days after receiving notice of such decision, give a written notice to the other party through the PM requiring that matters in dispute be arbitarted upon. Such written notice shall be referred to arbitration under the provisions of the Arbitration and Conciliation Act, 1996 or any statutory modification or reenactment thereof and the rules made thereunder and for the time being in force. Such arbitration shall be conducted by three arbitrators, one each for the Employer and the Contractor, i.e. parties to the dispute who in turn shall jointly nominate a third arbitrator before the arbitration. Arbitrators shall be experienced and knowledgeable persons in the field of construction and development of first class real estate projects.
4.7.2.8. The Employer and the Contractor hereby shall also agree that arbitration under this clause shall be a condition precedent any right under the contract. The provisions of this
7/30 arbpst 5602.17.doc
clause shall survive the expiry or sooner termination of his Contract."
6. In terms of the clause 6 of the Agreement, SPCL on 17 December
2009 (i) issued a bank guarantee in favour of the MCA for an amount of
Rs.4,82,50,000/- i.e. 2.5% of the Contract Price as Security Deposit, and
(ii) issued a bank guarantee in favour of MCA for an amount of
Rs.19,30,00,000, i.e. 10% of the Contract Price as Performance
Guarantee.
7. The Project Manager, in terms of Clause 2.7.2, issued a Virtual
Completion Certificate inter alia recording that the Stadium had been
virtually completed on 31 October 2012 excluding the work mentioned in
Annexure "A" thereto, which SPCL was liable to complete in the Defect
Liability period i.e. starting 1 November 2012 to 30 April 2014.
8. SPCL thereafter vide its letter dated 1 March 2013 addressed to
MCA submitted its final Bill dated 1 March 2013 for an amount of
Rs.234,10,41,961/-. The Project Manager however certified and
approved the final Bill for an amount of Rs.225 crores. MCA vide its letter
dated 16 May 2013 recorded that the Project Manager has approved the
final Bill for an amount of Rs.225 crores against the SPCL's claim of
8/30 arbpst 5602.17.doc
Rs.234,10,41,961/- and that MCA would not be in a position to consider
any further increase on any account whatsoever. Thereafter,
correspondence was exchanged and meetings took place between the
parties in respect of the outstanding dues of SPCL. On 2 July 2013 MCA
addressed a letter to the SPCL interalia confirming that the final Bill has
been forwarded to its accounts department for further action and
recorded that the Project Manager has recommended that an amount of
Rs.3,31,13,745/- be withheld from final Bill amount on account of certain
works which have been not executed by SPCL. On 3 January 2014, MCA
paid SPCL an amount of Rs.10 crores towards the outstanding dues.
After series of discussions held between the parties and several
reminders addressed by the SPCL to MCA, on 2 September 2014, SPCL
was paid an amount of Rs.20 crores. On 8 January 2015, MCA vide its
email dated 8 January 2015 informed SPCL that it is unable to make
payment as the same is subject to funding from the BCCI (Board of
Cricket Association of India) which has been unable to release funding as
it could not hold its annual general meeting as the same 'has been
stopped by the Supreme Court'.
9 According to SPCL, MCA had paid a total amount of
Rs.150,43,31,986/- towards the RA Bills and final Bill and MCA had
9/30 arbpst 5602.17.doc
unlawfully withheld payment and failed to clear the outstanding amount.
SPCL eventually filed the Application under section 9 of the Arbitration
Act setting out particulars of claim in the following terms:
"PARTICULARS OF CLAIM UPDATED TILL 31ST MARCH 2016
Sr.No Head Amount (in Rs.)
1. Amount towards final Bill amount 16,18,80,699
2. Amount towards 3 installments of 67,40,00,000 deferred payment
3. Compounded Interest at the rate of 74,17,23,795 (SBI PLR+1)% per annum on the deferred payments (50%) from date of certification to 31st March 2016
4. Compounded Interest at the rate of 14,56,22,379 1.5% per month calculated on outstanding delayed RA Bill payments (70%) from the date of becoming due till 31st March 2016 Total 172,32,26,873
together with further interest at the rate of 18% per annum on
Rs.172,32,26,873/- from the date of filing of the Application till payment
thereof. SPCL has averred in the Application that looking to the conduct
of MCA for the last about three years there was strong possibility that if
an Award in arbitration proceedings (proposed) is passed, it would be
very difficult to enforce it and there was strong possibility of the assets
and funds being dissipated or being transferred or diverted making the
10/30 arbpst 5602.17.doc
Award unenforceable. SPCL has interalia prayed in the Application that
MCA be directed to deposit a sum of Rs.1,72,32,26,873/- with a bank
account to be opened in the joint name of the parties and for withdrawal
of the admitted amounts and in the alternative furnish Bank Guarantee.
10 An Affidavit-in-Reply was filed by the MCA to the Application of the
SPCL. The case of the MCA in the Affidavit-in-Reply was interalia as
follows - under the contract documents, in case of any dispute between
the parties, the same is required to be referred to and settled by the
Project Manager and it was therefore incumbent on the SPCL to first
approach the Project Manager. The work of construction of the Stadium
was to be completed by April 2011, however, SPCL could not complete it
in time. The completion of the project in the stipulated period was
essence of the contract. Upon completion of the project and work of the
stadium, MCA was to get an amount of Rs. 207.95 crores towards
naming rights from Sahara Adventure Sports Limited. However, the
receipt of the said amount got delayed for about three years because of
the delay in completion of the project and by the time the said project
was completed, Sahara Group came in trouble as financial restraints
were put by the Supreme Court of India on the business activities of
Sahara and Mr. Subroto Roy was arrested and put in custody of Tihar
11/30 arbpst 5602.17.doc
Jail. Therefore, MCA could not get the said amount of Rs.207.95 crores.
MCA have raised a dispute regarding recovery of the said amount and
damages, and arbitration proceedings in respect of the same are
pending. MCA was unable to pay the final Bill amount to SPCL only due
to the delay caused by the SPCL in completing the work. Though SPCL
claims to have completed the work on 31 October 2012, the Virtual
Completion Certificate given by the Project Manager records in the last
line that the Contractor has accepted to complete the balance listed work
by 15 December 2012 and as such the work was not completed on 31
October 2012 as alleged by the SPCL. Despite various reminders from
MCA to rectify the defects, SPCL took a stand that the defect would be
rectified only after receipt of payment and thereby committed breach of
the Agreement. MCA went in deep financial crises, only because of the
delay caused by SPCL in completing the work in time. On 6 March 2011,
SPCL sought extension from MCA. Extension was eventually granted till
31 August 2011. However, SPCL failed and neglected to complete the
work even till 31 August 2011 and the work was continued and delayed
even thereafter for more than one and a half years. SPCL cannot claim
any amount along with compound interest, as a matter of right. MCA has
availed loan and an amount of Rs.107.96 crores from the consortium of
Banks viz. Karnataka Bank, Bank of Maharashtra and Bank of Baroda.
12/30 arbpst 5602.17.doc
The loan has been rescheduled by the Banks and the properties
belonging to MCA are mortgaged with the said financial institutions for
the purposes of repayment of the loan amounts. It is the Arbitrator who
would be seized of the matter and can consider the triable issues and
disputes between the parties properly even at the prima facie stage and if
it found necessary, can grant interim measures. MCA has always shown
readiness and willingness to pay the amounts actually due and payable
to SPCL, and has indeed paid a portion of the same. The prayer for Bank
Guarantee also cannot be granted, since MCA has repeatedly brought it
to the notice of SPCL that it is facing financial constraints and difficulties,
as a result of which MCA is not in a position to make a payment of the
amount actually due and payable to SPCL.
11 After hearing the parties, the District Court passed the impugned
order as stated in paragraph 1 above. Hence, this Appeal by MCA.
12 Learned Senior Counsel on behalf of MCA made the following
submissions:
(i) Clause 4.7.2.1 of the Contract provides for the dispute to be
referred to the Project Manager and therefore SPCL could not have
approached the Court under section 9 without first approaching the
Project Manager.
13/30 arbpst 5602.17.doc (ii) There was a delay in completion of the project and time was the
essence of the Contract. The project was to be completed by 6 April
2011. Though extension was granted upto 31 August 2011, the same was
subject to conditions as stipulated in the letter dated 30 April 2011. The
project was not completed even on 31 October 2012 as claimed SPCL.
Because of the delay, MCA has suffered substantial losses. These losses
as set out in the claim made by MCA to the Project Manager, aggregate
to Rs 81,50,12,000/-.
(iii) It is expressly mentioned in the Virtual Completion Certificate that
SPCL is required to complete the balance listed work by 15 December
2012. Therefore the Virtual Completion Certificate was not the final
Completion Certificate. Clause 2.8 of the Contract provides for a defect
liability period of 18 months from the date of completion of the
construction work. MCA had handed over a list of incomplete works and
defects in the work, however, the defects were not rectified and the works
were still incomplete. Clause 2.8.7 of the Contract provides that the
Contract would not be considered as complete until the defect liability
certificate is signed by MCA stating that the date on which SPCL has
performed his obligation to complete the work and remedied the defects
therein to MCA's satisfaction.
14/30 arbpst 5602.17.doc (iv) MCA has paid more than Rs 162 crores to SPCL towards the
project. The District Court had merely accepted the amount of
Rs.172,32,26,873/- as claimed by SPCL and there was a dispute as
regards the quantum of the amount and the amount was required to be
crystallized by the Project Manager. The interest component itself
claimed by SPCL is about 90 crores.
(v) MCA was in financial difficulty and the amount of Rs.207.95 crores
which Sahara Adventure Sports Limited was to pay to MCA towards the
naming rights of the stadium was not paid due to the arrest of Shri
Subroto Roy and the matter is pending before the Supreme Court.
(vi) MCA is a public charitable trust and registered under the Act of
1950 and hence under section 80 of the Act of 1950 the jurisdiction of
civil court is specifically barred.
(vii) In view of the law laid down by the Supreme Court in Adhunik
Steels Ltd vs. Orissa Manganese and Minerals (P) Ltd, (2007) 7 SCC
125, which has been followed by the Division Bench of this Court in
Nimbus Communications Ltd vs. BCCI, 2013 (1) MhLJ 39, the District
15/30 arbpst 5602.17.doc
Court could not have directed deposit of the amount claimed by SPCL. In
the aforesaid cases it has been held that the power of the Court under
section 9 to grant injunction cannot be exercised independently of the
principles which have been laid down to govern the grant of interim
injunctions particularly in the context of Specific Relief Act, 1963. It has
been further held that the power under Rule 5 of Order 38 of CPC is
conditioned by two requirements, the first being in regard to the conduct
of the defendant, in that, he is about to alienate the property or to remove
it from the jurisdiction of the court and second, the intention of the
defendant to obstruct or delay the execution of a decree that maybe
passed against him.
(viii) The impugned order is required to be set aside.
13 Learned Senior Counsel for SPCL on the other hand made the
following submissions:
(i) The order passed by the District Court is in the nature of an interim
order and this Court in Appeal ought not to interfere in the discretion
exercised by the District Court;
16/30 arbpst 5602.17.doc (ii) The District Court had proceeded on the basis of the virtual
admission of the dues of SPCL and the liability was clearly admitted by
MCA. The admission is reflected in the letters dated 16 May 2013 and
22 March 2014 of MCA after the Virtual Completion Certificate was
issued by the Project Manager and the final Bill submitted by SPCL.
(iii) The construction work of the stadium was completed on 31 October
2012 and admittedly many IPL cricket matches have also been held
thereafter in the stadium. The Project Manager accepted a sum of
Rs.225 crores as against the final Bill of Rs 234,10,41,961/- and had
issued the Virtual Completion Certificate and recommended that only a
sum of Rs 3,31,13,745/- was to be withheld from the final Bill amount.
There was nothing more left for him to decide. There was therefore no
question of approaching the Project Manager.
(iv) Even Order 39 Rule 10 of CPC postulates that when the liability is
admitted, directions for deposit of the amount can be made at the
interlocutory stage.
(v) The claim of damages made by the MCA was belated and was an
afterthought. It was made after admitting the dues of SPCL. Prior to filing
17/30 arbpst 5602.17.doc
of the Application, MCA had not raised any objection regarding the
alleged delay.
(vi) In any event the claim for damages does not give rise to any debt
until the liability is adjudicated and damages assessed as held in the
Supreme Court in Union of India vs. Raman Iron Foundry, (1974) 2
SCC 231.
(vii) The Division Bench of this Court in Deccan Chronicle Holdings
Limited vs L&T Finance Limited, MANU/MH/1331/2013, has held that
the Court in deciding an Application under section 9, while bearing in
mind the fundamental principles underlying the provisions of CPC, would
have the discretion to mould the relief in appropriate cases.
(viii) Most of the properties of MCA appear to have been mortgaged and
it was in financial difficulty. The conduct of MCA in raising false and
belated claim for damages reflects its intention to delay and obstruct
payment of the outstanding dues and assets are likely to be dissipated.
The District Court had rightly directed deposit of the amount in a joint
account.
(ix) No interference is warranted in the impugned order.
18/30 arbpst 5602.17.doc 14 I have considered the rival contentions canvassed by the learned
Senior Counsel for the parties. I have also perused the material on
record and judgments cited across the bar.
15 At the outset it is necessary to state that there is no dispute that
the Project Manager, Dongre Associates, appointed by MCA in terms of
clause 2.7.2 of Volume I of the Tender Documents, has issued a Virtual
Completion Certificate (un-dated). It would be apposite to reproduce the
said Virtual Completion Certificate. It reads as under:
"DONGRE ASSOCIATES PROJECT MANAGERS QUANTITY SURVEYORS
VIRTUAL COMPLETION CERTIFICATE To, M/s. Shapoorji Pallonji and Co. Ltd.
SP Infocity - Incubator No. 4, Pune Saswad Road, Fursungi, Pune - 412 308.
Maharashtra. India.
Date of Commencement of Project : 28th November 2009 Date of Completion of Project : 31st October 2012
Dear Sir,
This is to certify that the following works viz.
19/30 arbpst 5602.17.doc
Name of Work: Construction of International Cricket stadium at Gahunje, Pune (Phase I) Work Order No. MHCA/STADIUM/2009-10 dated 26 th November 2009 for Contract amount 193 Crore.
which was carried out by you is in the opinion of the undersigned is virtually completed confirming to Tender clause no. 2.7.0 (Volume I Rev R1 Conditions of Contract) in every respect on the 31 st of October 2012 in accordance with the terms of the Contract agreement excluding work mentioned in attached list (Annexture A) which should be completed in Defect Liability Period and you are required to confirm to the provisions of Defect Liability Period in accordance with the terms of Contract and mentioned in attached (Annexture A) and under th provisions of the Contract for a period of 18 months starting from the 1st November 2012 to the 30th April 2014.
Contractor has accepted to complete balance listed work by 15 th December 2012
Thanking You, For Dongre Associates
(A.B. Dongre) Encl. Annexure A"
16 The Virtual Completion Certificate thus states that the works were
virtually completed by SPCL in terms of clause 2.7.0 and the "date of
completion of the project" was recorded as 31 October 2012. The said
Certificate also lists the work in Annexure `A' which were required to be
completed by SPCL in the Defect Liability Period and records that SPCL
20/30 arbpst 5602.17.doc
has accepted to complete the work by 15 December 2012. SPCL
thereafter submitted its final Bill dated 1 March 2013 of
Rs.234,10,41,961/-. On 16 May 2013, MCA addressed a letter to SPCL
recording that the Project Manager had approved the final Bill of Rs.225
crores, excluding service tax and that the Committee of MCA has
accepted the final Bill of Rs.225 crores against SPCL's claim of
Rs.234.10 crores, as recommended by the Project Manager. The said
letter dated 16 May 2013 is reproduced hereunder:
"Date: 16th May 2013
Shapoorji Pallonji & Co. ltd.
SP Center, 41/44 Minoo Desai Marg Colaba, Mumbai - 400 005
Reference: Your submission in this regard from time to time and the various meetings and discussions on the subject with the MCA Committees and the recommendation of our Project Managers.
Subject: Amount of final Bill
Dear Sirs,
With Reference to contract agreement dated 01 Feb 2010 between Maharashtra Cricket Association and Shapoorji Pallonji & Co. Ltd for construction of International Cricket Stadium at Gahunje, Pune for a contract price of Rs. 193/- crores exclusive of 4.12% service tax, we refer to the above and your representations made to us regarding
21/30 arbpst 5602.17.doc
extra times and as well as certain delays that have occurred from our side for payment.
The said work was completed on 31st Oct 2012.
You have submitted final Bill dated 01 Mar 2013 for an amount of Rs. 2,84,10,41,961/- (Rupees two hundred and thirty four crores ten lacs forty one thousand nine hundred and sixty one only).
The Project Manager, M/s Dongre Associates, have approved the final Bill for an amount of Rs. 225 core (Rupess Two hundred twenty five core only) excluding service tax.
After considering all the issues relating to the same, and after considering the recommendations of the project managers M/s Dongre Associates, the Committee of the MCA hereby informs you that the recommendations of the project manager as to the value of the final Bill is accepted for payment at a final figure of Rs. 225 crores against your claim of 234.10 crores.
This is a final figure and the MCA will be in no position to consider any further increases on any account whatsoever and we request you to kindly issue us your confirmation on the above figures as a final figure at your earliest.
Thanking You Yours faithfully Sd/-
For MAHARASHTRA CRICKET ASSOCIATION
SUDHAKAR SHANBHAG
Hon. Secretary" (emphasis supplied)
17 The aforesaid letter dated 16 May 2013 thus clearly records that
the Committee of MCA accepted the recommendations of the Project
22/30 arbpst 5602.17.doc
Manager as to value of the final Bill for payment at the final figure of
Rs.225 crores against the claim of SPCL of Rs.234.10 crores. The letter
further records that MCA would not be in a position to consider any
further increases and requested SPCL to send their confirmation of the
said final figure.
18 On 2 July 2013, MCA vide their letter addressed to SPCL,
forwarded the list of incomplete work and defects in the works to SPCL at
the time of issuance of the final Bill i.e. 1 March 2013. Perusal of the
letter shows that most of the balance work related to submission of
warrantee documentation. Significantly, MCA confirmed by this letter that
towards "Incomplete Work And Snag List", the Project Manager had
recommended MCA to withhold Rs.3,31,13,745/- from the final Bill. The
withholding of the amount of Rs.3.31 crores from the final Bill amount as
recommended by the Project Manager is reiterated in the email dated 11
July 2013 sent by MCA to SPCL.
19 On 22 March 2014, MCA addressed a letter to SPCL which reads
as follows:
"Date 22 March 2014 The Project Manager Shapoorji Pallonji & Co. Ltd.
SP Centre, 41/44 Minoo Desai Marg, Colaba, Mumbai - 400 005.
23/30 arbpst 5602.17.doc
Sub: Outstanding dues of stadium project.
Dear Sir,
We refer to the above subject and regret that there has been a substantial delay in the clearance of your dues. This as you are aware was due to the fact that our naming rights sponsor for the stadium Sahara India Parivar has defaulted in their payments due to us long ago for over Rs.120 crores. We have terminated the agreement with Sahara for non-payment and the matter is subjudice.
We have also approached all our bankers for reschedulement/fresh funding which all our three participating banks have now agreed to fund.
In the meantime we have also lined up potential new sponsors. We have made a recent payment of Rs.10 crores to you on account.
With the above measures we are confident of clearing all dues in a phased manner.
Your letter for considering payment of interest at bank rates on the overdues was considered in the meeting of the managing committee held on the 22nd of March 2014, and the committee has decided that your request for payment of interest will be considered favorably and MCA shall pay the same. The exact details of the dues and the aging of the same bill wise will however have to be gone into detail including giving due consideration of the fact that an additional advance, over and above the contract terms of Rs.25 crores was given to M/s. Sandip during the construction phase to expedite the work, which as you are aware was delayed beyond the completion date.
24/30 arbpst 5602.17.doc
To conclude, the MCA will pay you interest on the overdues at a simple rate of interest to be decided mutually and the details and ageing of the dues being worked out.
Thanking you, Yours faithfully, For Maharashtra Cricket Association sd/-
Ajay Shirke President"
(emphasis supplied)
20 The aforesaid documents would clearly demonstrate: (i) that the
Project Manager had issued the Virtual Completion Certificate and the
date of virtual completion of the Project was recorded as 31 October
2012; (ii) that the Committee of MCA had accepted the value of the final
Bill for payment at the final figure of Rs.225 crores against the claim of
SPCL Rs.234.10 crores; (iii) that the Project Manager had recommended
to withhold only a sum of Rs.3,31,13,745/- towards the final Bill amount;
(iv) that MCA had agreed to clear all the dues of SPCL and as a matter of
fact the Managing Committee in its meeting held on 22 March 2014
decided that MCA would make payment with simple interest on the
overdue amount at a rate to be mutually decided.
25/30 arbpst 5602.17.doc 21 Thus, it can hardly be disputed that MCA has admitted its liability to
the extent of Rs.225 crores minus the amount which was already paid
towards the RA Bills and final Bill, and further amount of Rs.3,31,13,745/-
which was to be withheld as recommended by the Project Manager. Not
only that but MCA had also agreed to pay simple interest on the overdue
amount at a rate which was to be mutually decided. In these
circumstances, I have no hesitation in holding that the claim of SPCL is
virtually an admitted claim and the District Court had rightly held so.
Prima facie, in view of default of MCA in making further payments which
were admittedly overdue, SPCL cannot be faulted in not carrying out the
minuscule work which the Project Manager had listed at Annexure 'A" of
the VCC for which the Project Manager recommended to MCA to
withhold an amount of Rs.3,31,13,745/- from the final Bill, which works
were ultimately carried out by MCA. It is pertinent to note that prior to
filing of the claim, MCA had not raised any grievance regarding alleged
delay in completion of the construction work by SPCL. Thus, the claim
lodged before the Project Manager by MCA vide its letter dated 28 May
2016 claiming damages of (i) Rs.19.30 crores as liquidated damages on
the contract, (ii) Rs.12.20 crores as costs for remedying alleged defects,
and (iii) Rs.50 crores as general damages (without any particulars), was
only an afterthought and merely to delay and obstruct SPCL's claim. In
26/30 arbpst 5602.17.doc
any event, as rightly contended by learned Senior Counsel for SPCL, the
claim for alleged damages does not give rise to a debt until the liability is
adjudicated and damage assessed by decree or order of the Court or
other adjudicating authority as held in the case of Union of India vs.
Raman Iron Foundry (supra).
22 MCA has not at any time protested or objected to the Virtual
Completion Certificate issued by the Project Manager. As a matter of fact,
they have accepted the Virtual Completion Certificate. In these
circumstances, there is no merit in the contention of MCA that in terms of
clause 4.7.2.1, the dispute is required to be referred to the Project
Manager by SPCL before approaching the Court under section 9 of the
Act. The contention on behalf of MCA that it being a Charitable Trust
under section 80 of the Bombay Public Trust Act, 1950 the jurisdiction of
the Civil Court is specifically barred, is merely stated to be rejected. It is
an admitted position that MCA has availed loan of an amount of
Rs.107.96 crores from consortium of Banks and some of the properties
of MCA are mortgaged with financial Institutions. It is noticed that at one
stage, as recorded in the letter dated 22-03-2014 of MCA (reproduced
above), MCA had approached its Bankers for fresh fundings which the
Banks had agreed. The said letter further recorded that MCA was
27/30 arbpst 5602.17.doc
confident that all the dues would be cleared in a phased manner.
However, there appears to be a change of stance thereafter. Considering
the aforesaid facts and looking at the conduct of MCA in having agreed to
clear the dues of SPCL and thereafter raising belated claim for damages
only reflects the intention of MCA to delay and obstruct the payments due
to SPCL. In these circumstances, the apprehension as averred by SPCL
in their Application that there is a strong possibility of the assets and
funds being dissipated or being transferred or diverted by MCA before
Award is passed in the arbitration proceedings (proposed) cannot be said
to be unfounded. The interest of SPCL is required to be protected till the
disputes are adjudicated in arbitration. It may be stated here that though
this Court suggested the parties may nominate an Arbitrator by consent
so that arbitration proceedings can commence and the disputes are
adjudicated, however that suggestion did not eventuate. The Court is
informed that section 11 Petition has been filed in this Court seeking
appointment of Arbitrators.
23 Learned Senior Counsel for the SPCL has rightly drawn support
from Rule 10 of Order XXXIX of the Code of Civil Procedure, 1908, which
provides for deposit even at interlocutory stage. It reads as under:
28/30 arbpst 5602.17.doc
"10. Deposit of money, etc., in Court.- Where the subject-matter of a suit is money or some other thing capable of delivery and any party thereto admits that he holds such money or other thing as a trustee for another party, or that it belongs or is due to another party, the Court may order the same to be deposited in Court or delivered to such last-named party, with or without security, subject to the further direction of the Court."
24 Considering the facts and circumstances of the case and
particularly in view of the admission of liability by MCA as discussed
earlier and having regard to the provisions of Order 39 Rule 10, the
District Court cannot be said to have travelled outside the parameters of
the Code of Civil Procedure including the provisions of Order 38 Rule 5, I
do not think that the District Court has committed any error in requiring
MCA to deposit the amount in a joint account in the names of the parties.
Having said that, I am inclined to grant an opportunity to MCA to furnish a
Bank Guarantee in lieu of deposit, if the same is furnished within a
stipulated period. It is noticed that in the `Particulars of Claim' in the
Application, SPCL has claimed 'compound interest' aggregating to Rs.89
crores. It appears that the District Court has merely accepted the amount
stated in the `Particulars of Claim' as a matter of course. The quantum of
amount as directed by the District Court, in my view, needs to be modified.
29/30 arbpst 5602.17.doc 25 Taking an overall view of the matter, in my opinion, ends of justice
would be met by modifying the directions issued in the impugned order of
the District Court in the following terms:
i) The figure of Rs.172,32,26,873/- shall stand substituted by the
figure of Rs.150 crores.
ii) MCA would have an option to furnish Bank Guarantee of a
nationalized Bank of the aforesaid amount of Rs.150 crores in
favour and to the satisfaction of the Registrar of this Court in lieu of
deposit of the said amount of Rs.150 crores with a nationalized
Bank, as directed by the District Court, if such Bank Guarantee is
furnished within a period of six weeks from today. The Bank
Guarantee shall be initially cover a period of two years and shall be
kept alive till the matter is referred to an Arbitral Tribunal and
conclusion of the arbitral proceedings and for a period of two
months thereafter. In the event, the Bank Guarantee is not
furnished within the stipulated period, the direction to deposit the
amount of Rs.150 crores would operate.
26 The Arbitration Appeal is disposed of in the above terms. There
shall be no order as to costs. It is clarified that the observations in this
30/30 arbpst 5602.17.doc
judgment shall not influence the Arbitral Tribunal as and when the
disputes are referred to arbitration and the Arbitral Tribunal would be at
liberty to issue appropriate directions as regard the Bank Guarantee or
deposit if such directions are complied with by MCA.
27 In view of the disposal of the Arbitration Appeal, nothing survives in
the Civil Application and the same to stand disposed of.
(A.A. Sayed, 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!