Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shriram Epc Ltd. vs Parker-Hannifin India Pvt. Ltd.
2025 Latest Caselaw 1388 Bom

Citation : 2025 Latest Caselaw 1388 Bom
Judgement Date : 4 August, 2025

Bombay High Court

Shriram Epc Ltd. vs Parker-Hannifin India Pvt. Ltd. on 4 August, 2025

Author: R.I. Chagla
Bench: R.I. Chagla
2025:BHC-OS:12656



                                                                                     J-CARBP 909.2019.doc

                          Kavita S.J.


                                      IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                          ORDINARY ORIGINAL CIVIL JURISDICTION
                                               IN ITS COMMERCIAL DIVISION


                                 COMMERCIAL ARBITRATION PETITION NO. 909 OF 2019
    KAVITA
    SUSHIL
    JADHAV
   Digitally signed by
                          Shriram EPC Ltd.,                                        ...Petitioner
   KAVITA SUSHIL
   JADHAV
   Date: 2025.08.04
   17:23:35 +0530
                                  Versus

                          Parker-Hannifin India Pvt. Ltd.,                         ...Respondent
                                                             ----------
                          Mr. Kevic Setalvad, Senior Counsel a/w Mrs. Rajalakshmy Mohandas,
                          Mr. Amey Kulkarni, Ms. Mukta Chorge & Mr. Nehal Farukh Azam i/b
                          Rajalakshmy Associates for the Petitioner.
                          Mr. Zubin Behramkamdin, Senior Counsel a/w Vijay Purohit, Faizan
                          Mithaiwala, Pratik Jhaveri, Niyari Bhogayta, Vinit Kamdar i/b P&A
                          Law Officers for the Respondent.
                                                             ----------

                                                        CORAM : R.I. CHAGLA, J.

                                                        RESERVED ON : 19TH DECEMBER, 2024.

                                                        PRONOUNCED ON : 4th AUGUST, 2025.

                          JUDGMENT :

1. By this Petition filed under Section 34 of the Arbitration

and Conciliation Act, 1996 ("Arbitration Act"), the Petitioner is

impugning (i) Award dated 5th February 2019, passed by the learned

Sole Arbitrator ("impugned Award"), rejecting the Petitioner's

J-CARBP 909.2019.doc

contention and partly allowing the claim of the Respondent; and (ii)

Order dated 3rd September 2016, passed by the learned Sole

Arbitrator ("impugned Order"), rejecting the application filed by the

Petitioner under Section 16 of the Arbitration Act.

2. A brief background of facts is necessary as stated

hereunder:

(i) A Purchase Order was issued by the Petitioner on

15th March, 2012 in favour of the Respondent for

manufacturing and supply of 480 Hydraulic Drives and

960 Hydraulic Cylinders for a total contract price of INR

6,81,60,000/-. These goods were to be custom made as

per the specification of the Petitioner and it is contended

by the Respondent that the goods were of specific use

only to the Petitioner.

(ii) Thereafter, the Petitioner and the Respondent

executed a Supply Agreement dated 26 th March, 2012.

Under Clause 4.8 of the Supply Agreement, the Petitioner

was the Consignee of the goods delivered by the

Respondent, as per the Delivery Schedule agreed between

J-CARBP 909.2019.doc

the parties and was liable to make / ensure full payment

to the Respondent for the goods. The Respondent was to

deliver the goods in different quantities, which was

categorized as lots. Under Clause 5.4 of the Supply

Agreement, (i) the Petitioner was liable to pay a non-

refundable advance payment of INR 68,16,000/- i.e. 10%

of the total contract price; and (ii) The Petitioner, prior to

the first delivery of the goods, was liable to procure a

usance Letter of Credit payable at site from Corporate

Ispat Alloys Limited ("CIAL"), in favour of the

Respondent, which was to cover the remaining 90% of

the contract price. It is pertinent to note that as per

Clause 22.3.1 of the Supply Agreement, a failure to

procure a Letter of Credit amounted to the Petitioner's

default under Clause 22.3 and such default entitled the

Respondent to terminate the Supply Agreement under

Clause 22.4 thereof. Additionally, as per Clause 26.4 of

the Supply Agreement, any forbearance or delay on part

of either of the party, in enforcing any of its rights under

the Supply Agreement would not construe as a waiver of

such right to enforce the same.

J-CARBP 909.2019.doc

(iii) A Multi-Party Agreement ("MPA") was executed on

2nd August, 2012. The MPA was entered between CIAL,

APL ("Abhijeet Projects Limited"), the Petitioner and the

Respondent but the Agreement was signed only by the

Petitioner and the Respondent. The MPA provides a mere

clarification to the payment mechanism agreed between

the Petitioner and the Respondent. Under Clause A(1) of

the MPA, CIAL was to open an irrevocable inland letter of

credit in favour of the Respondent, covering 90% of the

total contract price. The balance amount was payable by

the Petitioner directly. It is pertinent to note that under

Clause C of the MPA, it was agreed that all the terms and

conditions mentioned in the Supply Agreement shall

continue to remain valid and enforceable amongst the

parties. As per Clause D of the MPA, in the event of any

conflict between the terms of the Supply Agreement and

the MPA, the former will prevail i.e. the Supply

Agreement. Further, as per the Clause A(2)(iv) of the

MPA, the payment mechanism provided thereunder could

not be construed to override the specific terms of

payments provided under the Supply Agreement.

J-CARBP 909.2019.doc

(iv) The Letter of Credit for the first lot was not

provided by CIAL (as per the MPA) but the Petitioner,

recognizing its legal obligation to make payment / ensure

payment to the Respondent (under the Supply

Agreement) delivered a Letter of Credit on 4 th August

2012, which was issued by APL in favor of the

Respondent. The Letter of Credit was for 90% of the

purchase price of the first lot manufactured by the

Respondent. The Respondent accepted the Letter of

Credit and proceeded to deliver the first lot, which was

already manufactured and ready for delivery. It is

pertinent to note that, the delivery of the first lot was

accepted by the Petitioner without raising any objections.

(v) Several emails were exchanged between the

Petitioner and the Respondent from September 2012,

wherein the Respondent inquired about the issuance of

the Letter of Credit for the second lot, as mandated under

the Supply Agreement. The second lot of the goods was

ready for delivery, post approval from the Indian Register

of Shipping. However, the Petitioner refused to take

J-CARBP 909.2019.doc

delivery of the same.

(vi) A meeting was held between CIAL, APL, Petitioner

and the Respondent on 4th October, 2012, wherein the

Respondent informed the rest of the attendees that the

second lot was ready for delivery and third lot was ready

for inspection. The Respondent was also assured at the

said meeting that the second Letter of Credit against the

100 sets will be opened by 15th October 2012, and further

informed that the delivery for the balance sets will be

taken by the end of December 2012.

(vii) The Letter of Credit was not opened by 15th

October, 2012. Meanwhile, the inspection for the third lot

was complete and it was ready for delivery. By June

2013, manufacturing of the fourth lot and six units of the

fifth lot were also complete, however, the Petitioner failed

to arrange for inspection of the fourth and the six units of

the fifth lot. At no point of time did the Petitioner state

that it was not interested in accepting the goods. The

Petitioner had also not asked the Respondent to pause the

J-CARBP 909.2019.doc

manufacturing process.

(viii) By Letter dated 22nd August 2013, the Respondent

called upon the Petitioner to take delivery of the lots

manufactured by the Respondent. However, the Petitioner

refused to take delivery of the lots manufactured.

(ix) Ultimately, on 23rd December 2014, the

Respondent terminated the Supply Agreement and the

MPA ("Termination Letter").

(x) The Respondent addressed a notice invoking

arbitration dated 16th June, 2015 ("Arbitration Notice").

This is by invoking Clause 26.7.3 of the Supply

Agreement. Since, the parties failed to reach a consensus

on the appointment of arbitrator, the Respondent filed an

application under Section 11 of the Arbitration Act,

seeking this Court's assistance to appoint a Sole

Arbitrator to adjudicate the disputes between the

Petitioner and the Respondent.

(xi) This Court by an Order dated 9th September, 2015

J-CARBP 909.2019.doc

("Section 11 Order"), while categorically acknowledging

the existence of the arbitration clause in the Supply

Agreement, appointed Hon'ble Mr. Justice S. H. Kapadia

(Retired) as the Sole Arbitrator. However, on the demise

of Hon'ble Mr. Justice S. H. Kapadia (Retired), Hon'ble

Mrs. Justice Sujata Manohar (Retired) was appointed as

the Learned Sole Arbitrator. It is pertinent to note that

the Section 11 Order shows that no disputes were raised

by the Petitioner regarding the reference to Arbitration.

(xii) The Petitioner filed an application under Section

16 of the Arbitration Act, challenging the jurisdiction of

the Learned Sole Arbitrator.

(xiii) By the impugned Order dated 3 rd September 2016,

the learned Sole Arbitrator dismissed the Section 16

Application on merits. The learned Sole Arbitrator, after

interpreting the relevant clauses of the Supply Agreement

as well as the MPA, concluded that the Supply Agreement

is not affected by the MPA and rejected the Petitioner's

contention that CIAL and APL are necessary parties to the

J-CARBP 909.2019.doc

arbitration proceedings. Furthermore, the learned Sole

Arbitrator relying upon the Section 11 Order, rejected the

Petitioner's contention regarding absence of payment of

requisite Stamp Duty on the Supply Agreement, as the

document was duly admitted by the Petitioner.

(xiv) The learned Sole Arbitrator passed the impugned

Award dated 5th February 2019, partly allowing the

claims of the Respondent and rejecting the Petitioner's

Counter Claim. By the impugned Award, the Petitioner

was directed to compensate the Respondent for the

manufactured lots along with the purchase of raw

material and spare parts, which were custom-designed or

fabricated to specification for the supply of 480 units as

per the claim of the Respondent.

(xv) The captioned Commercial Arbitration Petition

was filed seeking the setting aside of the Section 11

Order and the impugned Award.

3. Mr. Kevic Setalvad, learned Senior Counsel appearing for

the Petitioner has submitted that from a reading of the Supply

J-CARBP 909.2019.doc

Agreement and MPA, it is evident that CIAL and APL are necessary

parties for adjudication of the disputes raised in the arbitration.

Further, from a reading of the LOI, Purchase Order and the Supply

Agreement, it would be evident that the obligation of the Petitioner

was only in respect of 10% advance amount and not with respect to

the balance 90%. The Petitioner has duly complied with its obligation

to pay the 10% advance. The liability to open the Letter of Credit in

respect of the balance 90% amount vested with CIAL.

4. Mr. Setalvad has submitted that as per the Supply

Agreement, the consequence of failure of Petitioner to procure Letter

of Credit from CIAL is mentioned in Clause 22.4 of the Supply

Agreement. In such event, the Respondent is liable only to pay the

liquidated damages and not otherwise. He has referred to the words

"Purchaser shall procure" in Clause 5.4.2 of the Supply Agreement

and has submitted that this cannot be read to mean that the

Purchaser shall pay the entire amount in the event CIAL defaults in

its obligation. He has submitted that such a reading, would amount

to re-writing the Contract.

5. Mr. Setalvad has submitted that the liability of CIAL as

J-CARBP 909.2019.doc

per the Supply Agreement is to open the Letter of Credit in relation

to the balance 90% amount and which liability continues in the MPA.

He has submitted that the words " Purchaser shall procure that CIAL

shall open the Letter of Credit..." as used in the Supply Agreement

have been omitted in the MPA. He has submitted that the Petitioner's

liability to procure the opening of Letter of Credit by CIAL no longer

remained. The obligation of CIAL to open the Letter of Credit,

remained with CIAL.

6. Mr. Setalvad has referred to Clause C of the MPA and in

particular the words "Terms and conditions mentioned in Contract

No. 3 shall continue to remain valid and enforceable inter se among

the Parties including the conditions pertaining to resolution of

Disputes and that the same shall to the extent that the context may

permit, shall also apply to this Agreement " He has submitted that the

parties included CIAL and APL. The phrase "inter se among the

Parties" in Clause C of the MPA makes it evident that the rights and

obligations in Contract No. 3 i.e. Supply Agreement (such as payment

of 10% advance by the Petitioner to the Respondent; and payment of

90% by CIAL under Letter of Credit), including the dispute resolution

Clause, were incorporated into, and continued to exist under the

J-CARBP 909.2019.doc

MPA - between all four Parties to the MPA. He has submitted that

clearly, the arbitration agreement contained in the Supply Agreement

was incorporated into the MPA. CIAL and APL, who were parties to

the MPA, were necessary parties to the arbitral proceedings.

7. Mr. Setalvad has submitted that the Respondent in their

Statement of Claim have inter alia claimed for recovery of the

balance 90% amount from the Petitioner in addition to warehousing

charges and liquidated damages. He has submitted that the liability

of the Petitioner was restricted to 10% contract price and the claim of

the Respondent was in relation to the balance 90% amount which

obligation was contractually vested in CIAL (and was taken over by

APL). He has submitted that clearly, CIAL and APL were necessary

parties to the arbitration.

8. Mr. Setalvad has placed reliance upon the events that

transpired after the execution of the MPA. He has submitted that it

would be evident from the sequence of events that the nature of the

dispute was so inextricably linked between CIAL, APL, the Petitioner

and the Respondent that the dispute could be effectively decided only

when all the four parties were made parties to the arbitral

J-CARBP 909.2019.doc

proceedings.

9. Mr. Setalvad has placed reliance upon the Judgment of

the Supreme Court in Mahanagar Telephone Nigam Ltd. Vs. Canara

Bank and Ors.1 at Paragraphs 10, 16, 17 and 22. The Supreme Court

has inter alia held that a third party must be included in the

arbitration if there is a direct relation between the party which is a

signatory to the arbitration agreement; direct commonality of the

subject matter; the composite nature of transaction between the

parties. He has placed reliance upon the Judgment of the Supreme

Court in Cox and Kings Ltd. Vs. SAP India Pvt. Ltd. 2023 2 at

Paragraphs 166 to 171 and Ameet Lalchand Shah Vs. Rishabh

Enterprises 3 at Paragraphs 24 to 26.

10. Mr. Setalvad has submitted that the fact that CIAL and

APL did not actually sign the MPA is of no consequence. He has

submitted that if a non-signatory party is involved actively in the

performance of a contract and its actions align with those of the

signatories, then such a non-signatory party is a 'veritable party' to

1 [(2020) 12 SCC 767] 2 SCC OnLine 1634 3 (2018) 15 SCC 678

J-CARBP 909.2019.doc

the contract containing the arbitration agreement. He has submitted

that the Arbitral Tribunal has the power to decide whether the non-

signatory is bound by the arbitration agreement and to implead the

non-signatory, if required.

11. Mr. Setalvad has placed reliance upon the Judgment of

this Court in Cardinal Energy and Infra Structures Private Ltd. Vs.

Subramanya Construction and Development Co. Ltd. 4, wherein this

Court had inter alia held that the Arbitral Tribunal has the power to

decide whether the non-signatory is bound by the arbitration

agreement and to implead the non-signatory if answered in the

affirmative.

12. Mr. Setalvad has also placed reliance upon the Judgment

of the Delhi High Court in KKH Finvest Private Ltd. Vs. Jonas

Haggard and Ors.5 at Paragraphs 72, 80, 81, 87, 89 to 91, wherein

the Delhi High Court has held that if a non-signatory party is

involved actively in the performance of a contract and its actions

align with those of the signatories, then such a non-signatory party is

a 'veritable party' to the contract containing the arbitration

4 Order dated 27.03.2024 in CARBP(L) 2603.2024 5 Judg.dtd.21.10.2024 in ARBP 38/2024 & IA700/2024

J-CARBP 909.2019.doc

agreement and such party can be impleaded in the arbitration.

13. Mr. Setalvad has submitted that Clause C of the MPA

states that the terms and conditions of Contract No. 3 i.e. Supply

Agreement including the dispute resolution clause shall also apply to

the MPA. He has submitted that on a combined reading of the Supply

Agreement and the MPA, it would be evident that the arbitration

clause in the Supply Agreement has been incorporated in the MPA.

He has placed reliance upon Section 7(5) of the Arbitration Act

which inter alia states that where there is an incorporation of the

terms and conditions of a document, every term of such document

will apply to the contract. If a document so incorporated contains a

provision for settlement of disputes by arbitration, the said

arbitration clause will also apply to the contract.

14. Mr. Setalvad has placed reliance upon the Judgment of

the Supreme Court in Shinhan Bank Vs. Carol Info Services 6 at

Paragraphs 15 to 19, wherein the Supreme Court placed reliance

upon the decision of M.R.Engineers and Contractors Private Limited

Vs. Som Datt Builders Limited7 and held that where there is an

6 [2023 SCC OnLine SC 303] 7 [(2009) 7 SCC 696]

J-CARBP 909.2019.doc

incorporation of the terms and conditions of a document in a

contract, every term of such document including the arbitration

clause will apply to the contract.

15. Mr. Setalvad has submitted that the learned Arbitrator

had even framed the following issues:

"2. Whether the Supply Agreement and the Multi Party

Agreement are interlinked?";

"5. Whether it was the sole responsibility of CIAL to open

the Letter of Credit in favour of the Claimant?"

16. Mr. Setalvad has submitted that there appears to be no

finding on the aforesaid issues.

17. Mr. Setalvad has submitted that the Respondent was to

procure the Letter of Credit from CIAL and which has been confirmed

by CW-1 Mr. Ashutosh Kulkarni of the Respondent. He has placed

reliance upon Q/A 26 and 27 in this context. He has submitted that

the aforesaid facts and circumstances, make it evident that CIAL and

APL were necessary parties in the arbitration.

J-CARBP 909.2019.doc

18. Mr. Setalvad has submitted that by directing the

Petitioner to make payments to the extent of the balance 90% of the

amount to the Respondent, the learned Arbitrator has effectively re-

written the contract. He has submitted that the impugned Award is

patently illegal and is against the fundamental policy of Indian law.

He has placed reliance upon the Judgment of the Supreme Court in

Ssangyong Engg. & Construction Co. Ltd.Vs. National Highway

Authority of India8 at Paragraph 69.

19. Mr. Setalvad has submitted that it is ex facie clear from a

reading of the LOI, the Purchase Order and the Supply Agreement

that the obligation of the Petitioner to make payments towards the

contract price was restricted to 10% and the obligation to pay the

remaining 90% vested with CIAL since the very beginning. He has

submitted that the obligation of the Petitioner i.e. the Purchaser, to

open the Letter of Credit or to make payment under the Letter of

Credit. The obligation of the Petitioner was only to "procure" the

Letter of Credit from CIAL. The failure to "procure" the Letter of

Credit was a Purchaser default - which only invited the imposition of

liquidated damages under Section 74 of the Contract Act.

8 (2019) 15 SCC 131

J-CARBP 909.2019.doc

20. Mr. Setalvad has submitted that it is the case of the

Respondent that under Section 55(2) of the Sale of Goods Act where,

under a contract of sale, the price is payable on a certain day, then

irrespective of delivery, where the buyer neglects or refuses to pay

the price, the seller may sue him for the price of goods although the

property in the goods had not passed to the purchaser. He has

submitted that it is the further contention of the Respondent that as

the Petitioner/Purchaser did not procure the opening of the LC from

CIAL, the liability to pay for the goods manufactured by the

Respondent would be of the Petitioner. He has submitted that such

contention of the Respondent is erroneous as it was always the

obligation of CIAL (and/or APL), and not the Petitioner, to open the

Letter of Credit.

21. Mr. Setalvad has submitted that the Statement of Claim

states that the present claim is for "recovery of amounts". He has

placed reliance upon the particulars of claim in Paragraph 42 of the

Statement of Claim. He has submitted that the amounts claimed are

towards price of the 2nd, 3rd and 4th lots of goods and remaining 6th

units/sets.

J-CARBP 909.2019.doc

22. Mr. Setalvad has submitted that the impugned Award,

however, proceeds on the basis that the claim of the Respondent is a

comprehensive claim for damages. He has placed reliance on

Paragraphs 47 and 48 of the impugned Award in this context.

23. Mr. Setalvad has submitted that there is a discrepancy in

the Statement of Claim and the impugned Award. The Statement of

Claim proceeds on the basis that claim was for recovery of price. The

award on the other hand proceeds on the basis that this claim is a

claim for damages. He has submitted that the impugned Award thus

suffers from perversity as well as patent illegalities and deserves to be

set aside.

24. Mr. Setalvad has relied upon the Judgment of this Court

in Alkem Laboratories Limited Vs. Issar Pharmaceuticals Pvt. Ltd. 9 at

Paragraphs 3 to 12, 31 to 36. He has submitted that in the said case

the learned Arbitrator had observed that the claim was one of

damages, however the Arbitrator had, in awarding the claim of the

Claimant awarded the amount as price. It was inter alia held by this

Court that in a claim for damages, there must be actual loss which is

sine qua non for such claim and the learned Arbitrator acted contrary

9 Order dtd.05.02.2024 in IA 377/2024 in CARBP 389/2023

J-CARBP 909.2019.doc

to the settled law in not considering whether there was proof of

actual loss in granting claim for damages.

25. Mr. Setalvad has submitted that without prejudice to the

aforementioned submissions on a reading of Clause 22.3 and 22.4 of

the Supply Agreement, it is clear that all types of purchaser defaults

including "a breach of any of the Terms by the Purchaser " is covered

therein. He has submitted that the Claimant in any event cannot

recover in all, an amount more than what is specified in Clause 22.4.

26. Mr. Setalvad has submitted that the learned Arbitrator

therefore erred in holding that Clause 22.3.4 has to be read ejusdum

generis the preceding sub-clauses as covering breaches of the kind

contemplated in sub-clauses 22.3.1 to 22.3.3. He has submitted that

the learned Arbitrator has held that Clause 22.3.4 cannot cover

failure of the purchaser to take delivery altogether or total failure to

pay for the price of the goods or total repudiation of the contract.

Such interpretation would render Clause 22.3.4 otiose. He has

referred to the relevant portion of Paragraph 47 of the impugned

Award in this context.

27. Mr. Setalvad has submitted that the learned Arbitrator

J-CARBP 909.2019.doc

has erred in placing reliance on the Judgment of the Supreme Court

in SAIL Vs. Gupta Brothers10. He has submitted that the observations

of the Supreme Court in this case pertained to the interpretation of

Clause 7.2 of the Full Requirement Supply Scheme which is different

from Clause 22 of the Supply Agreement.

28. Mr. Setalvad has submitted that having claimed

liquidated damages, the Respondent is not legally entitled to make

any other claim and all its claims in respect of the alleged goods,

alleged ware housing charges and alleged purchase of import of raw

materials, cannot be claimed. He has submitted that where a sum is

named in a contract as a liquidated amount payable by way of

damages, only reasonable compensation can be awarded not

exceeding the amount so stated.

29. Mr. Setalvad has placed reliance upon the Judgment of

the Supreme Court in Kailash Nath Vs. Delhi Development

Authority11 at Paragraph 43.1, wherein the Supreme Court has inter

alia held that where a sum is named in a contract as a liquidated

amount payable by way of damages, the party complaining of a

10 [(2009) 10 SC 63] 11 (2015) 4 SCC 136

J-CARBP 909.2019.doc

breach can receive as reasonable compensation such liquidated

amount only if it is a genuine pre-estimate of damages fixed by both

parties and found to be such by the Court. He has submitted that in

other cases, where a sum is named in a contract as a liquidated

amount payable by way of damages, only reasonable compensation

can be awarded not exceeding the amount so stated.

30. Mr. Setalvad has submitted that the impugned Award

violates and infringes the fundamental policy of the Indian law as

enshrined under Section 74 of the Indian Contract Act.

31. Mr. Setalvad has submitted that the goods pertaining to

the alleged imported raw materials had not been manufactured at all.

Besides this, there is no consequential direction or order for delivery

of such alleged raw materials to the Petitioner on such awarded

payment.

32. Mr. Setalvad has submitted that even assuming without

admitting that such goods were imported by the Respondent, any

such raw materials are all standard products and components having

alternate usage and means of economic disposal, which cannot be

claimed to have been tailor made specifically for the purpose of

J-CARBP 909.2019.doc

supply of goods under dispute and therefore the Petitioner cannot be

fastened with such liability. He has submitted that the Respondent

regularly manufactures, markets and makes such goods.

33. Mr. Setalvad has submitted that the Arbitral Tribunal has

erroneously held in Paragraph 37 of the impugned Award that

"37. ....the goods were specialized and non-standard and were

specially manufactured to be used for the solar project" . He has

submitted that there was no evidence in this regard.

34. Mr. Setalvad has submitted that the Supply Agreement is

inadequately stamped and therefore ought to have been impounded

by the learned Arbitrator. An unstamped document cannot be

admitted in evidence or be acted upon, in view of the provisions of

Section 35 of the Indian Stamp Act, 1989.

35. Mr. Setalvad has placed reliance upon the Judgment in

Re: Interplay between Arbitration Agreements under the Arbitration

and Conciliation Act, 1996 and the Indian Stamp Act 1899 12 at

Paragraph 184, the Supreme Court has inter alia held that by

enacting Section 16 of the Arbitration Act, the Parliament has

12 2023 SCC OnLine 1666)

J-CARBP 909.2019.doc

permitted an Agreement to arbitrate to be preliminarily enforced

even if it is only an Agreement. The legitimate concerns of the

revenue in the realization of Stamp Duty are not defeated because

the Arbitral Tribunal has the jurisdiction to act in pursuance of the

provisions of the Stamp Act.

36. Mr. Setalvad has accordingly submitted that the

impugned Award alongwith the Section 11 Order be set aside.

37. Mr. Zubin Behramkamdin, the learned Counsel appearing

for the Respondent has submitted that the Supply Agreement and the

MPA are not interlinked, and that the Supply Agreement was not

novated by the MPA. He has submitted that the MPA was entered

into as a mere clarification to the payment mechanism agreed upon

by the Petitioner and the Respondent. In fact, the MPA only clarifies

certain mechanisms for opening of the Letter of Credit, without

changing the Petitioner's liability under the Supply Agreement. He

has referred to recital (f) of the MPA, wherein the Petitioner and the

Respondent have accepted the payment mechanism, pertaining to the

Letter of Credit, under the Supply Agreement.

38. Mr. Behramkamdin has submitted that as per Clause C of

J-CARBP 909.2019.doc

the MPA, the existing terms and conditions agreed between the

parties in their respective contracts were to remain valid and

enforceable, including the conditions pertaining to the resolution of

disputes. Therefore, as per Clause C of the MPA, the dispute

resolution clause in the Supply Agreement, i.e. Clause 26.7.3,

remained intact and the invocation of the arbitration clause by the

Respondent under the Supply Agreement was legal, valid, and in

consonance with the terms of the MPA.

39. Mr. Behramkamdin has submitted that as per Clause D of

the MPA, on any conflict between the terms of the existing contracts

between the parties and the MPA, the terms of the existing contract

between the parties shall prevail over the MPA.

40. Mr. Behramkamdin has submitted that Clause D of the

MPA clearly shows that the Supply Agreement was the principal

Agreement, whose terms and conditions were overarching and

primary. He has submitted that if the Petitioner's contention is to be

accepted that under the MPA, the obligation to procure the Letter of

Credit shifted from the Petitioner to CIAL or APL then there would be

a conflict between the Supply Agreement and the MPA, and

J-CARBP 909.2019.doc

consequently the terms of the Supply Agreement would prevail.

41. Mr. Behramkamdin has submitted that on a review of the

facts of the present dispute, it is evident that the dispute between the

Petitioner and the Respondent emanates from the failure of the

Petitioner to procure the Letter of Credit from CIAL, under Clause

5.4.2 of the Supply Agreement. He has placed reliance upon Clause

5.4.2 of the Supply Agreement. He has submitted that a review of

the said Clause, clearly demonstrates that the Petitioner was

obligated to procure that CIAL shall open prior to the first delivery a

usance Letter of Credit in favour of the Respondent. He has

submitted that therefore, it is clear that the liability of procuring the

Letter of Credit is only on the Petitioner, failing which, the Petitioner

would be in breach of the terms of the Supply Agreement. He has

submitted that such failure to procure the Letter of Credit, resulted in

Petitioner's default as per Clause 22.3.1 of the Supply Agreement.

This entitled the Respondent to terminate the Supply Agreement

under Clause 22.4 of the Supply Agreement. He has submitted that

since the breach of the Petitioner emanates out of the Supply

Agreement, the Respondent was fully entitled to invoke arbitration

under the Supply Agreement.

J-CARBP 909.2019.doc

42. Mr. Behramkamin has placed reliance upon the

Judgment of the Supreme Court in Lata Constructions v. Dr.

Rameshchandra Ramniklal Shah13 at Paragraph 10, wherein it has

held that an essential requirement of a novation under Section 62 of

the Contract Act, 1872, is that there should be a complete

substitution of a new contract in place of the old, in such a way that

the original contract need not be performed. The said decision has

been affirmed by the Supreme Court of India in H.R. Basavaraj Vs.

Canara Bank,14 at Paragraphs 18 and 19, wherein the Supreme Court

has rejected the Appellant's contention of novation of contract,

observing that a mere deposit of an amount by a third party towards

liquidation of an outstanding amount cannot ipso facto lead to the

novation of the contract. He has submitted that on a conjoint

reading of Clauses C and Clause D of the MPA, it is quite clear that

the MPA does not novate the Supply Agreement. As under the MPA,

the rights and obligations of the parties under the existing contracts

are specifically kept alive even after entering the MPA and these

rights have not been rescinded.

43. Mr. Behramkamdin has submitted that mere acceptance

13 (2000) 1 SCC 586 14 (2010) 12 SCC 458

J-CARBP 909.2019.doc

of the Letter of Credit issued by APL would not amount to waiver of

the agreed terms of payment under the Supply Agreement. He has

submitted that as per Clause 26.4 of the Supply Agreement, any

delay or failure by either of the parties to enforce its right under the

Supply Agreement would not be construed as a waiver of such right.

Thus, the issuance of Letter of Credit by APL does not affect the

Petitioner's obligation to procure Letter of Credit under Clause 5.4.2

of the Supply Agreement.

44. Mr. Behramkandin has submitted that without prejudice

to the above, accepting the Letter of Credit issued by APL, in contrast

to the terms of the Supply Agreement, was the prerogative of the

Respondent. However, acceptance of the Letter of Credit issued by

APL in good faith, albeit in contrast to the terms of the Supply

Agreement, would not automatically alter the agreed terms of the

Supply Agreement. Furthermore, it is the Respondent's choice to

either waive or enforce its right under the Supply Agreement, and

consequently, waiver of a violation of the Supply Agreement, does

not act as an estoppel against the Respondent to enforce its rights

under the Supply Agreement.

J-CARBP 909.2019.doc

45. Mr. Behramkamdin has submitted that CIAL and APL are

not necessary parties to the arbitration proceedings. He has

submitted that since the claims of the Respondent in the arbitral

proceedings before the learned Sole Arbitrator, arise from the Supply

Agreement, which was executed between the Petitioner and the

Respondent, there exists no privity of contract between CIAL and/or

APL and the Respondent.

46. Mr. Behramkamdin has submitted that the Petitioner has

failed to raise a plea for joinder of CIAL and APL at the time of

appointment of the learned Sole Arbitrator under Section 11 of the

Arbitration Act. The Petitioner has also failed to raise the plea for

joinder of CIAL and APL before the learned Arbitrator. The plea of

the Petitioner was to simply terminate the arbitration proceedings i.e.

an obvious attempt to evade arbitration at all costs.

47. Mr. Behramkamdin has submitted that the Judgment

relied upon by the Petitioner viz. Cardinal Energy and Infra Structure

Private Limited (Supra) is inapplicable in the present case. In that

case there was impleadment of a non-signatory sought before the

learned Arbitrator. However, in the present case the Petitioner has

J-CARBP 909.2019.doc

only sought to challenge the jurisdiction of the learned Sole

Arbitrator, instead of filing a formal application for joining CIAL and

APL as necessary parties to the arbitration. He has submitted that the

learned Arbitrator has considered the plea raised by the Petitioner in

connection with the joinder of CIAL and APL to the arbitration on

merits and has dismissed this plea in the impugned Order. The

learned Arbitrator has reviewed and interpreted the relevant clauses

of the Supply Agreement and the MPA and on the conjoint reading of

the relevant provisions thereunder, concluded that the Supply

Agreement is not affected or novated in any way by the MPA.

48. Mr. Behramkamdin has submitted that Clause C of the

MPA does not incorporate Clause 26.7.3 of the Supply Agreement by

reference. He has submitted that on a review of the Section 16

Application, it is evident that the Petitioner has failed to raise this

contention before the learned Arbitrator. He has submitted that the

Petitioner cannot raise this contention at this belated stage of Section

34 of the Arbitration Act, without specifically pleading it or arguing it

before the learned Arbitrator in the Section 16 Application. He has

submitted that it is a settled legal position that, a plea which was not

raised before the Arbitrator cannot be subsequently raised at the time

J-CARBP 909.2019.doc

of setting aside of the arbitral award. He has placed reliance upon the

Judgment of the Supreme Court in Union of India Vs. Susaka Private

Limited and Others15 at Paragraph Nos. 19 to 27 and Judgment of

this Court in Tema India Ltd. Vs. Seok-am-atech Co. Ltd. ,16 at

Paragraph No. 32. He has submitted that it is clearly laid down in

these Judgments that in the absence of any specific pleading of

incorporation by reference before the learned Arbitrator, this Court

cannot entertain the plea of incorporation by reference.

49. Mr. Behramkamdin has submitted that assuming without

admitting that Clause C of the MPA, does in fact, incorporate Clause

26.7.3 of the Supply Agreement by reference, however, in absence of

the signatures of CIAL and APL on the MPA, Clause C of the MPA

could not be acted upon by either of the parties or be considered as a

valid arbitration agreement. He has referred to Section 7 of the

Arbitration Act which specifies that the arbitration agreement must

be in writing and an arbitration agreement is said to be in writing if it

is signed by the parties. He has submitted that the arbitration

agreement allegedly incorporated in the MPA cannot be considered

as a valid arbitration agreement, under Section 7 of the Arbitration

15 (2018) 2 SCC 182 16 2024 SCC OnLine Bom 1072

J-CARBP 909.2019.doc

Act.

50. Mr. Behramkamdin has submitted that contention of the

Petitioner on plea of incorporation by reference and novation, by way

of exchange of letters/correspondence, cannot be raised at the stage

of the setting aside of the Impugned Award and impugned Order, as

it was not raised before at the referral stage of Section 11 of the

Arbitration Act, as is evident from Section 11 Order. He has

submitted that this plea was never raised before the learned

Arbitrator, as is evident from Section 16 Application and other

pleadings filed before the learned Arbitrator.

51. Mr. Behramkamdin has submitted that the Emails dated

15th October 2012, addressed by the APL to the Respondent and

Emails dated 28th November 2012, addressed by the Petitioner to the

Respondent, demonstrates that the obligation of the Petitioner to

procure the Letter of Credit in favour of the Respondent under the

Supply Agreement, was never shifted, even by the correspondence

exchanged between the parties or by the MPA.

52. Mr. Behramkamdin has submitted that the learned

Arbitrator has rightly awarded the claims pertaining to the price of

J-CARBP 909.2019.doc

goods. He has submitted that the time of delivery of goods was of

the essence and in absence of any communication from the Petitioner

to the Respondent for not manufacturing further lots, after the

delivery of the first lot, the Respondent was bound to perform its

obligations under the Supply Agreement. He has submitted that the

Respondent had thus manufactured many of the lots of goods.

Further, the materials and goods manufactured by the Respondent

were of specialized nature and the Respondent could not sell the

goods in the market and mitigate any part of the loss.

53. Mr. Behramkamdin has submitted that as per Section 55

of the Sale of Goods Act, 1930, a Seller is entitled to sue a Buyer, in

the instance when the goods have been passed to the Buyer and the

Buyer neglects or refuses to pay for the goods as per the agreed terms

of the contract. In fact, even if the goods have not been passed to the

buyer, the seller is still entitled to maintain its claim against the

buyer. He has relied upon the Judgment of this Court in Vithaldas

Vishram Vs. Jagjivan Gordhandas17 at Paragraphs 10 and 11. He has

submitted that the Respondent was always entitled to be

compensated for the costs incurred by the Respondent to

17 1938 SC OnLine Bom 139

J-CARBP 909.2019.doc

manufacture the lots, alongwith the costs incurred towards the

procurement of the raw materials. He has relied upon illustration (c)

of Section 65 of the Indian Contract Act, 1872 and has submitted that

the Respondent was always entitled to claim the compensation for

the goods manufactured by the Respondent and the raw materials

procured by the Respondent, despite terminating the Supply

Agreement and the MPA.

54. Mr. Behramkamdin has submitted that the learned

Arbitrator has correctly interpreted Clause 22.3 of the Supply

Agreement which deals at length with the various defaults committed

by the Petitioner, to hold that the damages claimed by the

Respondent, which are not covered by Clause 22.4 of the Supply

Agreement, can be awarded as unliquidated damages.

55. Mr. Behramkamdin has submitted that the learned

Arbitrator has correctly rejected the submission of the Petitioner that

Clause 22.4 of the Supply Agreement covers every conceivable kind

of breach and held that the limit provided by the quantum of

liquidated damages clause will not apply to the present case. The

learned Arbitrator has held that there is no impediment or obstacle

J-CARBP 909.2019.doc

upon the parties to a contract to make provision for liquidated

damages for specific breaches only, leaving the other types of

breaches to be dealt with as unliquidated damages. He has placed

reliance upon the Judgment of the Supreme Court in Steel Authority

of India Limited Vs. Gupta Brother Steel Tubes Limited at

Paragraph 24 in this context.

56. Mr. Behramkamdin has submitted that from a perusal of

the impugned Award, the learned Arbitrator has refused to award

any liquidated damages, under Clause 22.4 of the Supply Agreement

to the Petitioner and has awarded only the costs incurred by the

Respondent for the manufacturing of the second lot, third lot, fourth

lot, and five units of the fifth lot and for procuring the raw materials.

57. Mr. Behramkamdin has submitted that Clause 22.4 of the

Supply Agreement, ought to be read narrowly and applied only to

instances where the Petitioner would have failed to open a Letter of

Credit, and the Respondent would not have manufactured any goods.

He has submitted that in the present scenario, the goods have already

been manufactured by the Respondent, based on the assurances

18 (2009) 10 SCC 63

J-CARBP 909.2019.doc

given by the Petitioner and APL that the Letter of Credit will be

opened. He has submitted that a wide interpretation of Clause

22.3.4, to cover every breach of the terms and conditions of the

Supply Agreement, would nullify the purpose of the preceding

clauses.

58. Mr. Behramkamdin has distinguished the Judgment of

this Court relied upon by Mr. Setalvad viz. Alkem Laboratories

(supra). He has submitted that in the said decision, the claimant was

wrongly awarded the full price of goods, despite the fact that the

balance goods were not even manufactured by the claimant.

However, in the present case, it is undisputed that the Respondent

had already manufactured second lot, third lot, fourth lot, and five

units of the fifth lot, and the learned Arbitrator has awarded only the

costs incurred by the Respondent for manufacturing the custom made

goods of the second lot, third lot, fourth lot, and five units of the fifth

lot and for procuring the raw materials.

59. Mr. Behramkamdin has submitted that the contention of

the Petitioner that the arbitration clause under the Supply Agreement

cannot be acted upon as the Supply Agreement which contains the

J-CARBP 909.2019.doc

arbitration clause is unstamped and therefore, under the provisions

of the Maharashtra Stamp Act, 1958 and the Indian Stamp Act, 1899,

is inadmissible in evidence. This contention was raised by the

Petitioner in its application under Section 16 of the Arbitration Act,

and has been adequately dealt with by the learned Arbitrator. This

contention had been rejected by the learned Arbitrator by rightly

relying on the Section 11 Order, wherein this Court had recorded

that "There is no dispute that the arbitration agreement exists

between the parties. Shri Justice S. H. Kapadia, former Chief Justice

of India is appointed as the sole arbitrator." Thus, the Section 11

order upholds the validity of the arbitration clause contained in the

Supply Agreement.

60. Mr. Behramkamdin has submitted that in view of this

Court confirming the validity of the arbitration clause contained in

the Supply Agreement, the learned Sole Arbitrator was bound by the

Section 11 Order. It is a settled law, that the matters under Section

11 of the Arbitration Act are incapable of being re-opened before the

Arbitral Tibunal. He has submitted that the Petitioner cannot now

challenge the arbitration clause contained in the Supply Agreement

in any manner.

J-CARBP 909.2019.doc

61. Mr. Behramkamdin has relied upon the Three-Judge

Bench Judgment of the Supreme Court in N.N. Global Mercantile (P)

Ltd. Vs. Indo Unique Flame Ltd. 19 which upholds the validity of an

unstamped arbitration agreement and directs the Courts to refer the

parties to arbitration, despite the fact that the arbitration agreements

are unstamped/insufficiently stamped.

62. Mr. Behramkamdin has submitted that in view of the

Petitioner having admitted the Supply Agreement and raised claims

on the Supply Agreement, the Respondent is not liable to prove the

admitted Supply Agreement. He has submitted that Section 58 of the

Indian Evidence Act, 1872 has been considered by the Supreme

Court in Nagindas Ramdas Vs. Dalpatram Ichharam,20 at Paragraph

27. It has been held that admissions made by the parties in the

pleadings, before the hearing of a case are admissible and are fully

binding on the parties and constitute as a waiver of proof. The

Supreme Court in Javer Chand Vs. Pukhraj Surana,21 at Paragraph 4

and 5 affirming the above position of law, categorically held that the

question with respect to the admissibility of document, on the ground

19 2023 SCC OnLine SC 1666 20 (1974) 1 SCC 242 21 1961 SCC OnLine SC 22

J-CARBP 909.2019.doc

that it has not been stamped, or that it has been improperly stamped,

has to be decided when such a document is tendered in evidence and

once the document is admitted in evidence, the parties cannot object

to such admittance.

63. Mr. Behramkamdin has submitted that the learned

Arbitrator has passed a reasoned award after considering and dealing

with the contentions raised by both, the Petitioner and the

Respondent. It is settled law that if the interpretation of the learned

Arbitrator is a possible view, the Courts will not interfere with an

arbitral award under Section 34 of the Arbitration Act.

64. Mr. Behramkamdin has submitted that the impugned

Award and the impugned Order cannot be interfered with by the

Court, as the learned Arbitrator has adequately dealt with all the

pleas and contentions raised by the parties, as is evident from the

impugned Award and the impugned Order.

65. Mr. Behramkamdin has submitted that the findings of the

Arbitrator are neither patently illegal or perverse. He has submitted

that an erroneous finding or application of the law or contravention

of substantive law of India is not a ground for setting aside the

J-CARBP 909.2019.doc

award. Every error of law or erroneous application of the law does

not amount to patent illegality and the Court cannot re-appreciate

the evidence. He has submitted that the Petitioner has miserably

failed in showing that the Award is vitiated on any of the grounds set

out in Section 34 of the Arbitration Act and thus the Petition should

be dismissed with heavy costs.

66. Having considered the submissions, the Petitioner has

apart from challenging the impugned Award, challenged the Section

11 Order on the ground that CIAL and APL were necessary parties to

the arbitration. This is in context of the Petitioner's contention that

as per the Supply Agreement, the obligation of the Petitioner was

only in respect of payment of 10% advance amount and not in

respect of payment of balance 90% which vested with CIAL as the

liability to open the Letter of Credit was that of CIAL. Having

perused the provisions of the Supply Agreement and the MPA, this

contention on behalf of the Petitioner cannot be accepted. Clause

of the MPA provides that the existing terms and conditions agreed

between the parties in the respective contracts were to remain valid

and enforceable, including the conditions pertaining to the

resolutions of dispute. Further, as per Clause D of the MPA any

J-CARBP 909.2019.doc

conflict between the terms of the existing contracts between the

parties of the MPA, the terms of the existing contract viz. Supply

Agreement between the parties shall prevail over the MPA. The

Supply Agreement was thus considered by the parties in the MPA to

be the principal Agreement and its terms and conditions would thus

override the terms and conditions of the MPA in the event of there

being a conflict.

67. I find much merit in the submission on behalf of the

Respondent that if the Petitioner's contention is to be accepted that

under the MPA, the obligation to procure the Letter of Credit shifted

from the Petitioner to CIAL or APL then there would be a conflict

between the Supply Agreement and the MPA, and consequently the

terms of the Supply Agreement would prevail. It is the obligation of

the Petitioner under Clause 5.4.2 of the Supply Agreement to procure

the Letter of Credit from CIAL. Thus, there is no merit in the

contention that the liability to open the Letter of Credit in respect of

balance 90% amount vested with CIAL.

68. In the circumstances of the present case, the Petitioner

having failed to procure the Letter of Credit either from CIAL or from

J-CARBP 909.2019.doc

APL, would be in breach of the terms of the Supply Agreement. This

resulted in a default on the part of the Petitioner as per Clause 22.3.1

of the Supply Agreement, entitling the Respondent to terminate the

Supply Agreement under Clause 22.4 thereof. The Respondent has

thus rightly invoked the arbitration clause in the Supply Agreement.

69. I do not find any merit in the contention on behalf of the

Petitioner that the nature of dispute was inextricably linked between

CIAL, APL, Petitioner and the Respondent and that the dispute could

be effectively decided only when all four parties were made parties to

the arbitral proceedings. The MPA has admittedly not been signed by

either CIAL or APL. The Judgment of this Court relied upon by the

Petitioner viz. Cardinal Energy and Infra Structure Private Limited

(Supra) in support of their submission that the arbitral tribunal is

equipped with the power to implead non-signatories to the arbitral

proceedings is clearly distinguishable on facts. In that case, the

impleadment of a non-signatory was sought, whereas in the present

case, the Petitioner has not filed a formal application for joining CIAL

and APL as necessary parties to the arbitration before the learned

Arbitrator. The Petitioner instead choose to challenge the jurisdiction

of the learned Arbitrator.

J-CARBP 909.2019.doc

70. The learned Arbitrator has in fact considered the plea

raised by the Petitioner in connection with the joinder of CIAL and

APL to the arbitration on merits and has dismissed this plea in the

impugned Order. This upon considering the relevant clauses of the

Supply Agreement and the MPA and concluding that the Supply

Agreement is not affected or novated in any way by the MPA. This

finding is in accordance with the settled law as laid down by the

Supreme Court in Lata Constructions Vs. Dr. Rameshchandra

Ramniklal Shah (supra) relied upon by the Respondent, wherein the

Supreme Court has held that an essential requirement of a novation

under Section 62 of the Contract Act, 1872, is that there should be a

complete substitution of a new contract in place of the old, in such a

way that the original contract need not be performed. This has been

followed by the Supreme Court in H.R. Basavaraj Vs. Canara Bank

(supra) which is also relied upon by the Respondent. Thus, the

finding of the learned Arbitrator being in consonance with the settled

law and reading of the clause C and clause D of the MPA, does not

call for interference.

71. The Judgments in Mahanagar Telephone Nigam Ltd. Vs

Canara Bank (supra); Cox and Kings Ltd. Vs. SAP India Pvt. Ltd.

J-CARBP 909.2019.doc

(supra) and Ameet Lalchand Shah Vs. Rishabh Enterprises (supra)

relied upon by the Petitioner in support of its contention that a third

party must be included in the arbitration if there is a direct relation

between the party which is a signatory to the arbitration agreement;

direct commonality of the subject matter; the composite nature of

transaction between the parties are inapplicable in the present case.

Further, the Judgment relied upon by the Petitioner in KKH Finvest

Private Ltd. Vs. Jonas Haggard and Ors.(supra), where it was held

that if a non-signatory party is involved actively in the performance

of a contract and its actions align with those of the signatories, then

such a non-signatory party is a 'veritable party' to the contract

containing the arbitration agreement and such party can be

impleaded in the arbitration is also inapplicable in the circumstances

of present case. In that case, the proceedings were initiated under

Section 11 of the Arbitration Act, where the Petitioner sought to

invoke the Group of Companies Doctrine to implead non-signatories

to a dispute pertaining to a shareholder agreement. In the present

case, no such plea for impleadment of CIAL and APL, on the basis of

Group of Companies Doctrine, has been raised by the Petitioner at

the time of appointment of learned Arbitrator under Section 11 of the

Arbitration Act, as is evident from the Section 11 Order. This has

J-CARBP 909.2019.doc

also not been raised by the Petitioner under the Section 16

Application. The Petitioner cannot now, at the stage of the setting

aside of the impugned Award and impugned Order, be allowed to

rely on the Group of Companies Doctrine to demonstrate that APL

and CIAL were necessary parties to the arbitration proceedings.

72. I further find that the Petitioner has not raised the plea of

incorporation by reference before the learned Arbitral Tribunal as is

now sought to be raised at the stage of the setting aside of the

impugned Award and impugned Order. Thus, the Petitioner cannot

now raise this contention without having specifically pleaded or

argued it before the learned Arbitrator in the Section 16 Application.

The Judgments relied upon by the Respondent viz. Union of India Vs.

Susaka Private Limited (supra); and Tema India Ltd. Vs. Seok-am-

Tech Co. Ltd. (supra) are apposite. Thus, the plea of incorporation by

reference raised by the Petitioner cannot be considered at this stage.

73. I find no merit in the submission on behalf of the

Petitioner that the learned Arbitrator has re-written the contract by

directing the Petitioner to make payment to the extent of balance

amount of 90% to the Respondent. The learned Arbitrator has

J-CARBP 909.2019.doc

correctly held that the liability for procuring the Letter of Credit in

respect of the balance 90% amount payable to the Respondent is that

of the Petitioner as per Clause 5.4.2 of the Supply Agreement. The

learned Arbitrator has further correctly construed the said Clause of

the Supply Agreement in directing the Petitioner to make payment to

the extent of balance 90% amount to the Respondent. It is settled

law that if the interpretation of the Arbitrator is a possible view then

in such a case as in the present case the Court will not interfere with

an Arbitral Award under Section 34 of the Arbitration Act. The

Judgment of the Supreme Court in Ssangyong Engg. & Construction

Co. Ltd. (supra) and Delhi Metro Express (P) Ltd. Vs. DMRC 22 at

Paragraphs 27 to 31, 41 to 43 & 49 are apposite.

74. The finding of the learned Arbitrator on damages is also

in consonance with the relevant Clauses of the Supply Agreement. As

per the Supply Agreement, the time of delivery of goods was of the

essence and that the Respondent was bound to perform its

obligations under the Supply Agreement in the absence of any

communication from the Petitioner to the Respondent for not

manufacturing further lots after delivery of the first lot. Further, the

22 (2022) 1 SCC 131

J-CARBP 909.2019.doc

materials and goods manufactured under the Supply Agreement by

the Respondent were of specialized nature and the Respondent could

not sell the goods in the market and mitigate any part of the loss.

75. It is provided in Section 55 of the Sale of Goods Act,

1930 that a seller is entitled to sue a buyer, in the instance when the

goods have been passed to the buyer and the buyer neglects or

refuses to pay for the goods as per the agreed terms of the contract. It

has been held by this Court in Vithaldas Vishram Vs. Jagjivan

Gordhanas (Supra) at Paragraph Nos. 10 and 11 that even if the

goods have not been passed to the buyer, the seller is still entitled to

maintain its claim against the buyer. The Respondent in the present

case was entitled to be compensated for the costs incurred by the

Respondent to manufacture the lots, along with the costs incurred

towards the procurement of the raw materials. This is further borne

out from illustration (c) of Section 65 of the Indian Contract Act,

1872. This would be despite the Respondent terminating the Supply

Agreement and the MPA.

76. In my considered view, the learned Arbitrator has

correctly interpreted Clause 22.3 of the Supply Agreement to hold

J-CARBP 909.2019.doc

that damages claimed by the Respondent which are not covered by

Clause 22.4 of the Supply Agreement, can be awarded as

unliquidated damages. The learned Arbitrator has correctly rejected

the submission of the Petitioner that Clause 22.4 covers every

conceivable kind of breach. Further, the submission on behalf of the

Respondent that Clause 22.4 of the Supply Agreement ought to be

read narrowly and applied only to instances where the Petitioner

would have failed to open a Letter of Credit, and the Respondent

would not have manufactured any goods merits acceptance. A wide

interpretation of Clause 22.3.4, to cover every breach of the terms

and conditions of the Supply Agreement, would nullify the purpose

of the preceding clauses. Thus, the liquidated damages which have

been capped at 5% of the total contract price under Clause 22.4 of

the Supply Agreement does not prohibit the learned Arbitrator from

awarding the costs incurred by the Respondent in manufacturing the

goods and for procuring the raw materials which were custom

designed.

77. The contention on behalf of the Petitioner that the

Respondent had claimed for price of the 2nd, 3rd and 4th lots of goods

and remaining 6 units/sets, inspite of which the impugned Award

J-CARBP 909.2019.doc

proceeded on the basis that the claim of the Respondent is a

comprehensive claim for damages and thus rendering it perverse as

well as patently illegal requiring it to be set aside is misconceived.

The claim of the Respondent in the Particulars of Claim does not

prohibit the learned Arbitrator from awarding costs incurred by the

Respondent in manufacturing the goods and for procuring raw

materials which were in custom-designed. The Judgment relied upon

by the Petitioner viz. Alkem Laboratories (supra) in support of their

contention that the learned Arbitrator has wrongly awarded un-

liquidated damages, when in fact the Respondent's claim was for

price of goods is distinguishable on facts. In that case the Claimant

was wrongly awarded the full price of goods, despite the fact that the

balance goods were not even manufactured by the claimant.

However, in the present case, it is undisputed that the Respondent

had already manufactured the second lot, third lot, fourth lot, and

five units of the fifth lot, and accordingly, the learned Arbitrator has

awarded only the costs incurred by the Respondent for

manufacturing these goods and for procuring the raw materials.

78. I further find no merit in the contention on behalf of the

Petitioner that the learned Arbitrator could not award the claims of

J-CARBP 909.2019.doc

the Respondent by allowing the Respondent to retain the goods. This

argument is misconceived in that the Petitioner had refused to take

delivery of the goods which were manufactured at the relevant time

and even thereafter the Petitioner had refused to take the goods.

79. The contention of the Petitioner is that the arbitration

agreement cannot be acted upon as the Supply Agreement contains

the arbitration clause which is unstamped and for which reliance is

placed on the provisions of the Maharashtra Stamp Act, 1958 and the

Indian Stamp Act, 1899, for contending that it is inadmissible in

evidence has overlooked the Judgment of the Supreme Court in N.N.

Global Mercantile (P) Ltd. (supra). The Supreme Court has upheld

the validity of an unstamped arbitration agreement and directs the

Courts to refer the parties to arbitration, despite the fact that the

arbitration agreements are unstamped/insufficiently stamped.

80. Further, in the Section 11 order this Court has upheld the

validity of the arbitration clause contained in the Supply Agreement.

There is a categorical finding that " There is no dispute that the

arbitration agreement exists between the parties. Shri Justice S. H.

Kapadia, former Chief Justice of India is appointed as the sole

J-CARBP 909.2019.doc

arbitrator." Having confirmed the validity of the arbitration clause

contained in the Supply Agreement, the learned Arbitrator was

bound by the Section 11 Order. It has been held in S.B.P. & Co. Vs.

Patel Engineering 23 at Paragraph 20 that matters under Section 11 of

the Arbitration Act are incapable of being re-opened before the

Arbitral Tribunal. Thus, it is not open for the Petitioner to challenge

the arbitration clause contained in the Supply Agreement.

81. The Petitioner has also admitted the Supply Agreement

and raised claims on the Supply Agreement before the learned

Arbitrator as has been observed by the learned Arbitrator in the

impugned Order as well as in the impugned Award. Admissions in

pleadings are fully binding on the parties and constitute as a waiver

of proof. This has been held by the Supreme Court in Nagindas

Ramdas Vs. Dalpatram Ichharam (supra) relied upon by the

Respondent. This is also as per Section 58 of the Indian Evidence

Act, 1872. Further, as per section 36 of the Indian Stamp Act, 1899,

once an instrument is admitted in evidence, its admissibility cannot

later be contested for insufficient stamping, except under Section 61

of the Indian Stamp Act, 1899. It has been held by the Supreme

23 (2005) 8 SCC 618

J-CARBP 909.2019.doc

Court in Javer Chand Vs. Pukhraj Surana ,24 at Paragraphs 4 and 5

that the question with regard to the admissibility of document, on the

ground that it has not been stamped, or that it has been improperly

stamped, has to be decided when such a document is tendered in

evidence and once the document is admitted in evidence, the parties

cannot object to such admittance.

82. I thus find no valid ground of challenge raised by the

Petitioner under Section 34 of the Arbitration Act for setting aside of

the impugned Award and the impugned Section 11 Order. The

learned Arbitrator has interpreted the clauses in the Supply

Agreement and the MPA, which interpretation of the arbitrator is a

possible view, and it is settled law that in such a case the Court will

not interfere with an arbitral award under Section 34 of the

Arbitration Act.

83. In view thereof, the captioned Commercial Arbitration

Petition is dismissed. There shall be no orders as to costs.

[R.I. CHAGLA, J.]

24 1961 SCC OnLine SC 22

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter