Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Board Of Control For Cricket In India vs Kochi Cricket Private Limited
2025 Latest Caselaw 3996 Bom

Citation : 2025 Latest Caselaw 3996 Bom
Judgement Date : 17 June, 2025

Bombay High Court

Board Of Control For Cricket In India vs Kochi Cricket Private Limited on 17 June, 2025

Author: R. I. Chagla
Bench: R. I. Chagla
2025:BHC-OS:8865



                                                                901-ARBP-1752-1753-2015-J.doc

            Gitalaxmi and Jitendra


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

                                     ARBITRATION PETITION NO. 1752 OF 2015
                    Board of Control for Cricket in India,
                    a Society registered under the Tamil Nadu
                    Societies Registration Act, 1975 and
                    having its head office at Cricket Centre,
                    Wankhede Stadium, Mumbai - 400 020.              ...Petitioner

                            Versus

                    Kochi Cricket Private Limited,
                    a Company incorporated under the
                    Companies Act, 1956 and having its
                    registered office at 504, Churchgate
                    Chambers, 5th Floor, 57, New Marine Lines,
                    Mumbai - 400 020.                                ...Respondent

                                                    WITH
                                     ARBITRATION PETITION NO. 1753 OF 2015
                    Board of Control for Cricket in India,
                    a Society registered under the Tamil Nadu
                    Societies Registration Act, 1975 and
                    having its head office at Cricket Centre,
                    Wankhede Stadium, Mumbai - 400 020.              ...Petitioner

                            Versus

                    1. M/s. Rendezvour Sports World,
                       an unincorporated integrated joint
                       venture carrying on business at : B/53,
                       Indus House, Opp. Monginis Cage
                       Factory, Andheri (W), Mumbai - 400 053,
                       through its authorized representative Mr.
                       Chintan Vora.




                                                     1/107




                   ::: Uploaded on - 17/06/2025                  ::: Downloaded on - 17/06/2025 23:08:40 :::
                                                  901-ARBP-1752-1753-2015-J.doc

2. M/s. Anchor Earth Pvt. Ltd.,
   registered office at : 33 Hughes,
   N. S. Patkar Marg, Opp. Prempuri
   Ashram, Grant Road (W),
   Mumbai - 400 007.

3. M/s. Parinee Developers and Properties
   Pvt. Ltd., registered office at : Smag
   House, 1st Floor, Opp. Darshana
   Apartment, Sarojini Road Extn.,
   Vile Parle (W), Mumbai - 400 056.

4. M/s. Anand Shyam Estate Development
   Pvt. Ltd., registered office at : 1,
   Sun Villa, Peppermint Compound,
   Lamington Road, Mumbai - 400 004.

5. M/s. Rendezvour Sports World Pvt. Ltd.,
   registered office at : Pushp Anthrolikar
   Nagar No. 2, Solapur - 413 003.

6. Mr. Vivek Venugopal,
   residing at : Unit 1-B No. 9, Haris Road,
   Denson Town, Mangalore - 46.

7. M/s. Filmwaves Combine Pvt. Ltd.,
   registered office at : 7th Floor,
   Mehta Mehal, Opera House,
   Mumbai - 400 004.                                 ...Respondents
                                  ----------
Mr. Rafiq A. Dada, Senior Advocate and Mr. T. N. Subramanian,
Senior Advocate a/w Mr. Aditya Mehta, Ms. Shivani Garg, Mr. Agneya
Gopinath and Mr. Dhruv Chhajed i/b Cyril Amarchand Mangaldas,
Advocates for the Petitioner in ARBP/1752/2015.
Mr. T. N. Subramanian, Senior Advocate a/w Mr. Aditya Mehta, Ms.
Shivani Garg, Mr. Agneya Gopinath and Mr. Dhruv Chhajed i/b Cyril
Amarchand Mangaldas, Advocates for the Petitioner in
ARBP/1753/2015.
Mr. Vikram Nankani, Senior Advocate a/w Mr. Sajal Yadav, Mr. Rohan
Rajadhyaksh, Mr. Sumeet Nankani, Mr. Anukula Seth, Mr. Aayushya

                                         2/107




                ::: Uploaded on - 17/06/2025                     ::: Downloaded on - 17/06/2025 23:08:40 :::
                                                     901-ARBP-1752-1753-2015-J.doc

 Geruja and Ms. Vineetha Khandelwal i/b Mr. Gurdeep Singh Sachar,
 Advocates for Respondent in ARBP/1752/2015.
 Mr. Vikram Nankani, Senior Advocate a/w Mr. Sumit Nankani and
 Mr. Rohan Rajadhyaksh i/b Ms. Nipa S. Gupte, Advocates for
 Respondent Nos. 1, 2, 3, 5 and 6 in ARBP/1753/2015.
                                       ----------

                                       CORAM : R. I. CHAGLA, J.
                                  RESERVED ON : 12th November 2024.
                               PRONOUNCED ON : 17th June 2025.
 JUDGEMENT :

1. By Arbitration Petition No. 1752 of 2015, the Award

dated 22nd June 2015 has been assailed (Arbitration Petition No.

1752 of 2015 of Kochi Cricket Private Limited is for convenience

referred to as "KCPL's Petition"). By Arbitration Petition No. 1753 of

2015, the separate Award having the same date i.e. 22nd June 2015

has been assailed (Arbitration Petition No. 1753 of 2015 of M/s.

Rendezvour Sports World is for convenience referred to as "RSW's

Petition").

2. The Award assailed in KCPL's Petition pertains to disputes

emanating out of Franchise Agreement dated 12 th March 2011

between KCPL and Board of Control for Cricket in India ("BCCI"),

whereas the Award assailed in RSW's Petition pertains to disputes

emanating out of Franchise Agreement dated 11 th April 2010

between RSW and BCCI.

901-ARBP-1752-1753-2015-J.doc

3. In view of there being commonality of facts and

intrinsical linkage of both KCPL and RSW references, the disputes

under both, KCPL's Franchise Agreement ("KCPL-FA") and RSW's

Franchise Agreement ("RSW-FA") came to be consolidated and

adjudicated upon by the same Tribunal, by mutual consent of parties.

4. A brief background of facts is necessary and which are as

under :-

i. BCCI in the year 2008 issued Invitation to Tender (referred

to as "ITT") for the initial eight franchises, which would comprise the

Indian Premier League ("IPL").

ii. BCCI issued Operational Rules for the IPL Season 2010 on

26th February 2010.

iii. BCCI issued an Invitation to Tender (referred to as "ITT")

on 9th March 2010, inviting bids for upto two more franchises.

iv. RSW was declared the successful bidder for IPL franchise to

be based in Kochi and entered into an Unincorporated Integrated

Joint Venture Agreement ("UJV Agreement") on 17 th March 2010.

901-ARBP-1752-1753-2015-J.doc

v. BCCI issued Operational Rules for the IPL Season 2011 on

18th March 2011.

vi. RSW furnished a bank guarantee in the sum of Rs. 153.34

crores ("RSW BG"), as contemplated by the ITT on 27th March 2010.

vii. BCCI and RSW entered into a Franchise Agreement on an

interim basis, pending the incorporation of a joint venture company

viz. the Respondent-KCPL that would take on the rights and

obligations of the Kochi franchise as per the terms of the UJV

Agreement on 11th April 2010. The RSW Agreement continued to

govern the relationship between BCCI and the Kochi franchise till the

final Franchise Agreement between BCCI and KCPL ("KCPL

Agreement") was signed.

viii. BCCI addressed an e-mail dated 5th September 2010 to all

the franchisees (including KCPL) informing them of the changed

format for 2011 edition of the IPL, whereby the number of matches

to be played in the season was reduced.

ix. The Kochi franchise began operating through KCPL on 27 th

November 2010.

901-ARBP-1752-1753-2015-J.doc

x. KCPL addressed a letter to BCCI, inter alia, requesting for

reduction in the franchise fees on 10th January 2011.

xi. KCPL addressed a letter dated 7 th February 2011 to BCCI,

inter alia, stating that they be allowed to play at the leased

Jawaharlal Nehru Stadium ("JN Stadium") till the Kerala Cricket

Association makes an alternative site for the new stadium.

xii. BCCI addressed a letter dated 9th February 2011 to KCPL,

inter alia, rejecting the request of KCPL for reduction in franchise fees

on the ground that the same is contrary to the terms of RSW

Agreement or the to be signed the KCPL Agreement.

xiii. KCPL addressed another letter dated 16 th February 2011 to

BCCI reiterating its request for reduction in franchise fees.

xiv. KCPL addressed a letter dated 28 th February 2011 to BCCI

once again, inter alia, requesting for a reduction of franchise fee.

xv. BCCI addressed a letter dated 3 rd March 2011 to KCPL, inter

alia, confirming to KCPL that its stand on the reduction of the

franchise fee is the same as communicated vide letter dated 9 th

February 2011.

901-ARBP-1752-1753-2015-J.doc

xvi. KCPL addressed a letter dated 9th March 2011 to BCCI

urging BCCI to consider its request for reduction in franchise fee

whilst expressly stating that subject to such consideration the issue of

reduction of the franchise fee may be treated as closed. Vide the said

letter, KCPL also informed BCCI that it was upgrading the JN

Stadium.

xvii. BCCI and KCPL entered into KCPL Franchise Agreement on

12th March 2011 knowing that KCPL's request for reduction of

franchisee fee has already been rejected.

xviii. On 22nd March 2011, KCPL was required to deliver to BCCI

a bank guarantee under the KCPL Agreement in the prescribed format

and for a specified sum, as per the terms of KCPL Agreement.

xix. At a meeting dated 25th March 2011 of the Board of

Directors, KCPL passed the necessary resolution for obtaining the

requisite bank guarantee.

xx. On 27th March 2011, RSW was obligated to deliver a fresh

bank guarantee as per the terms set out in the RSW Agreement.

xxi. From 22nd March 2011 onwards, the representatives of

901-ARBP-1752-1753-2015-J.doc

RSW/KCPL kept on assuring BCCI that it was in the process of

obtaining the requisite bank guarantee and would furnish the same

as soon as possible.

xxii. Mr. Hemang Amin of BCCI addressed an e-mail dated 29 th

March 2011 to Mr. Saket Mehta of KCPL, inter alia, reminding that

the requisite bank guarantee must be given.

xxiii. Mr. Saket Mehta of KCPL replied to the aforesaid e-mail of

BCCI on 29th March 2011, inter alia, stating that the existing bank

guarantee was valid for 18 months and that KCPL had already

applied for extension.

xxiv. KCPL addressed a letter dated 2nd May 2011 to BCCI, inter

alia, admitting that it was required to furnish the requisite bank

guarantee whilst stating that KCPL was in the process of obtaining

the said bank guarantee and the same will be furnished as soon as

possible.

xxv. KCPL addressed a letter dated 1 st July 2011 to BCCI, inter

alia, admitting that some delay had occurred in furnishing the

requisite bank guarantee and requesting that permission for the

proposed transfer of Venugopal's shares in KCPL to another company

901-ARBP-1752-1753-2015-J.doc

be granted at the earliest to enable KCPL to furnish the requisite bank

guarantee.

xxvi. KCPL addressed a letter dated 17 th September 2011, inter

alia, stating that it would submit the requisite bank guarantee by

5.00 p.m. on 21st September 2011 without making any reference to

extension of time.

xxvii. BCCI (through its advocates) addressed a letter dated 17 th

September 2011 to KCPL, inter alia, stating that as and by way of last

opportunity KCPL/RSW is required to furnish the requisite bank

guarantee on the same day.

xxviii. BCCI (through its advocates) addressed a letter dated 19 th

September 2011 to KCPL/RSW and terminated the KCPL

Agreement/the RSW Agreement in light of KCPL/RSW's failure to

deliver the requisite bank guarantee on or before 22 nd March

2011/27th March 2011.

xxix. On 19th September 2011, BCCI encashed RSW BG.

xxx. KCPL addressed a letter dated 18th January 2012 to BCCI,

inter alia, alleging that the termination of the KCPL Agreement by

901-ARBP-1752-1753-2015-J.doc

BCCI was wrongful and invoked arbitration under the dispute

resolution clause of the KCPL Agreement.

xxxi. RSW on 4th August 2012 invoked arbitration under the

provisions of RSW-FA. During the course of arbitral proceedings,

BCCI has filed an Application under Section 16 of the Arbitration Act,

challenging the jurisdiction of learned Arbitrator to which

Respondent Nos. 1, 3, 5 & 6 filed the joint reply. Respondent No. 4

also subsequently filed its reply by adopting the contents of the

Section 16 reply filed on behalf of Respondent Nos. 1, 3, 5 & 6. In

the Section 16 Application, the learned Arbitrator passed an order

dated 17th July 2015, inter alia, rejecting BCCI's Section 16

Application. The Section 16 order has also been challenged by BCCI

in RSW's Petition.

xxxii. In KCPL Arbitration, the learned Arbitrator passed an Award

on 22nd June 2015, inter alia, dismissing BCCI's counter-claim, and

directing BCCI to pay to KCPL (i) Rs. 384,83,71,842/-; (ii) interest on

the said amount at 18% from 19 th September 2011 till the date of the

Award; (iii) Rs. 72,00,000/- by way of arbitration costs; and (iv)

further interest at 18% on the awarded amount from the date of

Award to the date of its realization (the "KCPL Award").

901-ARBP-1752-1753-2015-J.doc

xxxiii. In RSW Arbitration, the learned Arbitrator passed an Award

("the RSW Award") on the same date, i.e., 22 nd June 2015, wherein

the learned Arbitrator allowed RSW's claim to the extent of ".......;

return of the amount of BG, which has been held to be wrongful

invoked and encashed by the BCCI.....". BCCI was directed to pay to

RSW an amount of INR 1,53,34,00,000/- together with interest

thereon at 18% from the date of BCCI's wrongful termination of

KCPL-FA until the date of the KCPL Award.

xxxiv. BCCI challenged the KCPL Award as well as the RSW Award

on 16th September 2015 and filed Arbitration Petition Nos. 1752 of

2015 and 1753 of 2015 under Section 34 of the Arbitration and

Conciliation Act, 1996 before this Court.

xxxv. KCPL filed its Affidavit in Reply on 21st June 2016 in KCPL's

Petition.

xxxvi. BCCI filed its Affidavit in Rejoinder on 6 th August 2016 to

the Reply filed by KCPL in KCPL's Petition.

xxxvii. BCCI filed Notice of Motion No. 531 of 2018 in KCPL's

Petition on 16th March 2018, seeking stay of the KCPL Award.

901-ARBP-1752-1753-2015-J.doc

xxxviii. This Court by an order dated 13th April 2018 granted

unconditional stay of the KCPL Award.

xxxix. KCPL filed SLP (C) No. 11468 of 2018 before the Supreme

Court on 27th April 2018, challenging the order dated 13 th April 2018

granting unconditional stay of the KCPL Award.

xl. The Supreme Court modified the order dated 13 th April

2018 passed by this Court on 11 th May 2018 to the effect of directing

BCCI to deposit a sum of Rs. 100,00,00,000/- in this Court, within

two months. This Court by separate order dated 13 th April 2018 in

the RSW Petition passed conditional order of stay of the RSW Award

on the condition that BCCI deposited 50% of the awarded sum with

interest upto the date of deposit within a period of 8 weeks from the

date of said order. BCCI was permitted to deposit the respective

balance 50% with interest upto the date of deposit with the

Prothonotary and Senior Master, Bombay High Court, which was to

be kept alive for the period of 2 years and from that date after

obtaining orders of this Court. It was made clear in the event

conditions imposed by this Court for grant of stay are not complied

with, the order granted stay shall stand vacated without further

reference to the Court. RSW was permitted to withdraw 50%

901-ARBP-1752-1753-2015-J.doc

amount deposited upon furnishing BG for a period of 2 years and

which was to include interest at the rate of 10%.

xli. BCCI deposited a sum of Rs. 100,00,00,000/- with the

learned Prothonotary and Senior Master, Bombay High Court on 10 th

July 2018, by way of a demand draft.

5. Mr. Rafiq A. Dada, learned Senior Counsel appearing on

behalf of BCCI in KCPL's Petition has submitted that KCPL's Petition

is governed by Section 34 of the Arbitration Act as it stood on the

date of its filing, i.e., 16 th September 2015, i.e., prior to the

enactment of the Arbitration and Conciliation (Amendment) Act,

2015. He has placed reliance upon the decision of Supreme Court in

"Upendra Kantilal Thanawala v. Shreeram Builders"1.

6. Mr. Dada has submitted that the scope of interference

under Section 34 of the Arbitration Act is well settled. An Award

rendered contrary to the terms of contract or based on no evidence is

patently illegal and perverse and is open to interference by the Court

under Section 34 of the Arbitration Act.

1 2024 SCC OnLine Bom 730 @ Paragraph 90.

901-ARBP-1752-1753-2015-J.doc

7. Mr. Dada has placed reliance upon the following

decisions :-

i. Associate Builders v. Delhi Development Authority2;

ii. Rashtriya Chemicals and Fertilizers Limited v. Chowgule Brothers and Ors.3;

iii. Hindustan Zinc Ltd. v. Friends Coal Carbonisation4;

iv. Rajuram Sawaji Purohit v. The Shandar Interior Private Ltd. 5 and

v. Upendra Kantilal Thanawala v. Shreeram Builders (supra) at Paragraph 95.

8. Mr. Dada has submitted that the above position of law

has been affirmed and applied by the Supreme Court in its decision

in "Delhi Metro Rail Corporation Ltd. v. Delhi Airport Metro Express

Pvt. Ltd."6, wherein the Supreme Court, inter alia, has held that an

Award which (a) contains a finding based on no evidence; (b)

ignores vital evidence in arriving at its decision; or (c) contains a

construction of the contract that no fair or reasonable person would

take including, if the interpretation was not even a possible view, is

perverse and liable to be set aside under the head of 'patent 2 (2015) 3 SCC 49 @ Paragraphs 29-34, 36, 42.1, 42.3 and 44. 3 (2010) 1 SCC 86 @ Paragraphs 20-25.

4 (2006) 4 SCC 445 @ Paragraphs 13, 14 and 24.

5 2024 SCC OnLine Bom 583 @ Paragraph 59.

6 2024 SCC OnLine SC 522 @ Paragraphs 40, 47, 55, 65, 66 and 67.

901-ARBP-1752-1753-2015-J.doc

illegality'.

9. Mr. Dada has submitted that the Impugned Award is contrary

to the provisions of the substantive law of India, the provisions of the

Arbitration Act, is ex facie perverse, contrary to and de hors the terms

of KCPL Agreement, patently illegal, prejudicial to the rights of BCCI,

contrary to the fundamental policy of Indian law, and against justice.

He has submitted that the Impugned Award is vitiated by several

errors apparent on the face of the record, which go to the root of the

Impugned Award and is also opposed to public policy of India. The

learned Arbitrator has (i) rendered findings, which are wholly

unsupported by evidence; (ii) taken into account irrelevant

considerations in arriving at findings; (iii) ignored vital evidence in

arriving at findings; and (iv) disregarded the express terms of KCPL

Agreement, from which his jurisdiction flowed. Accordingly, the

Impugned Award is one that warrants interference by this Court

under Section 34 of the Arbitration Act and is liable to be set aside.

10. Mr. Dada has submitted that another facet of Section 34

of the Arbitration Act must be borne in mind, namely, that the parties

are bound by their stance taken in the arbitration proceedings, and

901-ARBP-1752-1753-2015-J.doc

cannot detract from the same, as has been sought to be done by KCPL

during the course of the final arguments. He has submitted that it is

well settled, that a party who has succeeded before an Arbitral

Tribunal cannot be permitted to supplant those reasons in support of

the conclusion drawn by the Arbitrator/Arbitral Tribunal, as has

sought to be done by KCPL during the course of the final arguments.

He has in this context placed reliance upon the decision of this Court

in "Bhanumati Jaisukhbhai Bhuta v. Ivory Properties & Hotels Private

Limited and Anr."7. He has submitted that in view thereof, this Court

wholly disregard KCPL's inconsistent and conflicting contentions and

reasons sought to be provided to support the learned Arbitrator's

finding that find no mention in the Impugned Award. He has

submitted that the Award must be upheld or set aside, basis only the

reasons and rationale contained therein.

11. Mr. Dada has submitted that the Impugned Award, in a

nutshell, is intrinsically flawed, insofar as it takes into account

numerous extraneous factors, irrelevant considerations, and mere

perceptions, rather than the terms of the binding contract, the

material on record, and the detailed evidence led in relation to the

7 2020 SCC OnLine Bom 157, Paragraph 171.

901-ARBP-1752-1753-2015-J.doc

issues framed. He has submitted that while deciding the initial core

issues, viz. the fundamental breaches, the learned Arbitrator has

unfortunately given a go-by to the terms of the contract(s) between

the parties, and has laid emphasis on several irrelevant factors, which

is contrary to settled legal principles.

12. Mr. Dada has submitted that while adjudicating on each

of these breaches, the learned Arbitrator has ruled against BCCI on

several grounds, which grounds may be easily neutralised basis the

explicit terms of the contract, and the evidence on record, thereby

rendering the Impugned Award liable to being set aside under

Section 34 of the Arbitration Act. He has submitted that thereafter,

with regard to the issue(s) pertaining to the furnishing of the bank

guarantee and the extension of time in relation thereto, the learned

Arbitrator has proceeded on an unsustainable and incorrect legal

basis qua basic and elementary legal principles such as waiver and

forbearance to sue, thereby causing the very basis of such findings to

warrant interference of this Court under Section 34 of the Arbitration

Act, having ignored the key terms of the contract between the

parties. He has submitted that while deciding the reliefs granted qua

damages, the learned Arbitrator appears to have granted the same in

901-ARBP-1752-1753-2015-J.doc

the teeth of settled legal principles, as also, in a manner which is

contrary to KCPL's own pleadings, thereby resulting in the unjust

enrichment, on account of which the Impugned Award ought to be

set aside.

13. Mr. Dada has submitted that the learned Arbitrator's

findings on the 'Lalit Modi Issue' are contrary to substantive law of

India and the evidence on record. He has submitted that with regard

to the Lalit Modi Issue, the tweets in question were made prior to the

signing of the KCPL Agreement, i.e., on 11 th April 2010. He has

submitted that therefore, KCPL is now estopped from raising the

aforesaid allegation after having played in the 2011 Season of IPL

and signed the KCPL Agreement, which fact the Arbitrator has

curiously failed to appreciate.

14. Mr. Dada has made submissions with regard to the Lalit

Modi Issue as well as referring to the finding of learned Arbitrator on

this issue. He has submitted that the finding of learned Arbitrator

that BCCI is bound by the consequences flowing from the tweets

made by Mr. Lalit Modi on the social networking website 'Twitter' is

perverse, because it is neither based on any sound legal principle nor

901-ARBP-1752-1753-2015-J.doc

on any fact or evidence. The tweets made by Mr. Lalit Modi were in

his personal capacity, and there is no evidence whatsoever to even

remotely suggest that Mr. Lalit Modi made those tweets in the course

of his duties as the Chairman of the Governing Council of the IPL

("IPL Governing Council"). He has submitted that in absence of such

evidence, the learned Arbitrator's finding that BCCI is bound by the

consequences flowing from the tweets made by Mr. Lalit Modi is

patently illegal/erroneous.

15. Mr. Dada has submitted that the learned Arbitrator's

finding that the actions of Mr. Lalit Modi binds BCCI, is contrary to

law. He has relied upon Section 237 of the Indian Contract Act,

1872 ("Contract Act"), which provides that only if BCCI has, by its

words or conduct, induced third parties to believe that tweeting was

within the scope of Mr. Lalit Modi's authority, would BCCI be bound

by the acts of Mr. Lalit Modi. In the absence of any evidence

whatsoever in this regard, the learned Arbitrator's reliance on Section

237 of the Contract Act is perverse and cannot be sustained.

16. Mr. Dada has submitted that in any event, no evidence

has been led by KCPL to show any actual loss, harm or prejudice, if

901-ARBP-1752-1753-2015-J.doc

any suffered by it on account of tweet made by Mr. Lalit Modi. On

the contrary, the evidence on record shows that despite the tweets

made by Mr. Lalit Modi, KCPL was able to procure 'star players' and

also various sponsors. Further the representatives of RSW (the

predecessor of KCPL) were satisfied with the actions taken by BCCI

against Mr. Lalit Modi and even though the tweets were made by Mr.

Lalit Modi in April 2010, KCPL raised the issue for the first time only

by way of its letter dated 18 th January, 2012 ("Notice of

Arbitration"), i.e. around four months after BCCI had terminated the

KCPL Agreement, which shows that the same was mala fide and

clearly an afterthought.

17. Mr. Dada has submitted that it is KCPL's case in its

arguments in Reply that it has not claimed any damages in relation to

this purported breach and this issue is not a fundamental or

repudiatory breach, but a mere incident or event, that occurred in the

parallel, which is a new stand, taken during the course of its oral

arguments in Reply. He has submitted that in view of KCPL's new

stand in arguments, the learned Arbitrator's finding on this issue

would now be redundant.

901-ARBP-1752-1753-2015-J.doc

18. Mr. Dada has then dealt with the findings of learned

Arbitrator on the Stadium issues. He has submitted that the findings

of the learned Arbitrator on the Stadium issues are perverse as the

same are not supported by any evidence and are in teeth of the terms

of KCPL Agreement. He has submitted that the issues pertaining to

the stadium pre-date the signing of KCPL Agreement on 12 th March

2011, and therefore, cannot, for any stateable reason, amount to a

breach thereof.

19. Mr. Dada has submitted that the learned Arbitrator's

finding that the non-availability of a brand-new stadium at Kochi was

a breach on the part of BCCI is ex-facie materially contrary to the

terms of governing contracts/documents.

20. Mr. Dada has placed reliance on the Clause 1.1 of KCPL

Agreement. He has submitted that the definition of 'Stadium'

expressly includes an alternative stadium at which the team may play

its home matches. He has also placed reliance on the Clause 2.1(b)

of KCPL Agreement, by which BCCI reserved its right to provide an

alternative stadium from the one named in the KCPL Agreement if

the same was "unavailable for any reason" and/or BCCI was

901-ARBP-1752-1753-2015-J.doc

unwilling to use it for any reason, or "unable to provide it".

21. Mr. Dada has also placed reliance on the Clause 3(b) of

Schedule 2 of KCPL Agreement, by which KCPL agreed to stage its

home matches at such alternative stadium provided by BCCI if the

one named in KCPL Agreement was "unavailable for any reason", and

had acknowledged that if such other stadium was unacceptable (with

KCPL acting reasonably in this regard) then it may play each home

match at the stadium used by the opposing team.

22. Mr. Dada has also placed reliance on the Clauses 3.8 and

9.1(b) of ITT read with Schedule 5 thereof. He has submitted that

though said provisions make it clear that the bidder had the right to

choose any of the stadiums mentioned in Schedule 5, the first of

which was the Motera Stadium at Ahmedabad ("Ahmedabad

Stadium"). Thus, even when a number of stadia already constructed

were available, including the Ahmedabad Stadium, KCPL, by its own

volition, chose the stadium at Kochi, despite being aware of the fact

that it was under the caption 'stadia under construction', and without

conducting any inquiry as to the state of the stadium.

901-ARBP-1752-1753-2015-J.doc

23. Mr. Dada has also placed reliance on the Clause 11.1 of

the ITT, wherein it is stated that "Each Bidder and Recipient of this

ITT shall be responsible for verifying the accuracy of all information

contained in this ITT and for making all necessary enquiries prior to

the submission of its Bid."

24. Mr. Dada has submitted that the Impugned Award

manifestly ignores that the parties were aware that the stadium

chosen by KCPL was under construction. He has submitted that at

the very least, in March 2011, the parties were aware that the

stadium chosen by KCPL was not going to be ready for the 2011

Season of IPL, which commenced on 8th April 2011.

25. Mr. Dada has submitted that it is for this reason that the

KCPL Agreement sets out the exact process to be followed in the

event the said stadium was unavailable for any reason. In such

circumstance, BCCI had the right to provide an alternate stadium,

and if such stadium was unacceptable to KCPL, with KCPL acting

reasonably in this regard, KCPL could, with BCCI's prior written

approval, play their home matches at the stadium used by the

opposing team for such match. In view of the KCPL Agreement

901-ARBP-1752-1753-2015-J.doc

providing for the process to be adopted in the event the new stadium

was unavailable, which process was followed by BCCI, it was not

open for the learned Arbitrator to hold that the "non-availability of a

brand new stadium [at] Kochi was a breach" that goes "to the root of

the matter". Therefore, the finding of the learned Arbitrator is

wholly contrary to the express provisions of KCPL Agreement, and

hence, cannot be sustained.

26. Mr. Dada has submitted that the finding of the learned

Arbitrator as to BCCI being dogmatically determined to push KCPL to

the JN Stadium, which added to the gravity of the fundamental

breach is perverse, as it is contrary to the evidence on record. KCPL

vide a letter dated 7th February 2011 had itself requested that they be

allowed to play at JN Stadium, till Kerala Cricket Association made

an alternative site for the new stadium. This letter has, in fact, not

even been adverted to, or considered by the learned Arbitrator,

thereby displaying that relevant and material evidence on record has

been ignored.

27. Mr. Dada has submitted that BCCI had vide its letter

dated 3rd March 2011 accepted KCPL's aforesaid request and stated

901-ARBP-1752-1753-2015-J.doc

that "your franchise can play in the Jawaharlal Nehru Stadium until

the new stadium is ready in Kochi".

28. Mr. Dada has made submissions with regard to the

suitability of JN Stadium as well as placing reliance on the evidence

in support thereof. He has submitted that the learned Arbitrator has

ignored the contemporaneous evidence on record that the

representatives of KCPL had visited JN Stadium to check its

suitability for hosting cricket matches. News reports in several

credible newspapers quote Mr. Venugopal, that the representatives of

KCPL were happy with the stadium and would ensure that at least 7

home matches were played there. Thus the finding of the learned

Arbitrator that the JN Stadium and Holkar Stadium did not satisfy

the test of being 'alternatives', are not supported by any basis or

evidence, credible or otherwise.

29. Mr. Dada has submitted that KCPL entered into the its

Agreement with full knowledge and understanding that BCCI has

rejected its requests and grievances in relation to the Stadium, which

were not in accordance with the terms of KCPL Agreement. He has

submitted that in view thereof, the question of any breach on the part

901-ARBP-1752-1753-2015-J.doc

of BCCI does not arise at all, and the grievances sought to be made

by KCPL are nothing but an afterthought, which the learned

Arbitrator has failed to consider. He has placed reliance upon

Clauses 5.1 and 6.1 of the ITT and submitted that an Award rendered

contrary to the terms of the contract or based on no evidence is

patently illegal and perverse and is open to interference by the Court

under Section 34 of the Arbitration Act.

30. Mr. Dada has submitted that KCPL has sought to contend

that the Stadium issue is the reason as to why the learned Arbitrator

has held that the deadline of March 2011 for furnishing the bank

guarantee was given a go-by. This is contrary to the stand taken by

KCPL in its written submissions during the arbitration proceedings,

where the Stadium issue was considered as a fundamental breach on

part of BCCI. In view of the said pleadings, the learned Arbitrator

has held the same to be a breach on the part of BCCI going to the

root of the matter.

31. Mr. Dada has submitted that the findings of the learned

Arbitrator on the issues pertaining to reduction in number of

matches, are perverse as it contrary to the terms of KCPL Agreement,

901-ARBP-1752-1753-2015-J.doc

ITT and Operational Rules.

32. Mr. Dada has submitted that the issues pertaining to the

reduction in number of matches for the 2011 IPL Season pre-date the

signing of KCPL Agreement on 12 th March 2011, and therefore,

cannot, for any stateable reason, amount to a breach thereof.

33. Mr. Dada has placed reliance upon the Clause 13.1 of

KCPL Agreement and, inter alia, has submitted that the KCPL

Agreement and the IPL Regulations constituted the entire agreement

between the parties in relation to the franchise and supersedes any

negotiations or prior agreements in respect thereof. Further, in

entering into the KCPL Agreement each party confirmed that it has

not relied on any warranties or representations which are not

expressly set out in the KCPL Agreement. He has placed reliance

upon Clause 14.1 of KCPL Agreement and has submitted that under

this Clause KCPL has, inter alia, acknowledged that all or any

information of any kind relating to the operation of the franchise

provided to KCPL, whether before the signing of KCPL Agreement

(including without limitation in or related to the ITT), was provided

on the basis that such information was for KCPL's guidance only and

901-ARBP-1752-1753-2015-J.doc

would in no way be treated by KCPL as a warranty, representation or

guarantee of kind, and that KCPL had not relied upon and would not

rely upon any such information.

34. Mr. Dada has submitted that the learned Arbitrator's

finding that BCCI had made an express representation that the

format of the IPL would be on a home and away format, which

guaranteed a certain number of matches to each franchise is also ex

facie contrary to the express terms of the ITT and the Operational

Rules for the 2010 IPL Season.

35. Mr. Dada has referred to the clauses of ITT and the

Operational Rules for the 2010 IPL Season and submitted that from

these clauses, it amply clear that BCCI was entitled to change the

format of the IPL at its sole discretion. He has submitted that the

learned Arbitrator's finding that by unilaterally reducing the number

of matches played, BCCI had acted against the "letter and spirit" of

the ITT and the KCPL Agreement, and thereby prejudiced the

revenue model of KCPL is perverse, inter alia, because it is ex facie

contrary to the express terms of KCPL Agreement.

901-ARBP-1752-1753-2015-J.doc

36. Mr. Dada has submitted that KCPL's request for

reduction in the franchise fee had been rejected by BCCI before

signing of the KCPL Agreement. Being cognizant of this fact, KCPL

still entered into the KCPL Agreement, and it cannot be allowed to

now belatedly raise such allegations, as an afterthought.

37. Mr. Dada has submitted that the learned Arbitrator's

finding on the issue pertaining to transfer of Mr. Vivek Venugopal's

shares is perverse. He has submitted that the learned Arbitrator's

finding, that BCCI's inaction on KCPL's prayer for approval of transfer

of shares of Mr. Venugopal amounted to a failure on the part of BCCI

to fulfill its obligations in the "commercial sense" is ex facie contrary

to the Clause 11.2(a) of KCPL Agreement. Clause 11.2(a) of KCPL

Agreement provides that KCPL's approval was only required if the

transfer of shares amounted to a 'Change of Control', as defined in

the KCPL Agreement. Mr. Venugopal held only 5% shares of KCPL

and its transfer would not amount to change of control.

38. Mr. Dada has submitted that the findings by learned

Arbitrator that the process of furnishing the bank guarantee was

delayed on account of the pendency of Mr. Venugopal's transfer

901-ARBP-1752-1753-2015-J.doc

request as a back to back counter-guarantee by Mr.

Venugopal/Playon was needed, is perverse, since Clause 8.4 of KCPL

Agreement imposes an unconditional obligation on KCPL to furnish

the bank guarantee. He has submitted that the aforesaid finding is

also contrary to the evidence on record. He has submitted that the

said finding has been arrived in an arbitrary, capricious and

whimsical manner. The said finding is not in consonance with the

Wednesbury principle of reasonableness, and is perverse, and cannot

be sustained. He has placed reliance upon " Associate Builders v.

Delhi Development Authority"8 in this context.

39. Mr. Dada has submitted that the learned Arbitrator's

finding that the time for submission of bank guarantee was deemed

to be extended, is contrary to the terms of KCPL Agreement. He has

submitted that Clause 21.5 of KCPL Agreement stipulates "No

variation of this Agreement will be effective unless it is in writing and

signed by or on behalf of the parties." He has submitted that as per

the terms of Clause 21.5, the terms of Clause 8.4 of KCPL Agreement

cannot be amended unless they are in writing and signed by both the

parties.

8 (2015)3 SCC 49 @ Paragraph 28.

901-ARBP-1752-1753-2015-J.doc

40. Mr. Dada has submitted that the learned Arbitrator has

held that even if the extension of the deadline for submission of the

bank guarantee was not in writing and signed by both parties, does

not make a difference in the eyes of law. He has submitted that the

aforesaid finding clearly establishes that the learned Arbitrator has

acted beyond the terms of the contract. In any event, it is a settled

position of law that if the contract between the parties requires the

amendment thereof to be in writing and signed by both parties, such

a requirement is mandatory in nature and the terms of an agreement

cannot be amended by virtue of conduct of the parties. He has in this

context placed reliance upon " Indiabulls Properties Pvt. Ltd. v.

Treasure World Developers Pvt. Ltd."9; "Tulips Hotels Pvt. Ltd. & Anr.

v. Trade Wings Ltd. & Ors."10 and "M.M.T.C. Ltd. v. G. Premjee

Trading P. Ltd."11

41. Mr. Dada has submitted that the learned Arbitrator's

finding that BCCI's act of allowing KCPL to furnish the bank

guarantee after the stipulated deadline constituted a waiver is

perverse as it is based on erroneous considerations. He has placed

9 2014 SCC OnLine Bom 4768 @ Paragraph 18.

10 Civil Revision Application No. 7 of 2015 @ Paragraphs 50-51. 11 2010 SCC OnLine Del 397 @ Paragraph 18.

901-ARBP-1752-1753-2015-J.doc

reliance upon Clause 21.8 of KCPL Agreement, which provides that

"The failure to exercise a right or remedy provided by this Agreement

or by law does not constitute a waiver of the right or remedy or a

waiver of any other rights or remedies." He has submitted that

waiver is consensual in nature and implies a meeting of the minds. It

is a matter of mutual intention and does not depend on

misrepresentation. He has placed reliance upon the decision of

Supreme Court in "P. Dasa Muni Reddy v. P. Appa Rao"12. He has

submitted that there has been no voluntary relinquishment of any

right by BCCI.

42. Mr. Dada has submitted that the findings of the learned

Arbitrator that (i) in view of BCCI's purported non-insistence for

furnishing the bank guarantee, the time for furnishing the same stood

extended; and (ii) the requirement under Clause 8.4 of KCPL

Agreement was waived by BCCI; and (iii) KCPL's failure to furnish

the bank guarantee within the time prescribed under Clause 8.4 did

not entitle BCCI to terminate the KCPL Agreement, unless a fresh

date was appointed by giving a reasonable notice to furnish the bank

guarantee, and yet KCPL defaulted; are contrary to the express terms

12 (1974) 2 SCC 725 @ Paragraph 13.

901-ARBP-1752-1753-2015-J.doc

of the contract. As a result, BCCI's gesture of showing leniency and

not immediately terminating the KCPL Agreement by snatching at a

breach is nothing but forbearance to sue as opposed to waiver on the

part of BCCI.

43. Mr. Dada has submitted that the very fact that extensions

were sought by KCPL indicates that it was never in a position to

furnish the bank guarantee. Thus, a party that is itself in breach,

cannot now seek to argue that time for performance of the contract is

no longer sacrosanct. He has submitted that Clause 8.4 of KCPL

Agreement deems the non-furnishing of the bank guarantee to be a

fundamental breach of the agreement, on account of which the

question of any waiver and/or extension does not arise.

44. Mr. Dada has submitted that it is a settled position of law

that a party is not required to snatch at a breach and mere

forbearance to sue does not amount to a waiver. He has submitted

that it has been recognized that the injured party does not

automatically lose his right to treat the contract as discharged merely

by calling on the other to reconsider his position and discharge his

obligations. He has placed reliance upon " Metrogem Limited & Anr.

901-ARBP-1752-1753-2015-J.doc

V. Paul Corett & Anr."13 and "Bell Electric Ltd. v. Aweco Appliance

Systems GnbH & Co KG"14 in this context. He has accordingly

submitted that the findings of the learned Arbitrator are contrary to

law and the KCPL Agreement, and therefore, perverse.

45. Mr. Dada has submitted that the evidence on record

clearly indicates that it was possible for KCPL to either procure the

requisite bank guarantee on 17th September 2011 itself or, at the very

least, demonstrate that it had taken genuine steps to do so, i.e.,

displaying its readiness and willingness to furnish the bank

guarantee. He has submitted that this is supported by KCPL's own

contention during the course of oral arguments that furnishing of

KCPL bank guarantee was a mere ministerial action on part of KCPL,

as all approvals and necessary arrangements were in place. He has

submitted that KCPL has failed to produce any material or evidence

to demonstrate its attempts to procure the bank guarantee, which

leads to be the incontrovertible conclusion that KCPL was not ready

or willing to do so.

46. Mr. Dada has referred to the correspondence exchanged 13 2001 WL 825051 @ Pg. No. 8.

14 2002 EWHC 872 (QB) @ Paragraphs 32-43.

901-ARBP-1752-1753-2015-J.doc

between KCPL and BCCI during the period between 22 nd March 2011

and 17th September 2011 and has submitted that from this

correspondence, it could only be interpreted to mean that BCCI

continuously insisted on the furnishing of bank guarantee. The letter

dated 17th September 2011 was a culmination of a significant amount

of time that had already been given to KCPL. He has submitted that

this aspect, however, has not been examined by the learned

Arbitrator.

47. Mr. Dada has submitted that KCPL has argued that BCCI

extended the time for furnishing the bank guarantee on account of

the Purported Breaches of KCPL Agreement by BCCI. He has

submitted that KCPL is precluded from relying upon these Purported

Breaches to justify its admitted failure to furnish the bank guarantee.

48. Mr. Dada has submitted that KCPL has consistently

contended that BCCI's termination of KCPL Agreement on 19 th

September 2011 was wrongful, and amounted to a repudiation of the

said agreement. He has submitted that it is KCPL's own case that it

was KCPL, who had validly terminated the KCPL Agreement vide the

Notice of Arbitration, whereunder it accepted BCCI's repudiation. He

901-ARBP-1752-1753-2015-J.doc

has placed reliance on the Statement of Claim, in particular

Paragraphs 31 and 41 thereof, as well as Prayer Clause (ii). He has

submitted that it is not open for KCPL to, at this stage and in contrary

to its stance in the arbitral proceedings, contend that the KCPL

Agreement came to end on 19 th September 2011. The only logical

corollary to the said submission would be that the KCPL Agreement

remained alive in the interregnum, i.e., between 19 th September 2011

and 18th January 2012.

49. Mr. Dada has submitted that the learned Arbitrator finds

that KCPL was justified in accepting BCCI's repudiation of KCPL

Agreement, thereby treating the agreement to have come to an end.

He has in this context placed reliance on Paragraphs 10(a) and (b) of

the impugned KCPL's Award.

50. Mr. Dada has submitted that there was not even a

whisper between 19th September 2011 and 18th January 2012 or

during the proceedings filed by RSW under Section 9 of the

Arbitration Act before this Court, that RSW was ready or willing to

furnish the bank guarantee. He has submitted that consequently,

RSW would be entitled to damages only in the event RSW had

901-ARBP-1752-1753-2015-J.doc

performed its obligations under the RSW Agreement, i.e., it had

furnished the bank guarantee.

51. Mr. Dada has submitted that RSW has not demonstrated

its readiness and willingness to furnish the bank guarantee. Further,

RSW has not produced a shred of material or evidence to

demonstrate its readiness and willingness to furnish the bank

guarantee. Despite terming it a ministerial act, there is no

explanation, cogent or otherwise, to justify why RSW did not furnish

the bank guarantee between 22 nd March 2011 to 17th September

2011.

52. Mr. Dada has submitted that KCPL was required to show

it was always ready and willing to perform its contractual

obligations, during such period. He has submitted that the legal

position with regard to the above is clear. In order to sustain a claim

for damages, a party is not only required to prove a breach by the

counter-party, but must also show that they themselves were ready

and willing to perform their part of the contract. He has placed

reliance upon "Ram Chandra Sharma v. Kesar Sugar Mills Limited,

901-ARBP-1752-1753-2015-J.doc

Bombay"15. He has submitted that KCPL's conduct evidences that

RSW was at no time ready and willing to honour its obligation to

provide the bank guarantee. It is settled law that the party claiming

breach must be ready and willing to perform the contract. He has

placed reliance upon the judgment of this Court in " Arrow

Engineering v. Punit Jitendra Chande"16.

53. Mr. Dada has submitted that BCCI was, in fact, amenable

to granting a three day extension to KCPL for the furnishing of the

bank guarantee, on the condition that KCPL would waive its legal

right to seek legal recourse, if it failed to furnish the bank guarantee

within the extended time. He has placed reliance upon the Affidavit

in lieu of the Examination in Chief of Mr. Mukesh Patel, CW-3, in

particular Paragraph 24 thereof. He has submitted that this further

indicates KCPL's lack of readiness and willingness to furnish the bank

guarantee. However, the learned Arbitrator has misconstrued this

evidence and erroneously records it as "Mr. Shashank Manohar was

agreeable to give an extension of 3 days conditional upon the

Claimant giving up its legal rights to which obviously KCPL was not

agreeable to do". He has submitted that imposition of such condition 15 (1953)2 SCC 52, Paragraphs 17, 22 and 23.

16 2024 SCC OnLine Bom 595 @ Paragraphs 164-166 and 168-169.

901-ARBP-1752-1753-2015-J.doc

by BCCI was not onerous or prejudicial to the interests of RSW,

should it have submitted the bank guarantee. Consequently, the

learned Arbitrator did not evaluate the impact of grant of extensions

by BCCI, while arriving at the conclusion that no reasonable time was

granted by BCCI. He has submitted that it is, therefore, clear that the

findings of the learned Arbitrator are perverse, and liable to be set

aside.

54. Mr. Dada has submitted that non-furnishing of the bank

guarantee was termed as a material irremediable breach of the RSW

Agreement. Evidently, Clause 8.4 also does not require BCCI to

demand a bank guarantee from RSW in terms thereof. Additionally,

Clause 12.2 does not require BCCI to give any notice to KCPL prior to

termination. KCPL's non-compliance with its obligation under the

KCPL Agreement cannot be sought to be evaded for want of notice,

which was not a requirement under the KCPL Agreement. Further,

the insistence of such a notice would amount to re-writing the

contract, which is impermissible in law.

55. Mr. Dada has submitted that the contention that the

learned Arbitrator's Award of Damages was based solely on wrongful

901-ARBP-1752-1753-2015-J.doc

termination of KCPL Agreement is contrary to KCPL's submissions

before the learned Arbitrator, as KCPL's entire case before the

learned Arbitrator was based on the Purported Breaches committed

by BCCI. This was noted by the learned Arbitrator himself in

Paragraph 7.6.1 of the Award. It is a well settled principle of law

that a party who has succeeded before an Arbitral tribunal, cannot be

permitted to supplant reasons in support of the conclusions drawn by

the learned Arbitrator. He has placed reliance upon " Bhanumati

Jaisukhbhai Bhuta v. Ivory Properties & Hotels Private Limited and

Anr."17 in this context. He has submitted that notwithstanding the

above submission, if there were no fundamental breaches on the part

of BCCI, then there remains no justification whatsoever for KCPL not

furnishing the bank guarantee by the stipulated date i.e., 22 nd March

2011.

56. Mr. Dada has submitted that the Award of Damages by

the learned Arbitrator cannot be sustained as being patently illegal

and contrary to substantive law of India, fundamental policy of

Indian law and principles of natural justice.

17 2020 SCC OnLine Bom 157, Paragraph 171.

901-ARBP-1752-1753-2015-J.doc

57. Mr. Dada has submitted that the learned Arbitrator has

awarded General Damages of INR 153,33,31,800 and Special

Damages of INR 231,50,40,042. This is nothing but awarding to

KCPL, damages on account of loss of profit (under the guise of

general damages) as well as the purported wasted expenditure

(under the guise of special damages), concurrently. He has referred

to the relevant prayers in the Statement of Claim, namely, Clauses

(iii) and (iv), wherein KCPL had itself prayed for damages on account

of loss of profit, whilst in the alternative claiming damages on

account of wasted expenditure, which shows that even KCPL was

aware of the settled legal position, that both cannot be claimed

together, but must be claimed in the alternative.

58. Mr. Dada has submitted that it has been well settled by

the Supreme Court in "Kanchan Udyog Limited v. United Spirits

Limited"18 that an injured party has to elect/choose between claiming

damages either on the basis of loss of profit (i.e. expectation loss) or

on the basis of wasted expenditure (i.e. reliance loss) and cannot

claim both, simultaneously. He has submitted that the Supreme

Court has held that recovery for both expectation loss and reliance

18 (2017) 8 SCC 237 @ Paragraphs 30-33.

901-ARBP-1752-1753-2015-J.doc

loss is not possible and can only be awarded in alternative, as it

would result in a party being put in a better position than if the

contract had been fully performed. He has placed reliance upon

"Cullinane v. British "Rema" Manufacturing Co. Ltd. "19 and "Omak

Maritime Ltd. v. Mamola Challenger Shipping Co. Ltd."20.

59. Mr. Dada has submitted that the learned Arbitrator has

proceeded to award INR 1,53,33,31,800/- as 'general damages'

towards loss of profit whilst also awarding another INR

2,31,50,40,042/- as "special damages" towards wasted expenditure,

which goes far beyond what KCPL had even prayed for.

60. Mr. Dada has submitted that in " Upendra Kantilal

Thanawala v. Shreeram Builders" (supra), it has been held by this

Court that if an Award, in addition to granting their primary claim,

grants damages in lieu of the alternate claim of KCPL, such Award of

Damages is contrary to the fundamental policy of Indian law.

61. Mr. Dada has submitted that without prejudice and in

the alternate to the submission set out above, it is submitted that 19 (1954) 1 QB 292 @ Pg. Nos. 302, 305-306.

20 2011 Bus LR 212 @ Paragraphs 18-19, 25-33, 59 and 65.

901-ARBP-1752-1753-2015-J.doc

even if KCPL's contention that the learned Arbitrator has granted

"General Damages" and "Special Damages" is accepted, the same

would amount to a violation of principles of natural justice and has

resulted in miscarriage of justice. He has submitted that it is well

settled that when there is no prayer for a particular relief, no

pleadings/averments are made in support thereof, and when the

counter-party has no opportunity to resist or oppose such a relief, a

Court considering and then granting such a relief will lead to

miscarriage of justice. He has relied upon " Bachhaj Nahar v. Nilima

Mandal"21. In view thereof, he has submitted that the learned

Arbitrator could not have awarded any amounts that were not prayed

for by KCPL.

62. Mr. Dada has submitted that it is a sine qua non that

special damages have to be specifically informed to the other side, at

the time of entering into the contract, and if it is not done, special

damages cannot be claimed in law. He has placed reliance upon

"N.K. Tomar v. Viraj Implex Ltd."22.

63. Mr. Dada has submitted that the learned Arbitrator has 21 (2008) 17 SCC 491, Paragraphs 13, 22 and 23.

22 2012 SCC OnLine Del 5240, Paragraphs 18-19.

901-ARBP-1752-1753-2015-J.doc

awarded loss of profits on an irrational and self-contradictory basis.

He has submitted that it is well settled that computation of damages

should not be whimsical and absurd and should be commensurate

with the loss sustained. He has relied upon " Batliboi Environmental

Engineers Limited v. Hindustan Petroleum Corporation Limited and

Another"23. He has submitted that a claim for loss of profit should be

supported by adequate evidence. He has placed reliance upon

"Unibros v. All India Radio 2023 SCC OnLine"24.

64. Mr. Dada has submitted that the learned Arbitrator

disregarded the detailed expert evidence led by the parties, without

providing any reasons, and instead chose to calculate "General

Damages" on the 'rough and ready' method. The learned Arbitrator

did not have the liberty to disregard the expert evidence and award

General Damages in a whimsical manner.

65. Mr. Dada has submitted that the learned Arbitrator's

basis of calculating "General Damages", i.e., the loss of profits, is self-

contradictory. This can be seen from Paragraph 8.1.21 of the

Impugned Award. The learned Arbitrator contradicts himself as at 23 (2015) 3 SCC 49 @ Paragraphs 16, 28 and 47.

24 SC 1366 @ Paragraphs 15-19.

901-ARBP-1752-1753-2015-J.doc

first, he says that it would meet the end of justice if 25% of the

franchise fee for 2 years is awarded and then goes on to award a sum

equal to 50% of the franchise fee for 2 years. He has submitted that

the grant of 50% is perverse as it is double of what the learned

Arbitrator himself states will be an amount that will meet the end of

justice. He has submitted that even if the aforesaid is viewed as a

typographical error, it was open for KCPL to seek correction of the

alleged typographical error. However, KCPL not having done so, is

now precluded from belatedly making the argument that the same is

a typographical mistake.

66. Mr. Dada has submitted that although the learned

Arbitrator states that he does not see merit in KCPL's prayer for

refund of franchise fee because KCPL participated in the matches for

the 2011 Season of IPL and earned whatever benefit it could have

earned, he nevertheless awards the Respondent the amount of INR

2,31,50,40,042/- as wasted expenditure, the major chunk of which

comprises of the franchise fee paid by the Respondent of INR

1,53,33,31,800/-.

67. Mr. Dada has submitted that whilst awarding claim of

901-ARBP-1752-1753-2015-J.doc

damages based on wasted expenditure, the learned Arbitrator was

required to deduct therefrom, such amounts that were earned by

KCPL through participation in the 2011 Season of IPL, which he did

not do.

68. Mr. Dada has submitted that KCPL had admitted during

the arbitral proceedings that if the amount of revenues earned by

KCPL is deducted, the amount of wasted expenditure would stand

reduced to INR 176,65,42,535.28/-.

69. Mr. Dada has submitted that additionally, an amount of

INR 29,00,00,000/- paid by BCCI to KCPL towards central rights

income as well as any other income earned by KCPL pursuant to the

KCPL Agreement ought to have been deducted, in order to arrive at

the amount of compensation, if any, payable on account of wasted

expenditure.

70. Mr. Dada has submitted that the Award of INR

2,31,50,40,042/- as damages based on wasted expenditure has the

effect of putting KCPL in a significantly better position that it would

have been had the KCPL Agreement not been terminated.

901-ARBP-1752-1753-2015-J.doc

71. Mr. Dada has submitted that Clause 20 of KCPL

Agreement provides damages in excess of the limitation of liability

clause in the KCPL Agreement. He has submitted that Clause 20 of

KCPL Agreement, inter alia, limits the liability of BCCI to the sums

receivable under Clause 8.1 in the year, which amounts to INR

1,53,33,31,800/-, and further prohibits the parties from claiming

indirect loss or damages arising out of or in connection with KCPL

Agreement. This has been accepted by the learned Arbitrator in

Paragraph 8.2.2 of the Impugned Award as it has been concluded

that Clause 20 of KCPL-FA would not apply if the breach be

fundamental or repuditory.

72. Mr. Dada has submitted that the learned Arbitrator's

reliance on the judgment of this Court in "Maharashtra State

Electricity Distribution Co. Ltd. v. DSL Enterprises Pvt. Ltd. "25 is

misplaced because the said judgment only deals with the issue on,

what is fundamental breach and whether it entitles the injured party

to repudiate the contract, however the said precedent does not deal

with the issue, whether the defaulting party's liability for

fundamental breach can exceed the limitation of liability under the

25 2009 SCC OnLine Bom 413.

901-ARBP-1752-1753-2015-J.doc

contract.

73. Mr. Dada has submitted that even under English law, the

position is that a fundamental breach does not have the effect of

preventing the defaulting party from relying on an

exclusion/limitation clause in the contract. He has placed reliance

upon "Photo Production Ltd. v. Securicor Transport Ltd. "26. He has

submitted that in any event once it is established that no

fundamental breach has been committed by BCCI, Clause 20 of KCPL

Agreement would necessarily limit the damages awarded to the

Respondent to INR 1,53,33,31,800/-.

74. Mr. Dada has submitted that the Award of Damages by

the learned Arbitrator cannot be sustained as it is contrary to Clause

20 of KCPL Agreement. Respondent's argument that the learned

Arbitrator split up the amount of INR 7000 million sought in Prayer

Clause (iii) is a mere afterthought, adopted after the Order dated 13th

April 2018 passed by this Court in the Section 36 Application filed by

BCCI, and is a telling attempt by KCPL to belatedly supplant reasons

to the Award, which is impermissible in law. He has placed reliance

26 (1980) 1 All ER 556 @ Pg. Nos. 287D-F, 288F-H, 289D-E, 294B-C, F, 295F, 298D-G.

901-ARBP-1752-1753-2015-J.doc

upon "Bhanumati Jaisukhbhai Bhuta v. Ivory Properties & Hotels

Private Limited and Anr."27 in this context.

75. Mr. Dada has submitted that (i) the Award of interest is

contrary to the terms of the agreement; (ii) no basis for the Award of

Costs has been provided; and (iii) BCCI's counter-claim has been

rejected summarily. He has submitted that though Clause 21.11 of

KCPL Agreement provides that "Interest shall be payable on all sums

due in accordance with this Agreement at the annual rate of four per

cent (4%) above the base lending rate from time to time of The State

Bank of India from the date the payment becomes due until payment

is received both before and after any judgment in respect of it", the

learned Arbitrator has calculated interest at 4% above prime lending

rate. This is ex facie contrary to Clause 21.11 of KCPL Agreement.

76. Mr. Dada has submitted that in awarding of costs of INR

72,00,000/-, the learned Arbitrator has neither provided any

justification in relation thereto, nor has provided the

manner/computation basis for which such amount was arrived at.

He has submitted that the Award of Costs by the learned Arbitrator is

27 2020 SCC OnLine Bom 157, Paragraph 171.

901-ARBP-1752-1753-2015-J.doc

perverse and unsustainable as it based on no evidence and

unsupported by any reasons whatsoever.

77. Mr. Dada has submitted that the learned Arbitrator has

dismissed the counter-claim of BCCI summarily, inter alia, on the

basis of the learned Arbitrator's perverse finding that BCCI had itself

committed breach of its obligations under the KCPL Agreement. He

has submitted that the issue of counter-claim ought to have been

considered on merits, in the absence of which the Impugned Award is

vitiated.

78. Mr. Dada has submitted that the learned Arbitrator's

Award is perverse, not in consonance with the well-established

principles of judicial approach and unsustainable. He accordingly

has submitted that the Impugned Award warrants interference by this

Court under Section 34(2) of the Arbitration Act. He has submitted

that on the grounds set forth in the Petition and elucidated

hereinabove, the Impugned Award ought to be set aside.

79. Mr. T. N. Subramanian, learned senior Counsel appearing

for RSW in the RSW Petition has supported the submissions of Mr.

901-ARBP-1752-1753-2015-J.doc

Dada to the extent of the commonality of issues, which have been

determined in the Impugned Awards.

80. Mr. Subramanian has submitted that the reference to

Arbitration is invalid in view of Section 19(2)(a) of the Indian

Partnership Act, 1932. He has submitted that on 4th August 2012,

Respondent No. 1-RSW, on its letterhead, addressed the Notice

Invoking Arbitration to BCCI, i.e., invoking arbitration under Clause

22.2 of the RSW Agreement. He has submitted that it is an admitted

fact that Filmwaves Combing Pvt. Ltd. ("Filmwaves"), a constituent

of the Respondent No. 1, did not authorise/agree/join Respondent

No. 1 in the invocation of the arbitration proceedings. He has

referred to Section 19(2)(a) of the Partnership Act, which provides

that the "implied authority" of a partner does not empower him to

submit a dispute relating to the business of the firm to arbitration.

He has submitted that in the absence of any usage, custom or trade

(which does not exist), Respondent No. 1 could not have referred any

dispute to arbitration on behalf of the entire consortium, without

Filmwaves' express authorisation. Thus, pursuant to Section 19(2)

(a) of the Partnership Act, the very invocation of arbitration

proceedings vide the Notice Invoking Arbitration is defective. He has

901-ARBP-1752-1753-2015-J.doc

submitted that such a defect goes to the root of the matter, cannot be

cured by subsequent acts and hence, vitiates the Award as being

patently illegal.

81. Mr. Subramanian has submitted that the crucial facts

make it abundantly clear that Filmwaves (i) did not join the

Respondent No. 1's reference to arbitration; and (ii) did not expressly

authorize Respondent No. 1; and in fact, opted to pursue its claims

against BCCI independently. Filmwaves filed its independent suit

against BCCI. He has referred to those proceedings and has

submitted that the suit was finally withdrawn on 20th December

2013, i.e., more than a year after the reference to arbitration in

August 2012.

82. Mr. Subramanian has submitted that Filmwaves was

impleaded as the Respondent No. 2 in the arbitral proceedings, on

account of certain admitted differences between Filmwaves and other

members of the consortium. He has referred to the pleadings in this

context. He has submitted that Filmwaves was clearly not ad idem

with the Respondent No. 1 regarding the invocation of arbitration

against BCCI, and accordingly, BCCI filed the Section 16 Application.

901-ARBP-1752-1753-2015-J.doc

BCCI, in the Section 16 Application, submitted that it had been

misled into giving its consent for the reference of disputes to

arbitration on account of willful and deliberate misrepresentation

and/or suppression of material fact by the Respondent No. 1. The

learned Arbitrator, vide the Section 16 Order, rejected BCCI's

contentions, inter alia, on the ground that Filmwaves " does not

object to his non-joining in the reference, and he rather supports the

Claimants".

83. Mr. Subramanian has submitted that the learned

Arbitrator's finding that Filmwaves did not object to their non-joining

in the reference, is not based on material produced before the

learned Arbitrator, as Filmwaves did not, in any correspondence

during the arbitral proceedings or pleading therein, state that it does

not object to its non-joining in the reference.

84. Mr. Subramanian has submitted that pursuant to Section

19(2)(a) of Partnership Act, the reference to/invocation of arbitration

is bad in law, and thus warrants the setting aside of the resultant

award passed in such proceedings. He has placed reliance upon

"Maharashtra State Electricity Distribution Company Limited v.

901-ARBP-1752-1753-2015-J.doc

Godrej and Boyce Manufacturing Company Limited "28 and "J.J.L.B.

Engineers and Contractors v. Manmohan Harijinder & Associates &

Anr."29.

85. Mr. Subramanian has submitted that it is the contention

of RSW that Filmwaves was a party to the arbitration agreement and

hence agreed to refer the dispute to arbitration. He has submitted

that Section 19(2)(a) of the Partnership Act which only applies

where there is a valid arbitration agreement, requires an express

authorization of all partners at the time of reference/submission of

the dispute to arbitration, i.e., at the time of notice invoking

arbitration, which was not present for Filmwaves.

86. Mr. Subramanian has relied upon the judgment of the

Punjab and Haryana High Court in " Supreme Builders v. State of

Punjab & Anr., Arbitration Case No. 287 of 2016 (O&M) "30, which

holds at Paragraph 5 that, subject to any usage or custom of trade to

the contrary, "the mere existence of a valid arbitration agreement

between a firm and a third party does not entitle one or some of the

28 2019 SCC OnLine Bom 3920, Paragraphs 68, 97-99, 106 and 109-110. 29 2000 SCC OnLine Bom 670, Paragraphs 6-15.

30 2017:PHHC:114697.

901-ARBP-1752-1753-2015-J.doc

partners of the firm to submit the dispute to arbitration in accordance

with the arbitration agreement". He has submitted that even in

"Maharashtra State Electricity Distribution Company Limited v.

Godrej and Boyce Manufacturing Company Limited " (supra), there

was no dispute that the underlying contract contained an arbitration

agreement which had been consented to by all partners. However,

this Court still analysed whether all members had expressly

authorised the joint venture to submit the dispute to arbitration, and

upon finding none, set aside the Award.

87. Mr. Subramanian has submitted that in view thereof,

Filmwaves merely having signed the RSW Agreement, which

contained the arbitration clause, was insufficient to validate the

submission of disputes between the Respondent No. 1 and BCCI to

arbitration vide the Notice Invoking Arbitration.

88. Mr. Subramanian has submitted that the very invocation

of the arbitration proceedings vide the Notice Invoking Arbitration is

defective. He has submitted that such a defect goes to the root of the

matter and vitiates the Award as being patently illegal.

901-ARBP-1752-1753-2015-J.doc

89. Mr. Subramanian has referred to "Sanganer Dal and

Flour Mill v. F.C.I. and Others"31, which was cited on behalf of RSW.

He has submitted that in the cited case, the Respondents had filed an

Application under Section 20 of the Arbitration Act, 1940 before the

District Court for the Court to refer the said dispute to arbitration.

The Application had been filed by the Respondents and not by the

partnership firm, where Mr. Satya Narain, one of the partners, had

been expressly authorized to enter into the arbitration agreement.

He has submitted that this decision is not applicable to the present

Petition as Applications made under Sections 8 and 20 of the

Arbitration Act, 1940, operate in completely different and distinct

spheres. He has placed reliance upon "Jatinder Nath v. Chopra Land

Developers (P) Ltd."32, wherein the Supreme Court has held that the

difference between Section 8 and Section 20 shows that the reference

flows from an agreement between the parties in the cases falling

under Section 8. In a proceeding under Section 8, disputes are

presented by the parties before the arbitrator, whereas in proceedings

under Section 20, the disputes are referred by the Court.

90. Mr. Subramanian has submitted that the Impugned 31 (1992)1 SCC 145.

32 (2007)11 SCC 453, Paragraph 17.

901-ARBP-1752-1753-2015-J.doc

Award having been passed in the arbitral proceedings commenced

pursuant to the defective Notice Invoking Arbitration, and hence

cannot be sustained and ought to be aside by this Court.

91. Mr. Subramanian has thereafter referred to the

Preliminary Issue B, i.e., Respondent No. 1 and its constituents are

not entitled to make any claims in view of the bar contained in

Section 69(3) of the Partnership Act. This was raised by BCCI before

the learned Arbitrator. He has submitted that as Respondent No. 1

was an unincorporated body and akin to an unregistered firm, the

present reference to arbitration on its behalf vide the Notice Invoking

Arbitration is invalid under Section 69(3) of the Partnership Act.

Further, Respondent No. 1 is not entitled to make any claims in view

of the bar contained in Section 69(3) of the Partnership Act. He has

referred to this provision, which provides for the effect of non-

registration. He has submitted that the learned Arbitrator in

rejecting BCCI's preliminary objection, has rendered findings that are

contrary to the judgements of Supreme Court in "Jagdish Chander

Gupta v. Kajaria Traders (India) Ltd."33 and "UP State Sugar

Corporation v. Jain Construction"34. He has submitted that the 33 1964 SCC OnLine SC 50, Pr. 5-10.

34 2004 7 SCC 332, Pr. 7.

901-ARBP-1752-1753-2015-J.doc

arbitral proceedings cannot be maintainable at the instance of an

unregistered firm, keeping with the mandatory provisions under

Section 69 of the Partnership Act and the learned Arbitrator has thus

erred in rejecting BCCI's Section 16 Application.

92. Mr. Subramanian has without prejudice to the above

submissions, has submitted that the finding of learned Arbitrator that

the KCPL Agreement replaced the RSW Agreement and from 12 th

March 2011 onwards, the rights and obligations were to be worked

out between KCPL and BCCI, is wholly contrary to and in the teeth of

Clause 13.1 and Clause 21.15 of KCPL Agreement. He has referred to

Clause 21.15 of KCPL Agreement to submit that it is abundantly clear

that the RSW Agreement shall cease to have effect only upon BCCI

confirming in writing that (a) franchise fee being paid by KCPL in

respect of 2011; and (b) the bank guarantee deliverable by KCPL by

22nd March 2011, being duly and properly delivered to BCCI. He has

submitted that provision has been completely ignored by the learned

Arbitrator.

93. Mr. Subramanian has submitted that, given that KCPL

did not deliver the bank guarantee to BCCI, the RSW Agreement

901-ARBP-1752-1753-2015-J.doc

continued to remain in force. Consequently, as per Clause 8.4 of the

RSW Agreement, the Respondent No. 1 remained obligated to furnish

a fresh bank guarantee to BCCI, on or before 27 th March 2011. He

has submitted that by merely forbearing to sue, i.e., BCCI not

exercising its right or remedy under RSW and KCPL Agreements,

does not constitute a waiver of any breaches or default by RSW and

KCPL, in accordance with Clause 21.8 in both the RSW Agreement

and the KCPL Agreement.

94. Mr. Subramanian has submitted that the learned

Arbitrator's finding that RSW bank guarantee should have been

returned once the franchise fee for 2011 was received by BCCI is

wholly contrary to the terms of the contract. He has submitted that

there is no inter-linkage between returning RSW bank guarantee and

KCPL's obligation to pay the franchise fee. This finding is also

contrary to Clause 21.15 of KCPL Agreement. This is also supported

by KCPL's letter dated 2nd May, 2011 where it requests BCCI to return

RSW bank guarantee on KCPL furnishing a bank guarantee. He has

submitted that the learned Arbitrator's conclusion regarding the

invocation of RSW bank guarantee being illegal and unauthorised is

premised on the above flawed and incorrect reasons/inferences, and

901-ARBP-1752-1753-2015-J.doc

a misreading of the terms of RSW Franchisee Agreement and

ignoring the terms of KCPL Agreement, and hence, ought to be set

aside.

95. Mr. Subramanian has submitted that in rendering a

finding that the invocation of RSW bank guarantee is illegal and

unauthorised is perverse and contrary to the terms of RSW

Agreement and RSW bank guarantee. The learned Arbitrator has

ignored Respondent No. 1's independent obligation to furnish the

bank guarantee on or before 27th March 2011, with the failure to do

so constituting an irremediable material breach of the RSW

Agreement. Further, the finding that RSW bank guarantee could not

have been invoked and encashed by BCCI proceeds on the erroneous

finding that Respondent No. 1 cannot be said to be in default for not

furnishing the bank guarantee for the 2012 IPL Season. He has

submitted that the liability of BCCI to furnish a bank guarantee for

each of the years of 2011-2019 (inclusive) would have been

discharged only on the satisfaction of the conditions set out in Clause

21.15 of KCPL Agreement. He has referred to the RSW Section 9

Order. This interpretation of the KCPL Agreement and the RSW

Agreement have been upheld by this Court in the RSW Section 9

901-ARBP-1752-1753-2015-J.doc

Order. He has submitted that though the above order being an

interim order rendering prima facie observations, is not binding on

the learned Arbitrator, or even on this Court, the learned Arbitrator,

ought to have at the very least, considered the said order in view of

BCCI's submissions. This was clearly not done and no reasons have

been provided in the Impugned Award in relation to this aspect.

96. Mr. Subramanian has submitted that RSW was under an

obligation to furnish a bank guarantee on or before 27 th March 2011,

which admittedly it did not. BCCI was entitled to invoke RSW bank

guarantee and keep the amount of INR 153,34,00,000/- towards its

counterclaim amounting to INR 1,22,66,54,400/-. The learned

Arbitrator has summarily dismissed BCCI's counterclaim stating that

the KCPL Agreement would govern the rights and obligations of the

parties, with effect from 12th March 2011 and therefore, this issue

had become "virtually redundant". This finding is perverse and

cannot be sustained as it is wholly contrary to Clause 21.15 of KCPL

Agreement.

97. Mr. Subramanian has submitted that the learned

Arbitrator's finding that encashment of RSW bank guarantee amounts

901-ARBP-1752-1753-2015-J.doc

to unjust enrichment is contrary to terms of the RSW Agreement and

hence perverse. The said finding is not supported by any reasons and

at best is based on the patently illegal/perverse finding that the

encashment was illegal and unauthorised.

98. Mr. Subramanian has submitted that Respondent No. 1

has erroneously attempted to rely on the latter half of Clause 21.15,

to contend that the RSW Agreement was kept alive for the limited

purpose of safeguarding BCCI from any breach by Respondent No. 1

of the RSW Agreement. He has submitted that the above cannot be

countenanced in view of Respondent No. 1 not being permitted to

raise this contention for the first time at the stage of Section 34

proceedings. Further, Respondent No. 1 is not permitted to make an

attempt to supplant reasons, when the learned Arbitrator has arrived

at his conclusions. Nowhere in the Impugned Award has the learned

Arbitrator analysed Clause 21.15 of KCPL Agreement, let alone stated

the purported purpose for the continued operation of the RSW

Agreement.

99. Mr. Subramanian has submitted that it is not permissible

for an Arbitrator or this Court, to add additional

901-ARBP-1752-1753-2015-J.doc

obligations/requirements, which are not originally spelt out under

the contract, as the same will amount to re-writing the same. In the

same breath, it is submitted that the jurisdiction of the learned

Arbitrator is limited only to the terms of the contract, and nothing

more. He has submitted that it cannot be the case that BCCI

reminding KCPL to furnish a bank guarantee amounted to giving a

go-bye to the deadline for furnishing the bank guarantee, and not

giving a reminder to the Respondent No. 1 amounts to a breach of its

obligations.

100. Mr. Subramanian has supported the submissions of Mr.

Dada on the damages and interest and costs awarded, being perverse

and liable to be set aside.

101. Mr. Subramanian has submitted that the learned

Arbitrator has failed to consider the counter-claim of BCCI and has

rejected the counter-claim in a summary manner, which is bad in law.

He has submitted that admittedly, KCPL/Respondent No. 1 never

submitted the bank guarantee and accordingly an amount of INR

1,22,66,54,400/- remained due and payable by Respondent No. 1, in

view of the remaining 8 installments of the franchise consideration

901-ARBP-1752-1753-2015-J.doc

payable each year. The learned Arbitrator ignored the fact that BCCI

was entitled to claim the said amount from the Respondent as the

amount reflects the sum that BCCI would have received if RSW

would not have committed an irremediable breach.

102. Mr. Subramanian has submitted that non-consideration

of the Counter Claim goes to the root of the matter and makes the

Impugned Award liable to be set aside. Mr. Subramanian has

submitted that the Impugned Award warrants interference by this

Court under Section 34(2) of the Arbitration Act. He has submitted

that on the grounds set forth in the Petition and elucidated

hereinabove, the Impugned Award ought to be set aside.

103. Mr. Vikram Nankani, learned senior Counsel appearing

on behalf of KCPL and RSW in the above Petitions, has submitted that

none of the grounds, which have been raised in the above Petitions,

pass any muster under Section 34 of the Arbitration Act.

104. Mr. Nankani has submitted that the fundamental basis on

which BCCI terminated KCPL-FA, as set out in BCCI's Termination

Letter dated 19th September 2011, was on account of "...KCPL's and

901-ARBP-1752-1753-2015-J.doc

RSW's (alleged) failure to provide the said bank guarantee...", which

failure, according to BCCI, constituted an "irremediable material

breach" of both, KCPL-FA and RSW-FA.

105. Mr. Nankani has referred to the statement of claim of

KCPL, which inter alia impugns BCCI's termination of KCPL-FA, as

being premature and wrongful, which wrongful termination

resultantly amounted to BCCI being in repudiatory breach thereof.

He has submitted that BCCI did not insist on the furnishment of the

bank guarantee on or before 22nd March 2011 and in fact, kept

granting extensions for the same, due to various unresolved issues in

relation to BCCI's failure to fulfill its obligations under the Invitation

to Tender dated 2nd March 2010 ("ITT") and KCPL-FA. These

unresolved issues included: i) the unilateral reduction in the number

of matches; (ii) failure to provide a Stadium at Kochi and/or a

suitable "alternative"; and (iii) failure to approve the transfer of

shares of Vivek Venugopal.

106. Mr. Nankani has submitted that the parties however

continued to act on the basis that KCPL-FA was valid and subsisting

despite the fact that KCPL did not furnish the bank guarantee on or

901-ARBP-1752-1753-2015-J.doc

before 22nd March 2011. This is evinced by the fact that payments

were made by BCCI to KCPL under Article 9.3(a) of KCPL-FA in April

and July 2011 respectively coupled with the fact that BCCI accepted

payments made by KCPL towards Franchise Fee for the 2011 season

on 18th April 2011 and 29th April 2011 respectively.

107. Mr. Nankani has submitted that at no point of time

between April 2011 and 17th September 2011, i.e., the date of BCCI's

wrongful termination of KCPL-FA, did BCCI claim any breach, much

less an irremediable breach by KCPL of KCPL-FA. BCCI did not even

call upon KCPL to furnish the bank guarantee during this period.

108. Mr. Nankani has submitted that BCCI waived the

requirement under Clause 8.4 of KCPL-FA for furnishment of the

bank guarantee for the 2012 season on or before 22nd March 2011.

BCCI in its Statement of Defense, inter alia, conceded that it

acquiesced to the request for extension of the deadline.

109. Mr. Nankani has submitted that BCCI's invocation of the

bank guarantee furnished by RSW for securing payment of the

Franchise Fee for the 2011 season, which Franchise Fee had

901-ARBP-1752-1753-2015-J.doc

admittedly been paid by KCPL on the basis that KCPL had committed

an "irremediable material breach" of KCPL-FA by not furnishing the

bank guarantee for the 2012 season on or before 22nd March 2011, is

a malafide and premeditated act on the part of BCCI. He has

submitted that at no point of time did BCCI call upon RSW to renew

the said bank guarantee or contend that RSW was in breach of RSW-

FA, particularly Clause 8 thereof.

110. Mr. Nankani has submitted that BCCI's termination of

KCPL-FA was wrongful and malafide. It constituted a repudiatory

and fundamental breach of KCPL-FA entitling KCPL to accept the

same and sue for damages, as it has done.

111. Mr. Nankani has submitted that BCCI's endeavour for the

bulk of the hearings before this Court, has been to impress upon this

Court that the unresolved issues between BCCI and KCPL, which

included: (i) the unilateral reduction in the number of matches; (ii)

failure to provide a Stadium at Kochi or an appropriate "alternative";

and (iii) failure to approve the transfer of shares of Vivek

Venugopal, were infact the 'fundamental breaches' complained of by

KCPL which lay at the heart of the dispute between the parties. He

901-ARBP-1752-1753-2015-J.doc

has submitted that this contention is utterly misconceived. He has

referred to Paragraph 18 of KCPL's Statement of Claim, wherein it is

stated that whilst the issues were being discussed between the

parties, they continued to remain outstanding and unresolved.

Therefore, BCCI did not insist on the bank guarantee being provided

by KCPL by 22nd March 2011 but infact gave a go by to that date.

112. Mr. Nankani has submitted that KCPL's challenge to

BCCI's termination of KCPL-FA was entirely premised on BCCI's

wrongful invocation of the bank guarantee, which in turn amounted

to BCCI being in repudiatory breach of KCPL-FA.

113. Mr. Nankani has referred to Paragraph 7.6.13 of the

impugned KCPL Award, wherein the learned Arbitrator has also

observed that "BCCI was holding KCPL guilty of breach of agreement

on account of failure of [the latter] to furnish the bank guarantee. It

has already been held that time of furnishing the bank guarantee was

extended from time to time and abruptly brought to an end without

giving a reasonable time for performance, apart from termination of

the agreement having been done without giving 30 days notice or

even a reasonable notice to remedy the so-called breach by KCPL."

901-ARBP-1752-1753-2015-J.doc

114. Mr. Nankani has submitted that a conjoint reading of

Causes 10(b) and 10(c) of Schedule 5 to RSW-FA makes clear that

RSW-BG was to remain in force upto 27th March 2011, with a claim

period of six months thereafter, i.e., upto 27th September 2011.

115. Mr. Nankani has submitted that BCCI decided to

schedule the commencement of the 2011 season on 8th April 2011,

rather than sometime in early March 2011, as was done for, inter

alia, the 2010 season. It was solely for this reason that the bank

guarantee issued by RSW did not end up covering the entirety of

KCPL's obligation under Clause 8.1(a) of KCPL-FA. Had the 2011

season commenced in or around early March 2011, RSW-BG would

have covered the entirety of KCPL's obligation under Clause 8.1(a) of

KCPL-FA.

116. Mr. Nankani has submitted that BCCI invoked the bank

guarantee issued by RSW on 17th September 2011, i.e., 10 days prior

to the expiry of six month claim period under Clause 10(c) of

Schedule 5 to RSW-FA. He has submitted that although BCCI

invoked RSW-BG by its letter dated 17th September 2011, it curiously

called upon KCPL to comply with its obligations under Clause 8.4 of

901-ARBP-1752-1753-2015-J.doc

KCPL-FA. BCCI did not, at any point of time call upon RSW to renew

the bank guarantee issued by it and/or contend that RSW was in

breach of RSW-FA, particularly Clause 8 thereof.

117. Mr. Nankani has submitted that extensions for the

furnishment of the bank guarantee kept being agreed upon for the

reason that there were various unresolved issues as between KCPL

and BCCI including that of: the stadium; reduction in match fee and

number of games; Mr. Lalit Modi's tweets etc. Secondly, BCCI has

itself on record, inter alia, accepted that "...all the arrangements for

procuring the requisite bank guarantee were already in place. All

that KCPL needed to do was address a letter to the bank asking for

the issuance of the said bank guarantee....". Thus, BCCI contradicts

its own argument that KCPL was not in a position to furnish the bank

guarantee by 22nd March 2011. In so doing, BCCI fortifies KCPL's

argument that all that remained for the purposes of furnishing the

said bank guarantee (for the 2012 season) was merely a "ministerial

act".

118. Mr. Nankani has submitted that BCCI's next contention,

in this regard, to the effect that the deadline for furnishing the bank

901-ARBP-1752-1753-2015-J.doc

guarantee cannot be deemed to be extended absent any variation in

writing to Clause 8.4 of KCPL-FA, is equally untenable. BCCI is

estopped by its own conduct from contending that the deadline for

furnishing the bank guarantee can only be varied/extended in

writing. Amongst other concessions, BCCI is on record to say that it

"...acquiesced to the request for extension of the deadline....". BCCI

then contends that on KCPL's own showing, BCCI acceded to KCPL's

request for 3 day extension to furnish the bank guarantee, which fact

is borne out from part of Paragraph 24 of Mukesh Patel's (CW-3)

Examination-in-Chief.

119. Mr. Nankani has submitted that this contention is

canvassed on a complete misreading of Mukesh Patel's deposition by

relying on the phrase "in the event they failed to provide the bank

guarantee within three working days" in isolation. A proper reading

of the excerpt clearly suggests that BCCI's "accession", if any or at all,

is contingent on KCPL's "legal right to seek legal recourse". Notably,

Mukesh Patel was not even cross-examined on this part of his

deposition. His testimony on this aspect, therefore, remains

untested.

901-ARBP-1752-1753-2015-J.doc

120. Mr. Nankani has submitted that in any event, extensions

of time in regard to, inter alia, furnishment of a bank guarantee not

only have to be reasonable, they also have to be unconditional. He

has submitted that no reasonable time was given by BCCI for KCPL to

furnish the bank guarantee at the time of fixing the deadline for

furnishing the same. In the pleadings, and evidence of Sunder

Raman (BCCI's witness), as well as the correspondence addressed by

its Advocates, BCCI has unequivocally admitted (notwithstanding its

attempt during the hearings to disown the said admissions) that the

time for submission of the bank guarantee was indeed extended by it

after 22nd March 2011 and that the deadline of 17th September 2011

was set by it on 17th September 2011 itself.

121. Mr. Nankani has submitted that by invoking the bank

guarantee issued by RSW on 17th September 2011, BCCI has unjustly

enriched itself to the extent of INR 153 crores at the cost of RSW.

Having done so and in turn having accelerated the performance of

KCPL-FA in respect of the 2012 season, it was incumbent on BCCI to

perform its obligations under the KCPL-FA vis-à-vis the 2012 season,

inter alia, by not depriving KCPL from participating in the 2012

season. Having failed to perform its obligations under the KCPL-FA

901-ARBP-1752-1753-2015-J.doc

and by having wrongfully terminated the same, BCCI is in

repudiatory breach thereof.

122. Mr. Nankani has submitted that BCCI had no right to

unilaterally retain and appropriate the said amount of INR 153

crores, absent an adjudication in respect thereof, to the effect that it

suffered damages to that extent. Admittedly, no claim and/or

counter-claim to this effect was filed by BCCI.

123. Mr. Nankani has submitted that BCCI's reliance in regard

to the foregoing on the Order dated 21st September 2011 passed by

this Court is misplaced. The observations and findings contained

therein were only prima facie and made in an Application for ad-

interim reliefs, whereby KCPL sought to restrain BCCI from

encashing the bank guarantee issued by RSW. Quite apart from the

fact that prima facie findings in an interlocutory order do not bind

this Court, the principles applicable in an Application of this nature

stand on an entirely different footing.

124. Mr. Nankani has submitted that though KCPL-FA has not

furnished the bank guarantee on or before 22 nd March 2011 as per

901-ARBP-1752-1753-2015-J.doc

Clause 8.4 of KCPL-FA, BCCI did not terminate the KCPL-FA on expiry

of 22nd March 2011 and instead opted to perform the KCPL-FA. BCCI

allowed KCPL to play the matches for the 2011 season from 8th April

2011 to 15th May 2011; BCCI paid KCPL its share of the Franchise

Fee between June and July 2011; BCCI and KCPL continued to deal

with the unresolved issues, particularly with regard to Home

Stadium and correspondence between BCCI and KCPL shows that

there were discussions in respect of various unresolved issues

between April and August 2011, but the same remained inconclusive.

125. Mr. Nankani has referred to the material events, which

occurred between 17th September 2011 and 19th September 2011.

He has submitted that these material events show that post the

expiry of 22nd March 2011, the parties did not by mutual consent

agree to or fix any time for furnishing the bank guarantee, as

required under Clause 8.4 of KCPL-FA. He has submitted that what

happened was the unilateral fixation of time by BCCI. No reasonable

notice was given by BCCI to KCPL. The notice for furnishing the

bank guarantee on the same day within two working hours has been

held to be unreasonable. He has submitted that KCPL was at all

times ready and willing to furnish the bank guarantee and equally so

901-ARBP-1752-1753-2015-J.doc

on 17th September 2011, by seeking reasonable time of three working

days to do so. BCCI once again unreasonably rejected the request

and sought to use the request made by KCPL to pressurize KCPL in

giving up its claim against BCCI.

126. Mr. Nankani has submitted that the learned Arbitrator

has considered all the relevant facts, and on true and correct

appreciation of the evidence on record, including the depositions of

Mr. Saket Mehta and Mr. Mukesh Patel and the evidence of Mr.

Sunder Raman. The conclusion of the learned Arbitrator is also in

consonance with the principles of Section 55 of the Contract

Act,1872. He has submitted that the findings of learned Arbitrator

on these issues and the consequential wrongful termination by BCCI

do not call for interference under Section 34 of the Act.

127. Mr. Nankani has referred to Clause 21.15 of KCPL-FA.

He has submitted that BCCI sought to justify invocation of the bank

guarantee issued by RSW by relying on the said clause. He has

submitted that the plain reading of said clause shows that KCPL

would be liable for non-compliance of RSW's obligations under RSW-

FA. Indisputably RSW-FA covered only the 2011 Season. All dues in

901-ARBP-1752-1753-2015-J.doc

respect of the 2011 Season were paid to BCCI. There is no allegation

of breach under RSW-FA. Hence, Clause 21.15 is of no assistance to

BCCI. He has submitted that in any event the interpretation of KCPL-

FA and RSW-FA lies exclusively within the domain of the learned

Arbitrator.

128. Mr. Nankani has submitted that the damages awarded to

KCPL are reasonable and calls for no interference. He has referred to

Prayer Clause (iii) of the Statement of Claim, wherein KCPL sought

an amount of INR 7000 million "...or such other amount as may be

quantified..." towards "losses/damages" on account of BCCI's

repudiatory breach. Quite clearly, therefore, KCPL has not restricted

its claim for damages to any particular type of damages.

129. Mr. Nankani has submitted that KCPL's claim for

damages merely includes a claim for loss of business opportunity and

of profits, i.e., general damages. Such an inclusive claim cannot be

read in the manner, as contended by BCCI so as to proscribe KCPL

from being awarded any additional type of damages.

130. Mr. Nankani has submitted that at Prayer Clause (iv) of

901-ARBP-1752-1753-2015-J.doc

its Statement of Claim, KCPL has made a claim for the expenditure

incurred by it. Whilst this claim was in the alternative, the learned

Arbitrator has, in addition to having noted that such claim was made

in the alternative, inter alia, observed that "In support of the

expenditure incurred, voluminous documents have been filed which

have been supported and substantiated by the evidence of Saket

Mehta ...". He has submitted that having considered such

"voluminous documents" and the evidence of Saket Mehta on this

aspect, the learned Arbitrator, in his discretion, deemed it fit to grant

KCPL's alternate claim for expenditure incurred, as well. This claim

was taken into consideration by the learned Arbitrator upon him

having exercised his discretion to adopt his own approach for the

purposes of computing the damages payable by BCCI to KCPL.

Indeed, as noted in the Award, the consideration by the learned

Arbitrator of what was styled by KCPL as a claim, in the alternative,

for expenditure incurred, was in furtherance of having resorted to

"another method available" for the purposes of computing the

damages suffered by KCPL, instead of the methodologies adopted by

both parties' experts. On this basis, the learned Arbitrator ultimately

found that KCPL is entitled to: (i) General damages, i.e. loss of

profits/business opportunity, to the tune of INR 153,33,31,800/-; and

901-ARBP-1752-1753-2015-J.doc

(ii) Special damages, i.e. expenditure incurred, to the tune of INR

231,50,40,042/-, together with interest at 18% per annum from the

date of termination, i.e. 19th September 2011, upto the date of the

Award.

131. Mr. Nankani has submitted that the learned Arbitrator did

not deem it fit to consider and/or grant KCPL's (primary) claim for

general damages to the tune of INR 700 crores. Having found, by

adopting a "rough and ready" method, that "...investors in franchisee

expect to gain at least 50% of the franchisee figures as net

revenue...", the learned Arbitrator held that KCPL was duty-bound to

mitigate its damages. On this basis, 50% of the annual Franchise

Fee for 2 years, as against the entire term of KCPL-FA, was awarded

towards loss of profits/business opportunity, i.e. general damages.

Having granted 'general damages' by adopting its own approach and

on a rough and ready basis to the limited extent of approximately

INR 153 crores (as against the claim of INR 700 crores), the learned

Arbitrator also deemed it fit to grant 'special damages' to KCPL. For

this purpose, the learned Arbitrator decided to treat KCPL's alternate

claim for expenditure incurred as being one for 'Special Damages',

901-ARBP-1752-1753-2015-J.doc

having considered and appreciated the "...voluminous documents...",

which included invoices, vouchers, receipts, bank statements, and

ledger accounts that were on record, which were "...supported and

substantiated by the evidence of Saket Mehta...".

132. Mr. Nankani has submitted that BCCI assails the learned

Arbitrator's computation of general damages on the basis that

despite the learned Arbitrator having observed that it would meet the

ends if 25% of the Franchise Fee of two years is granted to KCPL, he,

instead, goes on to award an amount of 50% of the Franchise Fee of

two years. He has submitted that this contention is a desperate

attempt at taking advantage of what is, in fact, a typographical

error. A conjoint reading of Paragraphs 8.1.20 and 8.1.21 of the

Award puts this issue into perspective. The Award of 'General

Damages' was to the tune of 50% of the annual Franchise Fee

(quantum/measure) for a period of 2 years (period). Accordingly,

the featuring of 25% (instead of 50%) at Paragraph 8.1.21 is

nothing but a typographical error, of which, capital is sought to be

made by BCCI.

901-ARBP-1752-1753-2015-J.doc

133. Mr. Nankani has submitted that BCCI's contention that

KCPL is somehow precluded from terming the aforesaid to be a

typographical error since it did not prefer an Application under

Section 33 of the Act applies equally to it. The ambiguity, if any, cuts

both ways. Insofar as KCPL is concerned, 50% of the Franchise Fee

for 2 years is what should have been granted and, indeed, what was

granted.

134. Mr. Nankani has submitted that Prayer Clause (iii) of the

Statement of Claim is not restricted to any particular type of

damages. It is, in fact, wide enough to cover any type of damages. It

follows that the grant of damages, whether general or special, in

favour of KCPL, is and can only be in terms of Prayer Clause (iii).

The grant of such relief cannot be construed pedantically, as

canvassed by BCCI, to suggest that the learned Arbitrator simplicitor

granted both, the primary [Prayer Clause (iii)] and alternate [Prayer

Clause (iv)] reliefs sought by KCPL.

135. Mr. Nankani has submitted that it is trite that the manner

in which damages are to be computed/quantified, including the

901-ARBP-1752-1753-2015-J.doc

methodology adopted for such computation/quantification, falls

entirely within the domain of the arbitral tribunal. He has placed

reliance upon "McDermott v. Burn Standard"35.

136. Mr. Nankani has submitted that equally trite is the

proposition that Courts and arbitral tribunals have the power to

mould final reliefs. He has placed reliance upon " Samir Narain

Bhojwani v. Aurora Properties"36. He has submitted that it has also

been held that Courts and arbitral tribunals can resort to "honest

guesswork"/"rough and ready methods" in computing damages

where: (i) no specific evidence of loss suffered is led, but it can be

inferred that loss has been suffered by reason of breach; or (ii) the

extent of loss suffered is difficult to quantify and/or prove; or (iii) the

breaching party leads no specific evidence to show that no loss

was suffered by the party complaining of such breach. He has in

this context placed reliance upon " Construction and Design Services

v. DDA"37 and "Cobra v. HVPNL"38.

35 (2006) 11 SCC 181, Paragraphs 103-110.

36 (2019) 17 SCC 203, Paragraph 24.

37 (2015) 14 SCC 263, Paragraphs 14-18.

38 2024 SCC Online Del 2755, Paragraphs 32-35.

901-ARBP-1752-1753-2015-J.doc

137. Mr. Nankani has submitted that the learned Arbitrator has

comprehensively considered the expert evidence led. His

observations in respect thereof are at Paragraphs 8.1.9 to 8.1.13 of

the Award. He has further submitted that the learned Arbitrator

furnishes reasons for not going by the expert evidence at Paragraph

8.1.14 of the Award. He has submitted that the learned Arbitrator is,

in any event, as a matter of law, not bound by such expert evidence,

inter alia, in terms of Section 19 of the Act.

138. Mr. Nankani has submitted that this is not a case where

loss of profits and wasted expenditure have, stricto sensu, been

claimed concurrently. This is a case where the learned Arbitrator, in

his discretion, decided to factor in the expenditure incurred by KCPL

as being the 'special damages' suffered by them, in addition to

awarding General Damages (loss of profits) to the extent of 50% of

the Franchise Fee of 2 years, by having adopted a 'rough and ready

method'. Be that as it may, the grant of special damages is not

unknown to law. He has placed reliance upon the excerpt of Pollock &

Mulla, 14th Edn., which inter alia states that "However a mixed claim

for capital expenditure and for loss of profits (seeking reliance losses

901-ARBP-1752-1753-2015-J.doc

and expectation losses) may lie in appropriate cases." He has also

placed reliance upon the judgment of the King's Bench in " Victoria

Laundry v. Newman Industries"39 , wherein it is inter alia held that

"But to this knowledge, which a contract-breaker is assumed to

actually possesses it or not, there may have to be added in a

particular case knowledge which he actually possesses of special

circumstances outside the "ordinary course of things," of such a kind

that a breach in those special circumstances would be liable to cause

more loss. Such a case attracts the operation of the "second

rule" so as to make additional loss also recoverable."

139. Mr. Nankani has submitted that BCCI has treated this

Court's jurisdiction under Section 34 of the Act much like a First

Appeal. Through its arguments, which spanned across a series of

hearings/sessions, BCCI has implored this Court to: (i) venture into a

fact-finding exercise by revisiting and re-appreciating the record, on

the misplaced pretext that the learned Arbitrator has ignored vital

evidence; and (ii) accept competing interpretations of various clauses

of the agreements between the parties, by invoking, albeit baselessly,

the ground of perversity.

39 [1949] K.B. 528 at P. 539.

901-ARBP-1752-1753-2015-J.doc

140. Mr. Nankani has submitted that the jurisdiction conferred

on this Court under Section 34 of the Act is very limited. He has

relied upon the judgment of Supreme Court in " Associated Builders

v. Delhi Development Authority"40 in this context.

141. Mr. Nankani has submitted that the manner in which

BCCI has delved into the merits of the dispute, notwithstanding

the fact that BCCI's case is not premised on the Award being in

conflict with the public policy of India, is in the teeth of the scope of

the grounds contained in Section 34(2)(a) of the Act.

142. Mr. Nankani has submitted that the Award is a reasoned

one, and deals with the entirety of what was a voluminous record.

Evidence of the parties and testimony of all witnesses has been duly

considered. BCCI's dissatisfaction as to the findings rendered in

respect of the evidence and/or the merits cannot be a ground to

assail the same. He has placed reliance upon the judgment of

Supreme Court in "Swan Gold Mining Ltd. v. Hindustan Copper

Ltd."41, wherein it is held that " It is equally well settled that the

40 (2015)3 SCC 49, Paragraph 17.

41 (2015)5 SCC 739, Paragraph 12.

901-ARBP-1752-1753-2015-J.doc

arbitrator appointed by the parties is the final judge of the facts.

The finding of facts recorded by him cannot be interfered with on

the ground that the terms of the contract were not correctly

interpreted by him." He has submitted that this view was upheld

and applied by the Supreme Court in " Maharashtra State Electricity

Distribution Co. Ltd. v. Datar Switchgear Ltd. & Ors."42.

143. Mr. Nankani has also placed reliance upon the judgment

of Supreme Court in "MMTC Ltd. v. Vedanta Ltd."43, wherein it is

held that " the conduct of parties and correspondence exchanged

would also be relevant factors and it is within the A rbitrator's

jurisdiction to consider the same."

144. Mr. Nankani has also placed reliance upon the judgment

of Supreme Court in "Atlanta Limited v. Union of India"44, wherein it

is held that "It is also a well-settled principle of law that

challenge cannot be laid to the Award only on the ground that the

Arbitrator has drawn his own conclusion or failed to appreciate the

relevant facts. Nor can the Court substitute its own view on the

42 (2018)3 SCC 13, Paragraph 51.

43 (2019)4 SCC 163, Paragraph 16.

44 (2022)3 SCC 739, Paragraph 19.

901-ARBP-1752-1753-2015-J.doc

conclusion of law or facts as against those drawn by the Arbitrator,

as if it is sitting in appeal." Further it is held that "As long as the

Arbitrator has taken a possible view, which may be a plausible

view, simply because a different view from that taken in the Award,

is possible based on the same evidence, would also not be a ground

to interfere in the Award. ...".

145. Mr. Nankani has submitted that on the finality to be

afforded to the findings returned by an arbitrator on aspects

concerning interpretation of contracts, the Supreme Court in "UHL

Power Co. Ltd. v. State of H.P."45, inter alia, placed reliance upon its

decision in "Dyna Technologies (P) Ltd. v. Crompton Greaves Ltd."46,

wherein it was held that " It has also been held time and again by

this Court that if there are two plausible interpretations of the terms

and conditions of the contract, then no fault can be found, if the

learned Arbitrator proceeds to accept one interpretation as against

the other." The Supreme Court has held that "If the Courts were to

interfere with the Arbitral Award in the usual course on factual

aspects, then the commercial wisdom behind opting for alternate

45 (2022)4 SCC 116, Paragraph 18.

46 (2019)20 SCC 1.

901-ARBP-1752-1753-2015-J.doc

dispute resolution would stand frustrated. "

146. Mr. Nankani has submitted that the grounds of patent

illegality and perversity have been invoked by BCCI on the basis of

imploring this Court to embark on a fact-finding exercise by

undertaking a long-drawn analysis of the pleadings and evidence.

Such an approach has been deprecated by the Supreme Court in

"Reliance Infrastructure v. State of Goa" 47.

147. Mr. Nankani has accordingly submitted that the

captioned Petitions, therefore, warrant dismissal, inter alia, in terms

of the catena of authorities circumscribing the remit of a Court's

jurisdiction under Section 34 of the Act.

148. Having considered the submissions, BCCI has in both

KCPL's Petition and RSW's Petition drawn emphasis on the fact that

the unresolved issues between BCCI and KCPL which included (i)

The Tweets of Lalit Modi; (ii) Failure to provide a Stadium at Kochi

or an appropriate "alternative"; (iii) the unilateral reduction in the

number of matches and (iv) failure to approve the transfer of shares

47 (2024)1 SCC 479, Paragraph 57.

901-ARBP-1752-1753-2015-J.doc

of Vivek Venugopal were infact the 'fundamental breaches' as

complained of by KCPL and which lay at the heart of the dispute

between the parties. However, BCCI overlooks KCPL and RSW's

contention in the statement of claim viz. that the aforementioned

issues were being discussed between the parties and continued to

remain outstanding and unresolved. Further, it was the contention

of KCPL and RSW that, BCCI did not insist on the bank guarantee

being provided by KCPL by 22 nd March, 2011, but infact, gave go by

to that date. This has been specifically pleaded in Paragraph 18 of

KCPL's statement of claim.

149. It is pertinent to note that the learned Arbitrator in the

impugned KCPL Award and RSW Award has considered the

aforementioned issues as being the reason for BCCI not insisting on

the furnishing of the bank guarantee by KCPL by 22 nd March, 2011.

This finding was in the perspective of KCPL and RSW's challenge to

BCCI's termination of the KCPL-FA being entirely premised on

BCCI's wrongful invocation of the bank guarantee, which in turn,

amounted to BCCI being in repudiatory breach of the KCPL-FA.

150. It is not for this Court to go into whether the learned

901-ARBP-1752-1753-2015-J.doc

Arbitrator was right in considering the aforementioned issues as

fundamental breaches as this was not the basis for the claim of

KCPL and RSW, namely the wrongful invocation of the bank

guarantee which amounted to BCCI being in repudiatory breach of

KCPL-FA having been upheld. The arguments of BCCI have been

centered upon the aforementioned issues having been held to be

fundamental breaches contrary to the evidence on record. This

Court exercising jurisdiction under Section 34 of the Arbitration

Act cannot act as a Court of First Appeal. A review on merits is

largely proscribed. This has been held by the Supreme Court in

Associated Builders (supra) at Paragraph 17. BCCI has called upon

this Court to venture into a fact finding exercise by revisiting and

re-appreciating the record and accepting competing interpretations

of the various clauses of the agreements between the parties, by

invoking the ground of perversity. The jurisdiction of this Court

under Section 34 of the Arbitration Act is very limited. BCCI's

endeavour to delve into the merits of the dispute, is in teeth of the

scope of the grounds contained in Section 34 of the Act. BCCI's

dissatisfaction as to the findings rendered in respect of the evidence

and/or the merits cannot be a ground to assail the Award.

901-ARBP-1752-1753-2015-J.doc

151. It has been held by the Supreme Court in a catena of

judgments that the Arbitrator appointed by the parties is the final

judge of the facts and the finding of facts recorded by him cannot

be interfered with on the ground that the terms of the contract

were not correctly interpreted by him. These judgments of the

Supreme Court have been relied upon on behalf of the KCPL and

RSW and which include Swan Gold Mining Ltd. (supra) at

Paragraph 12, Maharashtra State Electricity Distribution Co. Ltd.

(supra) at Paragraph 51, MMTC Ltd. (supra) at Paragraph 16,

Atlanta Limited (supra) at Paragraph 19 and UHL Power Co. Ltd.

(supra) relying upon Dyna Technologies (P) Ltd. (supra).

152. The Supreme Court in a recent decision in Reliance

Infrastructure (supra) has held in Paragraph 57 as under :-

"57. As noticed, arbitral award is not an ordinary adjudicatory order so as to be lightly interfered with by the Courts under Sections 34 or 37 of the Act of 1996 as if dealing with an appeal or revision against a decision of any subordinate Court. The expression "patent illegality" has been exposited by this Court in the cases referred hereinabove. The significant aspect to be reiterated is that it is not a mere illegality which would call for interference,

901-ARBP-1752-1753-2015-J.doc

but it has to be a "patent illegality", which obviously signifies that it ought to be apparent on the face of the award and not the one which is culled out by way of a long-drawn analysis of the pleadings and evidence.

153. Thus, it is not open for this Court to revisit the findings

of facts arrived at by the Arbitral Tribunal after the appreciation of

evidence and documents on record or to interfere with the Award

on the ground that the terms of the contract were not correctly

interpreted by the learned Arbitrator.

154. The learned Arbitrator has in the impugned KCPL and

RSW Awards decided the core issue, viz., whether BCCI has

wrongfully invoked the bank guarantee furnished by RSW and

whether this amounted to a repudiatory breach of KCPL-FA, by

considering the material facts and documents on record as well as

the evidence recorded. The learned Arbitrator has further

considered whether the non furnishing of bank guarantee by KCPL

by 22nd March, 2011 constitutes an "irremediable material breach"

of the both KCPL and RSW-FA. There is a finding in the impugned

Awards that the material on record militated against a finding of

"irremediable material breach".

901-ARBP-1752-1753-2015-J.doc

155. It has been duly considered by the learned Arbitrator

that BCCI had at no point of time between April, 2011 and 17 th

September, 2011, when BCCI terminated the KCPL-FA, claimed any

breach, much less an irremediable breach by KCPL of the KCPL-FA by

non-furnishing of the bank guarantee. It is pertinent to note that

BCCI did not even call upon KCPL to furnish the bank guarantee

during this period. There were various extensions granted which the

learned Arbitrator has held were due to the unresolved issues as

aforestated. There were payments made by BCCI to KCPL under

Article 9.3 (a) of the KCPL-FA in April and July, 2011 respectively.

This is coupled with the fact that BCCI accepted payments made by

KCPL towards the Franchise Fee for the 2011 season on 18 th April,

2011 and 29th April, 2011 respectively. These payments were made

by the KCPL and received by BCCI after the stipulated deadline for

furnishing of the bank guarantee i.e. on 22 nd March, 2011. Thus,

based on these material facts and documents on record, the finding

of the learned Arbitrator that BCCI waived the requirement under

Clause 8.4 of the KCPL-FA for furnishment of bank guarantee for

2012 season on or before 22 nd March, 2011 cannot be faulted.

Further, BCCI has on record conceded that it acquiesced to the

request for extension of the deadline.

901-ARBP-1752-1753-2015-J.doc

156. It is the contention of BCCI that Clause 8.4 of the KCPL-

FA requires that any variation of the terms of KCPL-FA, is to be in

writing. Further, it is the contention of BCCI that mere forbearance

on the part of BCCI to sue does not constitute a waiver in terms of

Clause 21.8 of the KCPL-FA. These contentions are untenable in view

of the conduct of BCCI which was to acquiesce in the request of

KCPL for extension of the deadline for furnishing of the bank

guarantee and thus BCCI is estopped by such conduct from making

such contentions.

157. BCCI had not terminated the KCPL-FA on expiry of

deadline for furnishing of bank guarantee i.e. 22 nd March, 2011 but

had as aforementioned, opted to perform the KCPL-FA. Mr. Sunder

Raman (RW1) of BCCI had all of sudden on 17 th September, 2011

called upon Mr. Saket Mehta (CW1) of KCPL to furnish the bank

guarantee on that very day. It is pertinent to note that 17 th

September, 2011 was a Saturday. Mr. Sunder Raman made the call to

Mr. Saket Mehta at 11.00 a.m., though the banks were opened only

until 1.00 pm. This had given KCPL only two hours to furnish the

bank guarantee. Mr. Mukesh Patel (CW3) upon having been

informed by Mr. Saket Mehta of the demand of BCCI called the then

901-ARBP-1752-1753-2015-J.doc

BCCI President Mr. Shashank Manohar and had requested for time of

three working days to be given to KCPL to furnish the bank

guarantee. This was responded to by Mr. Shashank Manohar

agreeing to give time of three working days to KCPL for furnish the

bank guarantee provided that the KCPL waives all its claims against

BCCI. This is stated in the Examination in Chief of Mr. Mukesh Patel

(CW3) at Paragraph 24. This was followed by a formal written

request of KCPL vide letter dated 17 th September, 2011 which was

rejected by BCCI by its Advocates' letter of even date.

158. The learned Arbitrator has after considering the

aforementioned material on record and appreciating the evidence

came to a finding that no reasonable notice was given by BCCI to

KCPL for furnishing of a bank guarantee. The learned Arbitrator has

further considered that KCPL's request for three working days time

for furnishing a bank guarantee was well before the expiry of the

claim period under the existing bank guarantee issued by RSW (for

the 2011 season) which was valid until 27 th September, 2011. Thus,

no prejudice would have been caused to BCCI if extension of three

working days time from 17th September 2011 had been granted.

Further, the learned Arbitrator has also considered the material facts

901-ARBP-1752-1753-2015-J.doc

and subsequent correspondence on record. This included BCCI's

Advocates' letter dated 19 th September, 2011, received by KCPL

around 9.30 a.m., terminating the KCPL-FA which rejected the

aforementioned request of KCPL. Further, BCCI by a separate letter

addressed to the bank dated 17 th September, 2011, but

acknowledged as being received on 19 th September, 2011 at 10.30

a.m., invoked the bank guarantee. Thereafter, KCPL by letter dated

18th January, 2012 treated the termination of KCPL-FA by BCCI as

amounting to a repudiatory breach and therefore, terminated the

KCPL-FA.

159. The conclusion of the learned Arbitrator namely that

BCCI had wrongfully invoked the bank guarantee which amounted

to a repudiatory breach of the KCPL-FA would call for no

interference under Section 34 of the Arbitration Act considering that

this is based on a correct appreciation of the evidence on record.

160. BCCI has contended that it was justified in invoking the

bank guarantee issued by RSW and has placed reliance on the Clause

21.15 of KCPL-FA. Clause 21.15 of the KCPL-FA reads as under :-

"21.15 It is agreed that upon BCCI confirming to the

901-ARBP-1752-1753-2015-J.doc

Franchisee in writing that (A) payment in full has been made by the Franchisee to BCCI-IPL of the sum due to BCCI-IPL in respect of 2011 under Clause 8.1

(a) (ii) and (B) the bank guarantee referred to in Clause 8.4 deliverable by the Franchisee to BCCI-IPL by 22nd March, 2011 has been duly and properly delivered to BCCI-IPL in accordance with Clause 8.4, the Existing Franchise Agreement shall cease to have any further force and effect and the Franchisee agrees to be obliged and liable to BCCI-IPL to comply fully with all outstanding and / or unperformed obligations thereunder and to be fully liable BCCI-IPL in respect of any of RSW's liabilities or breaches under or of the Existing Franchise Agreement.

(emphasis supplied)

161. Clause 21.15 of the KCPL-FA provides that KCPL would

be liable for non compliance of RSW's obligations under the RSW-FA.

The RSW-FA covered only the 2011 season. The learned Arbitrator

has found from the material on record that all dues in respect of

2011 were paid to BCCI. Further, there was no allegation of breach

of the RSW-FA. Hence, Clause 21.15 of the KCPL-FA does not assist

BCCI. The interpretation of Clause 21.15 by the learned Arbitrator is

a possible interpretation which cannot be interfered with by this

Court under Clause 34 of the Arbitration Act.

162. The challenge of BCCI to the damages awarded by the

learned Arbitrator on the ground that the learned Arbitrator has

erroneously awarded damages on account of loss of profits as well as

901-ARBP-1752-1753-2015-J.doc

wasted expenditure which cannot be cumulatively granted cannot be

accepted. The manner in which BCCI has read the claim for

damages of KCPL is misconceived. This can be seen from the prayer

Clause (iii) of the statement of Claim, where KCPL has claimed an

amount of INR 700 Crores "... or such other amount as [may] be

quantified ..." towards losses/damages on account of BCCI's on

repudiatory breach. Therefore, KCPL has not restricted its claim for

damages to any particular type of damages. KCPL's claim includes a

claim for business opportunities and profits i.e. general damages.

Whereas at prayer Clause (iv), KCPL has made in a claim for the

expenditure included by it. Whilst the claim was in the alternative,

and the learned Arbitrator upon observing the same, has considered

the voluminous documents filed by KCPL in support thereof and

which is further supported and substantiated by the evidence of

Saket Mehta and deemed it fit to grant KCPL's alternate claim for

expenditure incurred, as well. The learned Arbitrator has in

exercising his discretion adopted his own approach for the purpose

of computing the damages payable by BCCI to KCPL. Further, the

learned Arbitrator has resorted to 'another method' available for the

purpose of computing damages suffered by KCPL, instead of the

methodologies adopted by both parties experts. The learned

901-ARBP-1752-1753-2015-J.doc

Arbitrator has found that KCPL is entitled to general damages as well

as special damages together with interest.

163. The learned Arbitrator by adopting such 'rough and

ready method' and instead of granting general damages to the tune

of INR 700 crores has awarded damages of 50% of the annual

franchisee fee for 2 years, as against the entire term of the KCPL-FA,

which had been claimed by KCPL. Further, the learned Arbitrator has

decided to treat KCPL's alternate claim for expenditure incurred as

being one for 'special damages', based on the voluminous documents

and supported by the evidence of Saket Mehta.

164. The contention of BCCI that the learned Arbitrator

having observed that it would meet the ends of justice if 25% of the

franchise fee for two years is granted to KCPL has gone on to award

an amount of 50% of the franchise fees of two years, overlooks the

fact that the mention of 25% is obviously a typographical error in

the impugned award. This is apparent from the conjoint reading of

Paragraphs 8.1.20 and 8.1.21 of the Award. In Paragraph 8.1.20

there is a finding of the learned Arbitrator that the investors in the

franchisee expect to gain at least 50% of the franchisee figures as net

revenue and in Paragraph 8.1.21 there is a finding that the parties

901-ARBP-1752-1753-2015-J.doc

are ad idem as to the appropriate 'period' for which the quantum

and/or measure of general damages is to be computed; having been

found to be two years. I do not find merit in the submission on

behalf of BCCI that KCPL is precluded from terming the error in the

award as a typographical error, since it did not prefer an application

under Section 33 of the Arbitration Act. I find that the award of

damages by the learned Arbitrator is unambiguous.

165. In prayer Clause (iii) of the statement of claim KCPL has

claimed INR 700 Crores "... or such other amount as (may) be

quantified towards the losses/damages suffered by (KCPL) on

account of the repudiatory breach committed by the (Petitioner)...".

This leaves it open to the learned Arbitrator to grant a lesser amount

than that claimed by KCPL as general damages and in addition

award special damages. The manner in which the damages are to be

computed/quantified, including the methodology adopted for such

computation/quantification, falls entirely within the domain of the

Arbitral Tribunal. This has been held by the Supreme Court in

McDermott (supra) at Paragraphs 103 - 110 relied upon on behalf

of the KCPL. Further, the Courts and Arbitral Tribunals have the

power to mould the reliefs as held in Samir Narain Bhojwani

901-ARBP-1752-1753-2015-J.doc

(supra). The Courts and Arbitral Tribunals can also resort to 'honest

guesswork'/'rough and ready methods' in computing damages where

no specific evidence of loss suffered is led, but it can be inferred that

loss has been suffered by reason of breach or the extent of loss

suffered is difficult to quantify and/or prove, or the breaching party

leads no specific evidence to show that no loss was suffered by the

party complaining of such breach. The decision of the Supreme

Court in Construction and Design Services (supra) at Paragraphs 14-

18 and Cobra (supra) at Paragraphs 32-35 relied upon on behalf of

KCPL are apposite.

166. Further, BCCI's contention that the learned Arbitrator

ought to have furnished reasons for not having granted damages in

terms of the expert evidence led, overlooks the fact that the learned

Arbitrator has considered the expert evidence led and in Paragraph

8.1.14 of the KCPL Award opined, it will not be advisable to go by an

expert assessment, which at the end would only be an option. There

is another method available and relied on in the alternative on

behalf of KCPL. The learned Arbitrator in any event is not bound by

the expert evidence as has been held by the Supreme Court in

McDermott (supra) at Paragraphs 106-107.

901-ARBP-1752-1753-2015-J.doc

167. Further, the grant of special damages in addition to

general damages is not unknown to law. In Pollock & Mulla, 14th

Edition, relied upon on behalf of the KCPL, it has been observed that

a mixed claim for capital expenditure and for loss of profits (seeking

reliance losses and expectation losses) may lie in appropriate cases.

This type of additional loss has been recognized in the judgment of

the King's Bench in "Victoria Laundry V/s. Newman Industries "48 at

Page 539.

168. BCCI has relied upon the decision of the Delhi High

Court in N.K. Tomar (supra) in support of its submission that special

damages cannot be granted, if the counter party is not informed as

to such likelihood at the time of entering the contract. This reliance

is misplaced. In the said judgment at Paragraph 19, the learned

Single Judge has observed that the party seeking special damages

had failed to file concrete evidence or credible evidence. The

Defendant therein cannot be said to have discharged the onus of

proving the loss as alleged in the Written Statement in those

circumstances.

169. Further, BCCI has also relied upon judgment of the

Supreme Court in Kanchan Udyog Ltd. (supra) in support of its 48 (1949) K.B. 528.

901-ARBP-1752-1753-2015-J.doc

submission that both, loss of profits and wasted expenditure cannot

be granted. The Supreme Court has extracted a portion of the

treaties in Pollock & Mulla (14th Edition) which was relevant to the

facts before it. However, the next paragraph of treaties which has

been referred to states that a mixed claim of capital expenditure and

for loss of profits may lie in appropriate cases.

170. It is relevant to deal with the additional grounds raised

by BCCI in the RSW Arbitration Petition viz. that the reference to

arbitration being invalid in view of Section 19(2)(a) of the Indian

Partnership Act, 1932 as Filmwaves which was a constituent of RSW

did not authorize, agree, join RSW in the invocation of arbitration.

Section 19(2)(a) of the Partnership Act provides that the implied

authority of a partner does not empower him to submit a dispute

relating to the business of the firm to arbitration. There are

submissions made with regard to Filmwaves having adopted its own

proceedings including filing of Suit and taking out Notice of Motion.

Reference is also made to Filmwaves having withdrawn the Suit on

20th December, 2013 i.e. more than the year after the reference to

arbitration in August, 2012. There is further reference to Filmwaves

having been impleaded as Respondent No. 2 in the arbitral

901-ARBP-1752-1753-2015-J.doc

proceedings on account of differences between Filmwaves and other

members of the consortium. Reliance is placed on certain pleadings

filed in the arbitral proceedings. BCCI has also relied on MSEDCL

(supra) and J.J.L.B. Engineers and Contractors (supra) in support of

its submission that a reference and/or invocation of arbitration if

bad in law warrants the setting aside of resultant Award passed in

such proceedings.

171. The learned Arbitrator in its order dated 17 th July, 2013,

which has been impugned by BCCI has considered the submissions

of RSW including that there was a clear admission on the part of

BCCI that the reference to arbitration was by consent and that such

reference would be valid and maintainable but for the fact that there

was an alleged material concealment of the fact by RSW of

Filmwaves not consenting to the reference. BCCI having not opted

for adducing any oral evidence in support of its plea of 'material

concealment' taken in the application, which was a question of fact,

the Arbitral Tribunal records a finding on the issue of 'material

concealment' viz. that there is no merit in the plea that the fact of

Filmwaves not joining the reference had been concealed from BCCI.

Further, the learned Arbitrator has held that Filmwaves has not

901-ARBP-1752-1753-2015-J.doc

objected to its non-joinder of the reference and has infact supported

RSW in its claim as can be seen from the pleadings filed by

Filmwaves in the Arbitration Petition.

172. Considering the aforementioned findings of the learned

Arbitrator in the Order dated 17 th July, 2013, which is based on the

material on record, I find no merit in the contention on behalf of

RSW that the reference to arbitration is invalid. The plea as to

material concealment of Filmwaves joining in the reference is a

question of fact and BCCI not having produced evidence in support

of the plea taken, the learned Arbitrator has arrived at a correct

finding that this contention has no merit.

173. The other issue raised by BCCI is on the entitlement of

RSW to make claims in view of Section 69(3) of the Indian

Partnership Act, 1932. This issue has been correctly answered by the

learned Arbitrator. Section 69(3) of the Partnership Act refers to

proceedings to enforce a right arising from a contract and there

being a bar to such proceedings being instituted by an unregistered

partnership firm. However, this is not applicable to arbitral

proceedings as held in Komal Kush Enterprises (supra). Although in

the judgment BCCI relied upon by viz. U.P. State Sugar (supra) at

901-ARBP-1752-1753-2015-J.doc

Paragraph 7, it is recorded that it is true that arbitral proceedings

would not be maintainable at the instance of an unregistered firm

having regard to the mandatory provision contained in Section 69 of

the Partnership Act 1932, this cannot be considered to be a dictum

of the Supreme Court or even an obiter dictum of the Supreme

Court. It has been rightly held by the learned Arbitrator that in the

impugned order that this merely expresses an assumption of the

Supreme Court.

174. Further, the judgment of the Supreme Court in

Jagdishchandra Gupta (supra) relied upon by BCCI, which holds

that 'other proceedings' occurring in Section 69(3) of the Partnership

Act must receive a full meaning untrammeled by the words 'a claim

or set off' is to be read in the context of the facts of that case. The

Supreme Court has not ruled that reference of the Court to an

Arbitral Tribunal and that to by consent would be hit under Section

69(3) of the Partnership Act. This judgment has been considered by

the Delhi High Court in "Noida Toll Bridge Company Ltd. v/s. Mitsui

Marubeni Corporation "49 and it has been held that the observations

of the Supreme Court cannot be read to mean that the question

regarding applicability of Section 69(3) of the Partnership Act is a

49 OMP No.65 of 2005 decided on 16th September, 2005.

901-ARBP-1752-1753-2015-J.doc

jurisdictional issue. The bar under Section 69 is not absolute

because it does not destroy every right arising under the contract.

The Delhi High Court has gone on to hold that the impugned Order

in the nature of interim award can be challenged under Section 34

of the Act and the Petition is maintainable. It has upheld the view of

the learned Arbitrator on Section 69 of the Partnership Act having no

application to the proceedings before the Arbitral Tribunal. The

Delhi High Court has in so holding also considered the earlier

decision of the Supreme Court in U.P. Sugar (supra).

175. The learned Arbitrator in the impugned Order has

considered the settled law laid down by the Supreme Court and

Delhi High Court in holding that the arbitral proceedings are not hit

by Section 69(3) of the Partnership Act. Further, the reference to

arbitration was by consent of parties. Thus, I find that the challenge

to this finding of the learned Arbitrator is without any merit.

176. I am of the considered view that there are no valid

grounds raised in KCPL's Petition and RSW's Petition under Section

34 of the Arbitration Act to warrant an interference with the KCPL

Award and the RSW Award, which have been impugned therein.

There is no patent illegality in the impugned awards which requires

901-ARBP-1752-1753-2015-J.doc

an interference by this Court. In view thereof, the Arbitration

Petition No. 1752 of 2015 and Arbitration Petition No. 1753 of 2015

are devoid of merit and are accordingly dismissed. KCPL and RSW

are permitted to withdraw the amounts deposited by BCCI after a

period of four weeks from the uploading of this judgment and Order.

177. There shall be no order as to costs.

[R. I. CHAGLA, J.]

178. Mr. Rafiq Dada, learned Senior Counsel appearing for the

Petitioner-BCCI has applied for further time to be granted to the

Petitioner in order that they may prefer an appeal from this

Judgment and Order, considering that in Paragraph 177 of this

Judgment and Order, KCPL and RSW have been permitted to

withdraw the amounts deposited by the BCCI after a period of four

weeks from uploading of this Judgment and Order.

179. Upon considering that there has been a conditional stay

of the impugned Awards operating for a few years, time is extended

by a further period of two weeks and accordingly KCPL and RSW are

permitted to withdraw the amounts deposited by BCCI after a period

of six weeks from uploading of this Judgment and order.



                                                        [R. I. CHAGLA, J.]




    GITALAXMI   KRISHNA
    KRISHNA     KOTAWADEKAR
    KOTAWADEKAR Date:
                2025.06.17
                18:35:58 +0530





 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter