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

Plr Hc Rbr Jv vs Union Of India
2025 Latest Caselaw 4176 Bom

Citation : 2025 Latest Caselaw 4176 Bom
Judgement Date : 24 June, 2025

Bombay High Court

Plr Hc Rbr Jv vs Union Of India on 24 June, 2025

 2025:BHC-OS:9305

                                                                                            CARBP.51.2024.doc



                                      IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                                          ORDINARY ORIGINAL CIVIL JURISDICTION

                                  COMMERCIAL ARBITRATION PETITION NO.51 OF 2024

                       Union of India Through The
                       General Manager Central Railway                           ...Petitioner
                        Versus
                       PLR HC RBR JV                                             ...Respondent

                                                     WITH
                                     INTERIM APPLICATION (L) NO.20681 OF 2024
                                                       IN
                                  COMMERCIAL ARBITRATION PETITION NO.51 OF 2024

                       PLR HC RBR JV                                              ....Applicant
                       IN THE MATTER BETWEEN
                       Union of India Through The
                       General Manager Central Railway                           ...Petitioner
                         Versus
                       PLR HC RBR JV                                              ...Respondent

                       Mr. R.V. Govilkar, Senior Advocate for the Petitioner.

                       Mr. Vishwajit P. Sawant, Senior Advocate a/w. Vasudeva Naidu i/b.
                       Prabhakar M. Jadhav, Advocates for Respondent.

                                           CORAM             : SOMASEKHAR SUNDARESAN, J.

                                           RESERVED ON       :    FEBRUARY 28, 2025.

                                           PRONOUNCED ON :        JUNE 24, 2025.

                       JUDGEMENT:

Context and Factual Background:

1. This is a Petition under Section 34 of the Arbitration and

Conciliation Act, 1996 ("the Act") challenging an arbitral award dated Digitally signed by AARTI AARTI GAJANAN GAJANAN PALKAR PALKAR Date:

May 31, 2023 ("Impugned Award") in connection with disputes and 2025.06.24

+0530 June 24, 2025 Aarti Palkar

CARBP.51.2024.doc

differences relating to an agreement dated September 24, 2018

("Agreement"). The Agreement relates to work connected with the

railway line between Wardha and Nanded and related to embankment,

cutting including bridge approaches, trolley refuges, construction of

side drains, minor bridges etc.

2. The Agreement was preceded by a tender notice dated October

25, 2017, issued by the Petitioners (collectively, " Railways"). The offer

made by the Respondent, a joint venture (" Contractor") had been

accepted by a letter of acceptance dated May 24, 2018, indicating the

approximate value of contract at Rs. ~124.96 crores. The completion

deadline was 24 months from the date of the letter of acceptance i.e.

May 23, 2020. The Agreement entailed submission of a performance

bank guarantee by the Contractor in the sum of Rs. ~6.24 crores to be

kept valid until July 23, 2020 - two months after the deadline. The

Contractor also had to provide a security deposit of Rs. ~6.24 crores.

3. Running Account Bills ("RA Bills") were to be raised by the

Contractor from time to time. The Contractor completed works as

assigned from time to time by the Railways officials to the extent of Rs.

~108.73 crores which was covered by the RA Bills up to the sixth RA

Bill. Until this point, all bills were cleared by the Railways.

June 24, 2025 Aarti Palkar

CARBP.51.2024.doc

4. On April 29, 2020, the Contractor sought extension of time. The

delay was attributed to the failure of the Railways to acquire forest

land, revenue land and farmer land, and restrictions arising out of the

lockdown imposed on account of the Covid-19 Pandemic. The request

for such extension was made under Clause 17-A(ii) and Clause 17-A(iii)

of the General Conditions of Contract ("GCC") governing the

Agreement. The former sub-clause applies where the extension is

sought citing reasons for delay that are not attributable to either party,

while the latter applies where the reasons for delay are attributable to

the Railways. An application for a second extension was made on May

8, 2020, asking for the deadline to be shifted to January 17, 2021. The

reasons set out were the same - again under Clause 17-A(ii) and Clause

17-A(iii) of the GCC and the Covid-19 lockdown, and there was no

quarrel on the reasons attributed.

5. The Railways did not object to the reasoning, and by a letter

dated June 29, 2020, granted extension until December 31, 2020,

without imposing any penalty and accepting price variation arising due

to the delay.

6. The Contractor continued to work under the extended time. A

joint measurement of further work was effected on June 22, 2020, and

the seventh RA Bill was prepared on July 13, 2020, based on such

June 24, 2025 Aarti Palkar

CARBP.51.2024.doc

measurement. The cumulative value of the work done by this RA Bill

stood at Rs. ~138.78 crores. However, despite joint measurement, the

Railways did not pay this bill on the premise that the excess work

carried out by the Contractor fell within the ambit of restricted

quantities.

7. Joint measurement was then carried out on March 16, 2021, for

preparation of the eighth RA Bill, and the work that would be covered

by this bill was to be valued at Rs.~8.22 crores. The eighth RA Bill was

neither prepared nor approved by the Railways.

8. Thus, according to the RA Bills raised, the total value of the work

carried out by the Contractor was Rs.~147 crores while what was paid

by the Railways was Rs.~124.95 crores. This lies at the heart of the

disputes between the parties.

9. The Railways had a change of personnel handling the project in

its interaction with the Contractor, with a new Deputy Chief Engineer

being appointed at Wardha in January 2021. According to the

Contractor, everything changed after this, and past decisions were

second-guessed. The newly appointed Deputy Chief Engineer has also

been examined in the arbitral proceedings as a witness.

June 24, 2025 Aarti Palkar

CARBP.51.2024.doc

10. Meanwhile, the deadline was extended from time to time and the

new deadline was May 31, 2021, on which date, a fresh extension was

sought, again citing the same provisions of the GCC, requesting for a

new deadline of December 31, 2021. The reasons cited were continued

delay in land acquisition, the strict lockdown restrictions due to the

Covid-19 Pandemic, approval for pending railway bridges not having

been granted by the Railways, and the refusal of the Railways to

prepare the eighth RA Bill despite joint measurement having been

made.

11. This time, the Railways did grant an extension on July 22, 2021,

but imposed a token penalty of Rs.1,000 and also refused to accept a

price variation. The grant of the extension was provided in reliance

upon Clause 17-B of the GCC, which governs extension of time due to

delay for reasons attributable to the Contractor. Under Clause 17-B, if

the delay is due to reasons not falling under Clause 17 ( force majeure)

or Clause 17-A (extension due to modification, or for reasons

attributable to neither party, or attributable to the Railways) , an

extension may be granted provided the Railways is satisfied that the

work can be completed within a reasonably short time. A penalty or

liquidated damages in the sum of 0.5% to 1% of the contract value for

each week of delay is envisaged subject to a cap of 10% on the first Rs. 2

June 24, 2025 Aarti Palkar

CARBP.51.2024.doc

lakh and 5% on the balance value. The provision also envisages

imposition of a token penalty.

12. This led to a breakdown in the relationship between the parties -

the Contractor contended that the refusal to release the eighth RA Bill

despite joint measurement, the refusal to pay the approved seventh RA

Bill, and the imposition of a denial of price variation made it impossible

to continue to work. The Railways called for a fresh measurement

despite the joint measurement having been effected in March 2021.

This was protested by the Contractor, although he claims to have

showed up for the measurement, which was not carried out. The

Contractor pointed out that he was hard-pressed due to the severe

lockdown restrictions while the Railways contended that inadequate

manpower and machinery was deployed, and therefore the delay was

attributable to the Contractor. The Railways wrote to the Contractor

asking it to complete the work while the Contractor wrote to the

Railways that the work could not be carried out under the conditions

imposed by the Railways. This stand-off led to the arbitration

proceedings, which led to the Impugned Award.

Core Elements of the Arbitral Claims and Proceedings:

13. In the arbitral proceedings, the Railways contended that there

was no option but to grant extension from June 1, 2021 to December

June 24, 2025 Aarti Palkar

CARBP.51.2024.doc

31, 2021, but necessarily under Clause 17-B of the GCC. The Contractor

could have well carried out work in respect of minor bridges, drain,

trolley refuges and other works, the Railways contended. Deficiencies

in the work were also complained of and pointed out to the Contractor,

but he failed to deploy adequate manpower and machinery to have the

deficiencies addressed. It was sated that the Railways, in fact, had to

effect certain recoveries from the Contractor and this process was

initiated on September 27, 2021. According to the Railways, the

Contractor had abandoned work in November 2020. The eighth RA

Bill was not prepared by the Railways because of deficiencies found in

the joint measurement. The Railways contended that it would suffer

losses due to the deficiencies in the work done and also due to the costs

and losses, having to issue a fresh tender to complete the work left

incomplete by the Contractor.

14. The Learned Arbitral Tribunal considered the evidence presented

by the parties, examined the record, and has returned factual findings

analysing the evidence to rule as follows:

a) The Contractor was entitled to the value of the restricted quantities to the tune of Rs. 13,82,78,075;

b) The Contractor had proved that he was entitled to the value of the eighth RA Bill that was never issued although covered by

June 24, 2025 Aarti Palkar

CARBP.51.2024.doc

the joint measurement made on March 16, 2021 to the tune of Rs. 8,22,68,293.35;

c) The Contractor was entitled to the price variation claim to the extent of Rs. 2.87 crores as claimed;

d) The Contractor was entitled to receipt of the work completion certificate in respect of the work carried out and measured jointly and recorded on March 16, 2021;

e) The security deposit of Rs. 6,24,78,130 ought to be refunded to the Contractor;

f) Costs of the arbitration were fixed at Rs. 30 lakh; and

g) Pre-award interest was fixed at 8% and post-award interest was fixed at 10% if the amounts declared as payable were not paid within three months from the date of the Impugned Award.

Analysis and Findings:

Additional Work and Delay:

15. The Learned Arbitral Tribunal considered the itemised heads of

quantities referred to in the material on record and examined the

measurement book. The actual quantity of work done as compared

with the quantity of work paid for has been compared. It was found

that as a matter of record, the actual work carried out had to be more

than what was envisaged, and the excess work was not being paid for.

The work actually done was tested, checked and confirmed by the

Railways officials who had overseen and directed the execution of the

work. It was seen that the Executive Engineer had certified that

June 24, 2025 Aarti Palkar

CARBP.51.2024.doc

necessary tests had been carried out and the results were within

acceptable limits. Conformity with the Railway Standard Specification

Drawings and Plans was also seen. The measurements were tested

entirely and with 100% testing, they were shown as being true and

correct to evidence the work carried out under the directions of the

Railways' officials.

16. The Learned Arbitral Tribunal noted that the defence of the

Railways was that such additional work constituted modification of the

Agreement, and that the modifications ought to be in writing. Reliance

was placed on Clause 41 of the GCC, to contend that unless such

modifications are incorporated into a formal instrument gained by the

Railways and the Contractor, the Railways would have a right to

repudiate the arrangement. The Learned Arbitral Tribunal, on

scrutiny of the record and the conduct of the parties and the

documentary support for the work done, has noted that the extra work

was indeed carried out under the instructions of the Railways' officials.

The work is recorded in the measurement book, and it was the Railways

that prepared the seventh RA Bill. The Railways has acknowledged the

excess work done.

17. There was nothing to show that the Railways questioned why

additional work was being done beyond the original stipulation. The

June 24, 2025 Aarti Palkar

CARBP.51.2024.doc

seventh RA Bill, prepared by none other than the Railways, did not

disown the work done and instead included it. They were only awaiting

internal approval under Clause 41 of the GCC, and permitting the

Railways to repudiate the obligation to pay in the teeth of the

demonstrated direction to carry out the work and confirmation of the

work actually done, would lead to unjust enrichment of the Railways,

the Learned Arbitral Tribunal concluded. The work was in conformity

with the drawings and plans and indeed entirely under the oversight of

the Railways and confirmed by them. The Learned Arbitral Tribunal

noted that the Railways had not even pleaded that unnecessary extra

work that had not been approved by the Railways had been carried out.

Payments under the past RA Bills had even been made for components

of the extra work. The Learned Arbitral Tribunal was convinced that in

the peculiar facts of the case, the claim for the excess work must be

honoured since such work had actually been carried out, measured and

approved, and indeed not protested contemporaneously.

Modification and Article 299:

18. In this Petition, the Railways' contention is that unless and until

there is a formal instrument confirming that the excess work may be

carried out, in view of Clause 41 of the GCC, the Learned Arbitral

Tribunal was necessarily wrong to allow the claim and has gone beyond

June 24, 2025 Aarti Palkar

CARBP.51.2024.doc

the binding terms of the contract. Learned Senior Counsel on behalf of

the Railways would go so far as to say that the Impugned Award is

contrary to Article 299 of the Constitution of India. In terms of Article

299(1), all contracts made in exercise of executive power of the State

shall be expressed to be made in the name of the President of India or

the Governor of the respective State. All assurances of property made

in exercise of such executive power shall be executed on behalf of the

President or the Governor or by persons so directed or authorised.

Article 299(2) confers protection from personal liability on the

individual occupying the office of the President and the Governor in

relation to such contracts. In support of this proposition, the Railways

seek to rely on the judgements rendered in Bhikraj Jaipuria1; KP

Chowdhry2; Om Prakash3; and PSA Sical4.

19. Upon an examination of the record considered by the Learned

Arbitral Tribunal and the analysis in the Impugned Award, in my

opinion, no case is made out by the Railways warranting any

interference by this Court. One must not forget the scope of review in

the jurisdiction under Section 34 of the Act. The findings are based on

specific documentary evidence, which in turn is a cogent and clear

record of empirical evidence. The parties had executed the Agreement.

Bhikraj Jaipuria vs. Union of India - AIR 1962 SC 113

KP Chowdhry vs. State of MP - AIR 1967 SC 203

State of Punjab vs. Om Prakash - AIR 1988 SC 2149

PSA Sical vs. Board of Trustees - AIR 2021 SC 4661

June 24, 2025 Aarti Palkar

CARBP.51.2024.doc

The work carried out was in line with the Agreement. The Railways'

officials were actively involved in the oversight of the execution of the

work. The Railways granted extensions based on the factual

parameters on the ground. The finding of the Learned Arbitral

Tribunal is eminently logical and plausible, and one must not forget

that the work in dispute was carried out in the height of the Covid-19

Pandemic and the resultant lockdown. The contention before the

Learned Arbitral Tribunal that adequate manpower and machinery was

not deployed to correct deficiencies and that in fact, the Contractor

ought to refund monies to the Railways rings hollow when it is seen

that despite such assertions, the Railways did not make any counter-

claim in the arbitral proceedings. The measurements in the

measurement book were jointly taken and a pattern of oversight of

additional work, its approval, and paying for excess work done, was

already established by the conduct of the parties. That apart, the

measurement book and the drafting of the RA Bill, which is but in the

control of the Railways, also goes to show written confirmations of

facts from the Railways.

20. The Learned Arbitral Tribunal is the best judge and master of the

evidence before it. The view of the Learned Arbitral Tribunal that the

conduct indicates consensual and well-documented expansion of scale

of work and that the Railways would be unjustly enriched having

June 24, 2025 Aarti Palkar

CARBP.51.2024.doc

confirmed that it has indeed gotten the work done, cannot be faulted

with. The Learned Arbitral Tribunal has decided that the Railways

could not hide behind the defence that the Agreement ought to have

been amended by a formal instrument when the measurement book

and the RA Bills prepared, approved and cleared, all point to written

confirmations. The absence of any confrontation as to why anything

extra was being performed is also taken into account by the Learned

Arbitral Tribunal. Taking a holistic view of the evidence, the Learned

Arbitral Tribunal has returned a reasonable, defensible and plausible

view, which cannot be faulted.

21. I am not impressed by the attempt to show that the findings are

in conflict with the very contract of the parties and that Article 299 of

the Constitution of India would come to the aid of upsetting the

Impugned Award. Article 299 requires contracts with the State to be in

writing, and stated to be with the constitutional heads of the respective

units of the State - the President of India for the Centre, and the

Governor for the States. Indeed, the parties executed the Agreement in

the instant case. None of the grounds in the Petition make any allusion

to this facet. Indeed, it is open to Learned Senior Counsel to pitch a

challenge on a point of law and that too a constitutional point, but in

my opinion, this is a very high-pitched argument that does not turn the

needle in the Railways' favour.

June 24, 2025 Aarti Palkar

CARBP.51.2024.doc

22. The matter at hand does not involve a question of either the State

agency forcing a bidder to perform the requirements in a tender

without executing a contract or a private party forcing the State agency

to respect a purported agreement without its execution. In the case at

hand, the parties indeed executed the Agreement and have been

implementing it. In the course of implementation, they have arrived at

a clear functioning framework and the work was done in that

framework. One would need to take judicial notice of the implications

of the hard lock-down during the Covid-19 Pandemic and the

repercussions for labour that migrated in large numbers. For the

Railways to suddenly change its earlier contemporaneous stance and

allege that adequate manpower was not deployed and therefore the

delay should be attributed to the Contractor, and that too when under

the close supervision and approval right up to the level of the Executive

Engineer the work was approved, confirmed and jointly measured, the

Learned Arbitral Tribunal is eminently justified in taking the view

adopted in the Impugned Award.

Case Law Distinguished:

23. The facts in Bhikraj Jaipuria related to transactions in

commodities in the pre-Independence era. A five-judge bench of the

Supreme Court was interpreting Section 175(3) of the Government of

June 24, 2025 Aarti Palkar

CARBP.51.2024.doc

India Act, 1935, which was a provision akin to Article 299 of the

Constitution of India. The contract in dispute was an exchange of

letters between the Divisional Superintendent and a private individual

for supply of foodgrains to supply them to employees of the East Indian

Railways during the famine of 1943. The trial court held in favour of

the supplier and the High Court held in favour of the railway

administration stating that the contract was not in the prescribed form.

That apart, assuming it to be valid, the High Court ruled that, on

evidence, there was no basis made out, with evidence being led, to

prove damages suffered by the supplier when the supply was not made

within the deadline stipulated to him. The Supreme Court argreed with

the High Court. In the course of dealing with that framework,

essentially ruling upon the implications of Section 175(3) of the

Government of India Act, 1935, the Supreme Court made observations

about Article 299.

24. This case is completely distinguishable. In the matter at hand, it

is nobody's case that there had been no execution of a contract at all.

There was a validly tendered and accepted transaction that led to

formal execution of the Agreement. That Agreement is subjected to the

GCC, which contains Clause 41, which is the provision on modification.

Clause 41 requires modification of agreed terms to be in writing in a

formal instrument and signed by the Railways and the Contractor,

June 24, 2025 Aarti Palkar

CARBP.51.2024.doc

without which the Railways would have a right to repudiate the

arrangement. On facts, there is a joint measurement that reduces to

writing in the measurement book, the assessment of the work carried

out. That joint measurement led to preparation of the seventh RA Bill

which is actually drafted by the Railways. There are multiple

extensions of time citing Clause 17-A(ii) and Clause 17-A(iii) which are

also accepted in writing by the Railways. The cause for the delay is

therefore clearly documented and accepted between the parties. The

Learned Arbitral Tribunal has examined the record and also seen the

witness statement and cross-examination of the the new officer of the

Railways. The Railways claimed to have overpaid the Contractor in the

past and that it was entitled to a refund, but strangely filed no counter-

claim.

25. Taking all these facets together, the view of the Learned Arbitral

Tribunal that there had been a clear understanding and that the

Railways would benefit from unjust enrichment is an eminently

plausible view. In my opinion, it would not be a view that is in conflict

with Clause 41 of the GCC. Whether it is in conflict is a mixed question

of fact and law that the Learned Arbitral Tribunal has answered in its

wisdom and assessment of the evidence in a reasonable and plausible

manner. In my opinion, there is nothing in the finding that is contrary

to the fundamental policy of law in India, even if the Railways has

June 24, 2025 Aarti Palkar

CARBP.51.2024.doc

chosen to pitch the matter across the bar, as high as being in conflict

with requirements under the Constitution of India.

26. KP Chowdhry is a case of a bidder seeking to raise a contractual

dispute even before the contract post-tender could be signed by the

Government - therefore, it is not relevant to this case. Om Prakash is a

case where the winning bidder withdrew his bid and the Executive

Engineer who had approved the lowest bid sought to enforce a

purported agreement that was not even entered into. In fact, the

Government called the contractor to attend the office within ten days to

sign an agreement, but such event never took place. The Executive

Engineer sought to impose a penalty in the name of the Governor.

Such action was held to be untenable by the Supreme Court. Therefore,

this case too is of no relevance to the matter at hand.

27. PSA Sical too is distinguishable. This was a case where a private

port operator and a Port Trust had executed a license agreement. The

tariff that could be charged by the port operator to shipping lines and

customers was regulated by the Tariff Authority for Major Ports. The

port operator sought to include the royalties payable to the Port Trust

as a cost in the computation of tariff on a cost-plus basis. The tariff

regulator disallowed it. This was sought to be treated as a change in

law. The arbitral award held that it was indeed a change in law and

June 24, 2025 Aarti Palkar

CARBP.51.2024.doc

directed that the license agreement be modified from a royalty model to

a revenue sharing model. The Section 34 Court upheld the award and

the Section 37 Court set aside the award. The Supreme Court agreed

that the arbitral award could not thrust a new contract on the parties. It

had to confine itself to the contract between the parties.

28. Such an analysis has no bearing at all on the facts of the instant

case. The Learned Arbitral Tribunal has done no such thing. The

Learned Arbitral Tribunal has examined the evidence, including

documentary and oral evidence of the parties, and returned a plausible

view that the parties consented through their exchange of written

communication as to the causes for the delay and that work under the

instructions of the Railways had actually been carried out and now the

Railways could not back out of paying for it. The Learned Arbitral

Tribunal has ruled that the Railways would be unjustly enriched. The

Learned Arbitral Tribunal has noted that despite arbitration having

commenced, the Railways did not walk the talk about payments for any

extra work having been unauthorised. The Railways chose not to test its

own proposition by making a counter-claim for a refund, and leading

evidence on the strength of the same principle that was sought to be

relied upon. The Learned Arbitral Tribunal was eminently justified in

taking the view it has taken. I see no basis for this Court to interfere

with the Impugned Award.

June 24, 2025 Aarti Palkar

CARBP.51.2024.doc

29. As regards the work covered by the eighth RA Bill, the Learned

Arbitral Tribunal has appreciated evidence contained in the

measurement book, the RA Bills, and come to its view that the work

had been done and ought to be paid for. This is purely a matter of

evidence. The Learned Arbitral Tribunal has also examined the record

to point out that the Contractor indeed reported for a joint

measurement on September 9, 2021, subject to the protest that the

measurement taken on March 16, 2021 was complete and did not

warrant another measurement. However, measurements were not

taken. Taking note of Clause 45 of the GCC, the Learned Arbitral

Tribunal had found that the earlier measurement had been taken in

compliance with the requirements of that provision. The Learned

Arbitral Tribunal has pointed out that under Clause 45, if a

measurement is scheduled by the Railways and the Contractor does not

show up, the Railways is entitled to measure it on its own. However,

despite the Railways' claim that the Contractor did not show up for a

second measurement, no fresh measurement was carried out by the

Railways on its own in reliance upon Clause 45 of the GCC (even in the

absence of the Contractor, as it was entitled to).

30. The Learned Arbitral Tribunal rejected the request of the

Railways to conduct a fresh measurement under the guidance of the

Learned Arbitral Tribunal when the arbitration proceedings were

June 24, 2025 Aarti Palkar

CARBP.51.2024.doc

underway, with plausible reasons. It is seen that after mid-2021 others

had been deployed on the site and two years later, any exercise to effect

a measurement would be unreliable - there could be wear and tear as

also additional work carried out by other contractors. That the

Railways chose not to record even a unilateral re-measurement if their

case that the Contractor was resisting participating in it, has weighed

with the Learned Arbitral Tribunal. In that backdrop, when the joint

measurement book is taken by both sides, and indeed the internal

draft of the eighth RA Bill is in conformity with it, the Learned Arbitral

Tribunal has found it unnecessary to doubt the empirical evidence

forming part of the record.

31. Learned Counsel for the Railways in the arbitration had

indicated a Rs.20-crore refund claim as being capable of pursuit

against the Contractor, but the Railways chose not to actually file a

counter-claim in the arbitration. There was nothing on the record to

show what precise amount was to be recovered and in what manner it

was said to be liable to be refunded. The ground of challenge in the

Petition in this regard reiterates the pleadings that the overpayment of

Rs. ~20.52 crores has been made to the Contractor, but is silent on why

no counter-claim was filed in the arbitration. The Learned Arbitral

Tribunal had found that the claim of overpayment was made for the

first time in September 2021 more than one year after the last RA Bill

June 24, 2025 Aarti Palkar

CARBP.51.2024.doc

was cleared and paid. The Learned Arbitral Tribunal's assessment that

this is an afterthought, which too has not been backed up with a

counter-claim cannot be faulted.

32. The Petition purports that the Railways asserted with the

contractor time and again about the deficiencies. However, in the

absence of a measurement, even unilaterally, this facet of the matter

has remained hanging. The standard for testing an arbitral award

under Section 34 of the Act is not to create doubt about it but to

demonstrate that the award has patently ignored vital evidence to come

within the ambit of patent illegality.

33. For all the aforesaid reasons, in my opinion, the Petition falls

short of the standard required under Section 34 of the Act to set aside

the Impugned Award.

Price Variation:

34. As regards price variation, the Learned Arbitral Tribunal had

examined the record to find that the Railways had granted extension

without penalty and allowing price variation until it changed its

approach in July 22, 2021. The amount already received by the

Contractor under the head of price variation until the change in stance

of the Railways was Rs. ~10.03 crores. The price variation component

June 24, 2025 Aarti Palkar

CARBP.51.2024.doc

in the seventh and eighth RA Bills was Rs. ~2.87 crores and this has

been allowed in the Impugned Award. The Learned Arbitral Tribunal

had observed that the price variation component was not seriously

disputed by the Railways, which was primarily disputing that the extra

work amounted to a modification, which was not in conformity with

Clause 41 of the GCC.

35. The only ground of challenge in the Petition is that since the

eighth RA Bill was under dispute, the price variation, as an interlinked

element is deemed to be in dispute. On an examination of the

Impugned Award, in my view, the Learned Arbitral Tribunal has not

stated that the price variation is not in dispute at all. It is the Learned

Arbitral Tribunal's assessment that the core issue disputed by the

Railways was not the price variation. For example, there does not

appear to be any issue about evidence about the quantum of the price

variation being questionable, with competing claims on what the size of

the variation ought to be. Evidently, this is what the Learned Arbitral

Tribunal has noticed.

36. As regards the validity of the extensions and the denial of the last

extension sought (without penalty and rejection of price variation), the

Learned Arbitral Tribunal has noted the onset of the Covid-19

Pandemic and that the Railways did not supply certain drawings and

June 24, 2025 Aarti Palkar

CARBP.51.2024.doc

plans it had to provide. The five reasons cited by the Contractor were

noticed - failure to process and approve the price variation; failure to

complete land acquisition; strict lockdown restrictions; approval for

remaining bridges being pending; and the eighth RA Bill not having

been processed since March 16, 2021. Although these reasons had been

accepted by the Railways in the past, agreeing that the Contractor was

not at fault, the Railways now chose to grant extension invoking Clause

17-B (delay being attributable to the Contractor). The Contractor

refused to carry out work at rates that had prevailed over two years ago,

when in the intermittent two years, the Railways had already allowed

variation. The Learned Arbitral Tribunal had come to the view that

such conditions could not be imposed when the Railways had already

accepted that the reasons for extension cited earlier were valid. The

Learned Arbitral Tribunal has held that the Railways were not justified

in imposing penalty and denying price variation without clearing dues

of Rs. 22 crores that had already been accepted.

37. The Learned Arbitral Tribunal has disbelieved the contention

that the Contractor had abandoned work in November 2020 - in fact,

the joint measurement for the eighth RA Bill was conducted on March

16, 2021. Therefore, the Learned Arbitral Tribunal had held that the

imposition of penalty and denial of price variation was completely

wrong. The grounds of challenge of this facet of the Impugned Award

June 24, 2025 Aarti Palkar

CARBP.51.2024.doc

does not fall anywhere in the scope of Section 34 of the Act. The

Petition alleges that the Contractor was lax and had failed to complete

the work despite getting two extensions. There is not even a whisper

about how the Railways' deviation from the track record of two

extensions without penalty and with price variation is justifiable. There

is no basis to accept the challenge of the Railways in this regard.

Completion Certificate:

38. Finally, as regards the work completion certificate, the Learned

Arbitral Tribunal has directed such certificate to be issued for all the

work measured as of March 16, 2025. The Learned Arbitral Tribunal

had noted that the Contractor has indeed been paid for the work done

to the extent of Rs. ~124.95 crores, and the price variation of Rs.

~10.03 crores. More than 20% extra work has been carried out with

the approval of the Railways and measured and confirmed that it has

been carried out. Noting and interpreting Clause 48 of the GCC, the

Learned Arbitral Tribunal has noted that work completion certificate

can also be given in respect of any part of the work done even before

full completion of the work. There was no dispute until the payment of

the seventh RA Bill over two years since the commencement of the

relationship under the Agreement. Disputes only began after January

2021 when there was a change of guard at the Railways' end. Only a

June 24, 2025 Aarti Palkar

CARBP.51.2024.doc

portion of the original work covered by the Agreement remained and

was stalled due to the complete change of face by the Railways. The

Contractor could not have been expected to continue work in such

circumstances - illegally invoking Clause 17-B when it had already

agreed twice to Clause 17-A being applicable. I am of the view that this

finding is appropriate, logical and plausible.

39. Who was responsible for the delay is a question of fact. That

cannot change lightly without reason. . A sudden change on the facet

of cause for the delay has to be borne out by strong evidence and

material on the record. The Learned Arbitral Tribunal was right in

holding that the Contractor was not at fault for refusing to continue the

work in such circumstances. Since the certificate of completion may be

granted for a part of the work and in view of the findings agreed with

above, there is no basis to disagree with the declaration that the

Contractor is entitled to the completion certificate for work recorded as

of March 16, 2021.

40. The contention in the Petition that Senior Engineer has to be

satisfied with the work for such a certificate to be issued, is answered by

the fact that this is a declaratory relief that is dependent on the reliefs

referred to above. There is no real reason to object to this relief - it is

merely a corollary of the finding that the Contractor had validly

June 24, 2025 Aarti Palkar

CARBP.51.2024.doc

completed the work as evidenced in the measurement book. The

Railways not having succeeded in convincing the Learned Arbitral

Tribunal on the facets discussed above, there is no merit in the

challenge to the ruling that the completion certificate ought to be issued

for the portion of work evidenced until the joint measurement of March

16, 2021.

Release of Security Deposit:

41. The next facet further inter-twines the logic of all that is held by

the Learned Arbitral Tribunal and dealt with above. It is common

ground that on March 10, 2021, the Railways also released the

performance bank guarantee which was valid until July 23, 2020. The

performance bank guarantee was meant to be released upon

completion of the work as certified. That the Railways released the

performance bank guarantee also underlines its satisfaction with the

work done and measured as of March 2021. The security deposit was

liable to be released one year after completion of the work. In view of

the findings in the Impugned Award, the Learned Arbitral Tribunal has

held that the security deposit was to be released by March 16, 2022.

The performance bank guarantee having been released, there is no

reason, according to the Learned Arbitral Tribunal to withhold the

security deposit any further.

June 24, 2025 Aarti Palkar

CARBP.51.2024.doc

42. I am unable to disagree with the Learned Arbitral Tribunal.

What weighs with me is the fact that the Railways chose not to even file

a counter-claim in the proceedings when it was asserting that it had a

right to claim the funds back. If the Railways truly believed monies

were due to it, it would have filed a counter-claim. Not having found

the basis to file a counter-claim and having lost in satisfying the

Learned Arbitral Tribunal about the merits of its stance, there is no

basis to hold on the security deposit. Even in the grounds of challenge

in the Petition, the Railways have simply repeated a right to recover

the alleged excessive payment. I am afraid this assertion is of no value

to the Railways. Having lost the basis on which it changed its stance

under the Agreement and having forced the Contractor out of the

project, and having given up its right to have its stance tested with a

counter-claim, there is no basis left for the Railways to hold on the

security deposit. The Learned Arbitral Tribunal cannot be found fault

with in returning its finding in this regard.

Costs Imposed:

43. The challenge to costs of merely Rs. 30 lakh is untenable. This is

a commercial dispute and costs need to follow the event. There is

nothing in the grounds of challenge in the Petition that delve into why

the costs are inappropriate. The ground on this facet reiterates that the

June 24, 2025 Aarti Palkar

CARBP.51.2024.doc

Contractor did not show up for a repeat of a joint measurement, but

does not explain why the Railways did not carry out a measurement on

its own as it was entitled to under the GCC. I see no basis for

interference with the facet of costs imposed.

Pre- and Post-Award Interest:

44. The challenge to interest simply states that the Railways had not

wrongfully denied the Contractor's claims and therefore no interest is

payable. For the reasons set out above, the Railways' contentions have

been dismissed. Therefore, interest must follow for the period for

which funds due to the Contractor were enjoyed by the Railways. The

interest rates applied by the Contractor are reasonable - 8% pre-award,

further leeway of three months to honour the award, and 10% after the

said three-month period. I am not satisfied that any case for

interference on this count is made out.

Evidence Procedure:

45. Before parting, I must take note of one other ground verbally

canvassed by Learned Senior Counsel on behalf of Railways. It was

urged that the Learned Arbitral Tribunal dispensed with the process of

proof of documents which were not admitted. Learned Senior Counsel

contended that the measurement book, which was disputed on

June 24, 2025 Aarti Palkar

CARBP.51.2024.doc

Railways' behalf has been accepted and proven documents were not

segregated from unproven documents, and that the Impugned Award

stands vitiated. The Impugned Award is also challenged on the

premise that it does not disclose application of mind as regards the

consideration of documents which were not admitted and denied, and

documents whose existence was admitted but contents were denied,

and documents where neither existence nor contents were admitted.

46. There is not a whisper of this element in the Petition. This

appears to be an improvisation across the bar.. That apart, Learned

Senior Counsel pointed to the opening paragraph in the record of

proceedings when witnesses were examined, to insinuate that the

Learned Arbitral Tribunal had no clue which document was admitted

and which one denied, and that the outcome is completely perverse.

47. I have given careful thought to this element of the attack on the

Impugned Award. I note that the Impugned Award indeed makes

specific reference to specific exhibits by number and to arguments

based on them. That apart, the Learned Arbitral Tribunal had chosen

to write a generic opening paragraph on each date of examination of

witnesses so as to not iterate at every hearing, the precise list of

documents that are admitted or denied and the nature and extent of

admission or denial. Such an opening paragraph would not even be

June 24, 2025 Aarti Palkar

CARBP.51.2024.doc

necessary on every occasion. That would not mean that the Learned

Arbitral Tribunal had no regard to any basic notion of fairness and

clarity on what is being considered in the course of adjudication.

48. It is trite law to state that strict rules of evidence and procedure

are not applicable to arbitration. The key question is to see if the

Learned Arbitral Tribunal has returned a totally perverse and palpably

irrational and illogical decision. For the reasons set out above, I agree

with the entire outcome in the Impugned Award and find no infirmity

warranting interference under Section 34 of the Act.

Conclusion:

49. For all the aforesaid reasons, the Petition is dismissed as being

devoid of merit. Since this is a commercial dispute, costs would need to

follow the event. Taking into account the fact that the Learned Arbitral

Tribunal has already imposed costs for the arbitration round, costs in

this round are restricted to a token sum of Rs. 2.5 lakhs, which would

be a reasonable and discounted estimate of costs that would be

incurred in a matter of this nature, bearing in mind market rates for

lawyer fees and related litigation expenses.

50. The Petition is finally disposed of in the aforesaid terms.

June 24, 2025 Aarti Palkar

CARBP.51.2024.doc

51. The Interim Application is taken out by the Contractor for

withdrawal of amounts deposited by the Railways. Any amounts

deposited in this Court along with accruals shall be released to

Contractor forthwith, and in any event within a period of four weeks

from today. With this direction, the captioned Interim Application

stands disposed of.

52. Learned Counsel for the Respondent, upon pronouncement

requests for a stay of this Judgment for a period of eight weeks. Since

the deadline for release of the amounts deposited in this Court is

already fixed at four weeks, there would be no reason to grant such

request.

53. All actions required to be taken pursuant to this order, shall be

taken upon receipt of a downloaded copy as available on this Court's

website.

[SOMASEKHAR SUNDARESAN J.]

June 24, 2025 Aarti Palkar

 
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