Citation : 2025 Latest Caselaw 7058 Bom
Judgement Date : 3 November, 2025
2025:BHC-OS:19900
CARBPL.11401.2024 .doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
IN ITS COMMERCIAL DIVISION
COMMERCIAL ARBITRATION PETITION (L) NO. 11401 OF 2024
WITH
INTERIM APPLICATION (L) NO. 24424 OF 2024
IN
COMMERCIAL ARBITRATION PETITION (L) NO. 11401 OF 2024
Oil and Natural Gas Corporation Ltd. ....Petitioner
Versus
Ganesh Benzoplast Ltd. ....Respondent
Mr. Kevic Setalvad, Senior Advocate a/w. Mr. Bhushan Shah, Mr.
Aakash Mehta and Mr. Gaurav Edekar i/b Mansukhlal Hiralal & Co.,
for Petitioner/Applicant.
Mr. Gautam Ankhad a/w Mr. Gaurang Jhaveri, Mr. Harsh Nishar,
Mrs. Vandana Bait and Ms. Iti Sharma i/b Mr. Amey Deshpande for
Respondent.
CORAM : SOMASEKHAR SUNDARESAN, J.
RESERVED ON : April 14, 2025
PRONOUNCED ON : November 3, 2025
JUDGEMENT:
Context and Factual Background:
1. This is a Petition filed under Section 34 of the Arbitration and
Conciliation Act, 1996 ("the Act") challenging an arbitral award dated Digitally
AARTI AARTI GAJANAN November 3, 2025 GAJANAN PALKAR PALKAR Date: Aarti Palkar 2025.11.03 12:37:11 +0530
CARBPL.11401.2024 .doc
October 31, 2023 passed unanimously by a three-member arbitral tribunal
("Impugned Award") in connection with a contract dated July 16, 2001
("Agreement") for operation and maintenance of a 'geotechnical vessel'
("GTV") called Samudra Sarvekshak ("GTV Vessel") owned by the Petitioner,
Oil and Natural Gas Corporation Ltd. ("ONGC").
2. ONGC is an owner of multiple GTVs and multipurpose support
vessels ("MSV") for which it regularly issues contracts for operations and
maintenance, some of which have been granted to the Respondent, Ganesh
Benzoplast Ltd. ("Benzoplast"). While the Agreement covers the services
relating to the GTV Vessel, ONGC and Benzoplast also have contracts relating
to similar activity relating to MSVs. The Agreement had a tenure between
May 1, 2001 and April 30, 2004 i.e. 3 years for a value of USD ~9.42 million
inclusive of operational consumables, docking cost, service charges and the
like, excluding Customs Duty. The Agreement was but an extension of an
earlier agreement governing the same GTV Vessel expiring on April 30, 2001.
3. Although the tenure of the Agreement was scheduled to expire on
April 30, 2004, ONGC terminated the Agreement on March 22, 2003, citing a
material breach of the Agreement. The disputes and differences between the
parties led to arbitration proceedings, culminating in the Impugned Award.
There were also disputes and differences relating to maintenance of other
November 3, 2025 Aarti Palkar
CARBPL.11401.2024 .doc
vessels including MSVs and this is relevant in view of what has been
contended in these proceedings.
4. While the Petition challenging the Impugned Award entails 29
grounds, in the course of the hearing of this Petition, ONGC has focussed on
and pressed one prime ground, namely, that the Impugned Award has been
passed by a tribunal without jurisdiction in the matter.
5. The factual matrix relevant for consideration of the challenge
formulated by ONGC in the hearing may be summarised thus:-
a) The Agreement contained an arbitration clause entailing
a three-member arbitral tribunal. When ONGC came to a view that
Benzoplast had materially breached the Agreement, ONGC issued a
cure notice dated January 17, 2003 invoking Clause 1.17.2, calling
for cure within 30 days from receipt of the notice (" Cure Notice"),
failing which the Agreement would be terminated;
b) The Agreement was terminated by notice March 22, 2003
("Termination Notice"), with the termination to take effect on
March 24, 2003;
c) On July 12, 2003, Benzoplast invoked arbitration,
claiming wrongful termination. An arbitral tribunal comprising
retired judges, Justice A.M. Ahmadi, Justice K.J. Shetty and Justice
November 3, 2025 Aarti Palkar
CARBPL.11401.2024 .doc
Ajit Sengupta came to be constituted and the first meeting was held
on September 25, 2003;
d) A Statement of Claim was filed on January 28, 2004 by
Benzoplast while a Written Statement was filed in response by
ONGC on May 21, 2004;
e) On December 23 and 24, 2004, Benzoplast presented
three separate applications seeking interim relief in relation to the
GTV Vessel and two other vessels Samudra Prabha and Samudra
Suraksha;
f) ONGC expressed its willingness to refer the disputes
relating to the GTV Vessel to the 'Outside Experts Committee'
("OEC") in terms of the Agreement and called upon Benzoplast to
send a written request for the OEC within 14 days. Benzoplast too
wrote in identical terms to ONGC on the same day;
g) On October 26, 2005, a three-member OEC was
appointed comprising Mr. T.N. Seshan, Mr. R.K. Bhargava and Mr.
R.K.D Shah. On April 21, 2008, owing to resignation by Mr.
Seshan, ONGC states that the entire OEC was re-constituted to now
comprise Mr. J.L. Zutshi, Mr. G.C. Raghubir and Mr.
Surendranath;
November 3, 2025 Aarti Palkar
CARBPL.11401.2024 .doc
h) On August 4, 2008, ONGC terminated the conciliation
proceedings citing Benzoplast's disagreement to conciliate through
the reconstituted OEC and on August 26, 2008, called on the
Learned Arbitral Tribunal to resume arbitration proceedings;
i) However, on October 21, 2008, yet another OEC was
formed comprising Mr. Ishwari Dutt, Mr. T.S. Vijayaraghavan and
Mr. Surendranath and on November 10, 2008 , ONGC wrote to
Benzoplast suggesting suspension of the arbitration proceedings
pending conciliation;
j) ONGC claims that Benzoplast was not agreeable to the
new OEC and only wanted to continue with the OEC with Mr.
Seshan being replaced. The OEC did not function until October
2011 - ONGC attributes this to adjournments sought by Benzoplast
on two occasions in February 2009 and March 2009. It is stated
that in October 2011, Benzoplast sought appointment of a new
member in place of Mr. T.N. Seshan, who had resigned due to ill
health, but ONGC did not agree;
k) On March 15, 2013, Benzoplast wrote to ONGC calling
termination of the conciliation proceedings and indicating that
arbitration would be invoked. This letter was clearly in relation to
the GTV Vessel;
November 3, 2025 Aarti Palkar
CARBPL.11401.2024 .doc
l) Eventually, on June 13, 2013, Benzoplast issued a fresh
invocation notice complaining that the OEC was not being manned
and the matter was kept pending and it would be appropriate to
resume arbitration. Benzoplast appointed Justice (Retd.) Devender
Gupta as the nominee arbitrator. This notice too was clearly in
respect of the GTV Vessel;
m) On August 21, 2013, ONGC wrote to Justice (Retd.) M.S.
Rane pointing to the invocation notice dated June 13, 2013 from
Benzoplast and appointed Justice Rane " without prejudice to its
rights and contentions" as its nominee arbitrator "from ONGC's
side for adjudication of disputes / claims of M/s GBL including
counterclaims of ONGC". This was copied to Benzoplast;
n) On the same day, another letter was written to
Benzoplast, intimating that Benzoplast had terminated the
conciliation proceedings on March 15, 2013 " but without
appointing your Arbitrator in terms of Contract provision ". Since
Benzoplast had for the first time indicated in June 2013 that it had
appointed Justice Gupta as arbitrator, ONGC had also nominated
Justice Rane as its arbitrator " without prejudice to its rights and
contentions";
November 3, 2025 Aarti Palkar
CARBPL.11401.2024 .doc
o) On September 18, 2013, Justice Gupta wrote to Justice
Rane that the earlier arbitral tribunal could not have functioned
because one arbitrator passed away and the other had resigned. He
suggested that the Presiding Arbitrator of the earlier tribunal
Justice Ahmadi could be appointed as the Presiding Arbitrator by
him and Justice Rane. ONGC made a similar suggestion too by its
letter dated September 25, 2013;
p) However, this did not come about and the two arbitrators
appointed Justice (Retd.) C.K. Thakker as the Presiding Arbitrator;
q) Pleadings were filed before the Learned Arbitral Tribunal
- Statement of Claim; Statement of Defence; Counter-Claim;
replies and rejoinders to the Claim and Counter-Claim; and indeed,
pleadings in an application from ONGC claiming that Benzoplast's
claim was now barred by limitation;
r) Arbitration proceedings went on. Eventually, Justice
Rane was replaced by Justice (Retd.) J.P. Devadhar in November
2019;
s) On October 31, 2023, the Impugned Award was passed.
The contention on limitation was repelled. The contentions on the
original invocation notice not being in conformity with the
Agreement were dealt with. In a nutshell:
November 3, 2025 Aarti Palkar
CARBPL.11401.2024 .doc
i) Benzoplast's claims were partly allowed granting
recovery of USD ~1.36 million and Rs. ~28.72 lakh and
Rs. 1 crore towards costs;
ii) ONGC's counter-claim relating to short deployment
of crew by Benzoplast was allowed for Rs. ~98.32 lakhs.
This was to be adjusted against what was payable to
Benzoplast by ONGC;
iii) The rest of the claims and counter-claims were
dismissed;
iv) The net all-inclusive and adjusted amount awarded
and payable by ONGC to Benzoplast was USD ~1.36
million and Rs. ~30.40 lakhs; and
v) Post-award interest at 12% per annum was granted
from the date of the Impugned Award until realisation.
Contentions of the Parties:
6. I have heard at length, Mr. Kevic Setalvad, Learned Senior
Advocate on behalf of ONGC and Mr. Ashwani Dhatwaliya, Learned Advocate
on behalf of Benzoplast. I have perused the material on record with the
benefit of their well-referenced written submissions bearing in mind what
was pressed by them in the course of these proceedings.
November 3, 2025 Aarti Palkar
CARBPL.11401.2024 .doc
7. The core objection to the Impugned Award is based on
jurisdiction. Mr. Setalvad makes multiple points on behalf of ONGC in this
regard. According to him, the Learned Arbitral Tribunal was totally without
jurisdiction.
8. According to Mr. Setalvad, the Learned Arbitral Tribunal had been
manned by the three arbitrators who had been appointed in 2003 and had
held their first meeting on September 25, 2003. However, the very
composition of the Learned Arbitral Tribunal that rendered the Impugned
Award is patently illegal, according to Mr. Setalvad inasmuch as Justice
Ahmadi ought to have been the Presiding Arbitrator. Justice Gupta and
Justice Rane could have been respectively, substitutes for Justice Sengupta
(who had passed away) and Justice Shetty (who had resigned). Justice
Ahmadi had neither resigned nor passed away when the Learned Arbitral
Tribunal comprising Justice Thakker, Justice Gupta and Justice Rane was
formed and this in itself is a foundational infirmity.
9. According to Mr. Setalvad, although ONGC had nominated Justice
Rane to the Learned Arbitral Tribunal, ONGC had always stated that such
nomination was without prejudice to ONGC's rights and contentions.
Therefore, ONGC's participation in the arbitral proceedings right from the
constitution of the Learned Arbitral Tribunal to the filing of pleadings and
making of submissions before it could not come in the way of a jurisdictional
November 3, 2025 Aarti Palkar
CARBPL.11401.2024 .doc
infirmity of the Learned Arbitral Tribunal. Therefore, Mr. Setalvad would
contend, the commencement and continuation of arbitral proceedings were
illegal.
10. The other core contention of Mr. Setalvad is that of limitation.
According to him, the termination of the agreement was on March 22, 2003
while the second invocation notice leading to the constitution of the Learned
Arbitral Tribunal was issued ten years later. According to Mr. Setalvad, this
cannot be saved by reliance upon Section 77 of the Act to exclude time spent
on conciliation from the period of limitation because the conciliation
proceedings commenced after the first arbitral tribunal was formed while it is
the second arbitral tribunal that was constituted ten years later to consider
claims barred by limitation. In aid of this contention, Mr. Setalvad would
contend that there are distinct differences in the content of the first
invocation notice and the second invocation notice and the latter cannot be
regarded as a continuation of the former.
11. Mr. Dhatwaliya, on behalf of Benzoplast would contend that
ONGC's contentions are completely untenable. He would point to the record
to indicate that the first arbitral tribunal was unavailable. Justice Shetty had
resigned, Justice Sengupta had passed away, and in fact, Justice Gupta had
recommended to Justice Rane that since Justice Ahmadi was available, the
two arbitrators appoint him. He would indicate that ONGC could have well
November 3, 2025 Aarti Palkar
CARBPL.11401.2024 .doc
supported this view at the relevant time but there is nothing to show that it
did. It is apparent, he would contend, that it was ONGC's nominee arbitrator
who did write back stating that the two nominee arbitrators would appoint
the third arbitrator. Therefore, it is apparent that the two arbitrators do not
appear to have had consensus on Justice Ahmadi.
12. For its part, Mr. Dhatwaliya would submit, Benzoplast had in fact
recommended appointment of Justice Ahmadi but it was ONGC that was
opposed to Justice Ahmadi being the presiding arbitrator. He would point to
a letter dated September 25, 2013 by which Benzoplast urged ONGC to
proceed with appointment of Justice Ahmadi as the presiding arbitrator so
that the long-pending proceedings could resume. That apart, he would
submit, it was for ONGC to have taken up such an objection before the
Learned Arbitral Tribunal, which it did not. No issue has been framed on this
subject, and this objection is purely an afterthought that is not found in the
record. Merely pointing to have appointed Justice Rane "without prejudice"
to ONGC's rights is of no consequence, Mr. Dhatwaliya would contend.
13. As regards limitation, Mr. Dhatwaliya would submit that the
parties were meant to engage in conciliation and work before the OEC
comprising Mr. Seshan had been underway. All that ONGC had to do was to
replace Mr. Seshan on his resignation but they appointed another OEC and
this has wasted time. The Learned Arbitral Tribunal has dealt with the issue
November 3, 2025 Aarti Palkar
CARBPL.11401.2024 .doc
of limitation raised by ONGC and has also returned plausible findings on
limitation and on merits, and does not deserve any intervention by this Court
under Section 34 of the Act.
ANALYSIS AND FINDINGS:
14. I have examined the record and the findings of the Learned
Arbitral Tribunal in the Impugned Award. A few foundational facts are clear
as daylight in the matter. The disputes and differences between the parties
originally covered not just the GTV Vessel but also three MSV Vessels. ONGC
had decided to terminate the contracts relating to all four vessels.
Composition of Tribunal and Invocation:
15. The disputes and differences between the parties in relation to the
three MSVs were resolved through the conciliation process and the parties
even executed a settlement agreement dated March 13, 2010 with a payment
of Rs. 15.26 crores by ONGC representing a full and final settlement. On
December 6, 2011, it was claimed by Benzoplast that the acceptance of
settlement had been under duress and in fact the recommendation for the
settlement amount had been in excess of what had been disclosed.
Arbitration was sought to be re-initiated on the premise that the settlement
was vitiated by non-disclosure and had not been in the spirit of the
settlement. A Learned Single Judge of this Court firmly repelled this
November 3, 2025 Aarti Palkar
CARBPL.11401.2024 .doc
contention when faced with an application under Section 11 of the Act on the
premise that ONGC was not appointing its nominee arbitrator. A challenge
to the same in the Supreme Court also was not entertained leaving open the
pursuit of any action available in law. This led to a Civil Suit having been
filed, which is pending.
16. In sharp contrast, in relation to the pending dispute in connection
with the GTV Vessel, ONGC nominated Justice Rane as its nominee
arbitrator. It is also clear that Benzoplast had indicated that Justice Gupta
was appointed in place and stead of Justice Sengupta who had passed away.
ONGC nominated Justice Rane but there was no expression of shock or
surprise since it was clear that the arbitration was pending in relation to
disputes connected to the GTV Vessel. ONGC has indeed used the phrase
"without prejudice to its rights and contentions " in its letter to Justice Rane
nominating him but all this does is to enable ONGC to raise the objection it is
now raising when the Learned Arbitral Tribunal actually conducted
proceedings. There is nothing on record to show an application under
Section 16 having been filed. On the contrary, Mr. Setalvad relies on the
letter dated August 21, 2013 written by ONGC to Justice Rane and the
incantation of the phrase "without prejudice to its rights and contentions ".
Thereafter, this is not an issue that appears to have been raised before the
Learned Arbitral Tribunal.
November 3, 2025 Aarti Palkar
CARBPL.11401.2024 .doc
17. In fact, the issue of the Learned Arbitral Tribunal not having
jurisdiction by reason of Justice Ahmadi not being the Presiding Arbitrator is
not part of the issues framed. There is nothing on record to show that this
issue was proposed by ONGC and was not framed and that ONGC protested.
It is quite apparent that this argument is completely an afterthought to attack
the Impugned Award. Benzoplast had indeed desired that Justice Ahmadi be
the Presiding Arbitrator as is seen from its submissions and in its letter to
ONGC. That Justice Gupta desired that Justice Ahmadi be the Presiding
Arbitrator is also clear in his letter to Justice Rane. Today, ONGC claims that
the only approach ought to have been for Justice Ahmadi to have been the
Presiding Arbitrator. There is not a whisper on the record as to why ONGC
did not pursue this line even when it was positively requested by Benzoplast.
After the Learned Arbitral Tribunal was constituted and ONGC participated
in it including by filing a Counter-Claim and when the framing of issues does
not indicate this was raised, in my opinion, it is late in the day to come up
with this novel argument at the stage of proceedings under Section 34 of the
Act.
18. In fact, the objection is inexplicable. Even while ONGC indicates
that under Section 16(2) of the Act there is an outer limit to raise a
jurisdictional objection, all Mr. Setalvad could allude to, for indicating the
objection before such statutory deadline, is ONGC's letter to Justice Rane
November 3, 2025 Aarti Palkar
CARBPL.11401.2024 .doc
asserting that he was being appointed without prejudice to its rights. If its
rights were intended not to be prejudiced by making the appointment, that
right should also have been exercised after the Learned Arbitral Tribunal was
constituted by filing an application under Section 16 of the Act. In my
opinion, this objection is wholly devoid of merit and deserves to be firmly
rejected.
Limitation:
19. The other objection raised on behalf of ONGC is that of limitation.
There are two facets to this objection. One is that it is the invocation notice of
June 13, 2013 that led to the Learned Arbitral Tribunal being constituted.
This was issued ten years after the termination of the Agreement. The other
facet is that claims sought to be pursued have to be made known in the
invocation notice "and not thereafter" in terms of the explicit language in the
arbitration clause contained in the Agreement. A comparison of the
Statement of Claim filed before the Learned Arbitral Tribunal would show
that there was more in it compared with the Statement of Claim filed before
the first arbitral tribunal. Therefore, there is no scope to rely on the first
invocation notice for such claims as now pursued, which would then mean
that they are barred by limitation.
November 3, 2025 Aarti Palkar
CARBPL.11401.2024 .doc
20. This too has to be stated to be rejected. The Learned Arbitral
Tribunal has examined these contentions. The Learned Arbitral Tribunal has
noticed the provisions of Section 77 of the Act, which are extracted below:-
77. Resort to arbitral or judicial proceedings.-- The parties shall not initiate, during the conciliation proceedings, any arbitral or judicial proceedings in respect of a dispute that is the subject-matter of the conciliation proceedings except that a party may initiate arbitral or judicial proceedings where, in his opinion, such proceedings are necessary for preserving his rights.
[Emphasis Supplied]
21. In the instant case, the facts are clear. The parties had a dispute.
They initiated arbitration. After the first meeting and fixation of schedule for
arbitration, they went in for conciliation before the OEC. While the OEC
before which the disputes relating to the GTV Vessel did not gain traction, the
OEC seized of the disputes relating to the three MSVs resolved the disputes.
The parties even executed a settlement agreement. Indeed, there was a
dispute about how consent for the settlement had been obtained but that is a
different matter. When refusing to refer to arbitration renewed disputes over
the three MSVs, a Learned Single Judge of this Court, by an order dated
September 28, 2012 firmly held a view that the OEC proceedings constituted
conciliation proceedings under the Act. That view was not interfered with by
the Supreme Court. What is clear is that the time spent before the OEC was
November 3, 2025 Aarti Palkar
CARBPL.11401.2024 .doc
time spent in conciliation and that too by consent of the parties. It is
apparent that ONGC sought to suspend the proceedings pending
consideration by the OEC. When Mr. Seshan could not continue, ONGC
sought to replace the entire OEC instead of replacing him. This was not
accepted and the conciliation was called off and arbitration resumed.
22. I have examined the letter nominating Justice Gupta and the
correspondence from advocates of Benzoplast with ONGC and
correspondence between Justice Gupta and Justice Rane. There is no doubt
that the dispute pursued in the arbitration was over the termination of the
Agreement governing the GTV Vessel. That was suspended and resumed.
ONGC is unable to explain why it did not do contemporaneously, what it is
canvassing today i.e. accept Justice Ahmadi as the Presiding Arbitrator. That
said, the Learned Arbitral Tribunal came to be formed but to continue the
arbitration that had already been invoked. A close reading of the Statement
of Claim filed before the Learned Arbitral Tribunal would show that the claim
is indeed about the termination of the Agreement. Section 77 prohibited
filing of the Statement of Claim when conciliation was underway. Once it was
put to bed, the Statement of Claim was filed.
23. The attempt to invoke the observation of the Supreme Court in
Geo Miller1 does not carry ONGC's case any higher. As set out in Paragraph
Geo Miller & Co. (P) Ltd. Vs. Rajasthan Vidyut Utpadan Nigam Ltd. - (2020) 14 SCC 643
November 3, 2025 Aarti Palkar
CARBPL.11401.2024 .doc
28 of that judgement, indeed, the Learned Arbitral Tribunal is required to
examine the negotiation history which must be pleaded and placed on record.
The Learned Arbitral Tribunal has done exactly that and found the breaking
point in the negotiations. Benzoplast wrote to ONGC to continue with the
OEC with a replacement for Mr. Seshan and when ONGC did not respond,
Benzoplast called off the conciliation and immediately nominated Justice
Gupta. Benzoplast always considered him to be a replacement for Justice
Sengupta, and it is the complexity added by ONGC having been (then)
desirous of a different Presiding Arbitrator that is now being sought to be
made the ground to challenge the composition. In any event, the findings of
the Learned Arbitral Tribunal on the facet of limitation and the interplay with
the conciliation efforts is a plausible view that must not be lightly interfered
with.
24. The above findings of the Learned Arbitral Tribunal cannot be
regarded as perverse at all. They speak to the facts and the material on
record. The Learned Arbitral Tribunal has compared the Statement of Claim
filed on January 28, 2004 before the Learned Arbitral Tribunal in its earlier
composition and the Statement of Claim filed before the Learned Arbitral
Tribunal on January 1, 2014. The Learned Arbitral Tribunal repelled the
contention that the first invocation notice had not quantified the claim and
therefore the quantification now being made is time-barred. The Learned
November 3, 2025 Aarti Palkar
CARBPL.11401.2024 .doc
Arbitral Tribunal found that the arbitration clause does not require a
quantification of claim. The dispute raised related to the assault on the
termination as illegal and that continued. The Act permits even a Statement
of Claim to be amended and supplemented. Benzoplast indicates that the
invoices raised until then had formed subject matter of the earlier invocation.
The Learned Arbitral Tribunal is right in its eminently plausible view that
merely quantifying the claim amount does not constitute a new claim not
made earlier.
25. What is strange is that when ONGC is raising the issue of the claim
being time-barred it has chosen to file a Counter-Claim before the Learned
Arbitral Tribunal, which the Learned Arbitral Tribunal has rightly held to be
maintainable.
Findings on Merits:
26. The Learned Arbitral Tribunal has also ruled on the limited tender
that had been issued by ONGC to replace Benzoplast during the life of the
relationship. Holding that the limited tender relating to the MSV's was
outside the scope of consideration of these arbitral proceedings, the Learned
Arbitral Tribunal has returned a clear plausible finding that the limited
tender in relation to the GTV Vessel had been issued without waiting for the
cure period, indicating a premediated mind to replace Benzoplast. This was
November 3, 2025 Aarti Palkar
CARBPL.11401.2024 .doc
also held to have sent a signal to the business community that Benzoplast was
in breach of obligations owed to ONGC. It was found that ONGC had acted in
undue haste to replace Benzoplast replacing with Shipping Corporation of
India. Examining the material on record including the reports of various
committees forming part of the evidence and the conduct of the parties, the
Learned Arbitral Tribunal, which is the master of the evidence and the final
forum for finding of facts has returned a clear unanimous view that the
termination of the Agreement was illegal and not tenable.
27. The Learned Arbitral Tribunal then went on to assess the
quantified claims and counter-claim components and returned the final
findings on what is owed by ONGC to Benzoplast and by Benzoplast to ONGC
to award the net amount as being payable by ONGC to Benzoplast. A number
of claims raised by both sides have also been rejected with reasons.
Loss of Profits:
28. What is assailed on behalf of ONGC is the award for loss of profit
that is said to be in conflict with Clause 18A of the Agreement, which is said
to bar consequential losses. The contention made today in the Section 34
proceedings about Clause 18A of the Agreement being a bar on award of loss
of profits does not find mention at all in the arbitral proceedings.
November 3, 2025 Aarti Palkar
CARBPL.11401.2024 .doc
29. The Written Submissions filed before me invokes Clause 18A of the
Agreement and alludes to this objection having been taken in the Statement
of Defence at Page 557 of the Petition. However, a reading of Page 557 of the
Petition would indicate that there is not even a whisper that consideration of
loss of profit is barred by contract. Therefore, the invocation of Ssangyong
Engineering2 is of no avail to ONGC since there is no basis for ONGC to
contend that the Learned Arbitral Tribunal misinterpreted the contract and
considered what was outside its scope of consideration. It was not even the
case of ONGC that Clause 18A of the Agreement rendered the consideration
of loss of profit as a consequential loss, for the Learned Arbitral Tribunal to
have been able to interpret this clause and return a finding. The contention
not having been taken before the Learned Arbitral Tribunal, it is not
appropriate for me to delve into whether loss of profit is necessarily a
consequential and indirect loss or whether it is a direct loss.
30. The objection based on Clause 18A is evidently yet another
afterthought brought to bear with hope to sustain the challenge to the
Impugned Award under Section 34 of the Act - quite similar to the
contention about the composition of the Learned Arbitral Tribunal and the
need to have had Justice Ahmadi as the Presiding Arbitrator (when ONGC
had not responded to the very same request from Benzoplast to have Mr.
SSyangyong Engg. & Construction Co. Ltd. V. NHAI - (2019) 15 SCC 131
November 3, 2025 Aarti Palkar
CARBPL.11401.2024 .doc
Ahmadi approved as the Presiding Arbitrator). The Statement of Defence
takes the stand that the termination not being illegal, there can be no claim.
That apart, the contention is that no loss having been suffered, there can be
no claim for loss of profit. This generic defence is now sought to be presented
as a cogent and specific objection relating to Clause 18A of the Agreement, to
contend that the Impugned Award is outside the scope of the Agreement.
31. I am afraid such an approach is unacceptable. There is nothing in
the contentions pressed before me that necessitates setting aside the
Impugned Award.
Scope of Review under Section 34:
32. I cannot lose sight of the scope of jurisdiction under Section 34 of
the Act - it is well covered in multiple judgements of the Supreme Court
including Dyna Technologies3, Associate Builders4, Ssyangyong, Konkan
Railway5 and OPG Power6. Even implied reasons that are discernible, may be
inferred by the Section 34 Court, to support the just and fair outcome arrived
at in arbitral awards. To avoid prolixity, I do not think it necessary to burden
this judgement with quotations from these judgements.
Dyna Technologies Private Limited v. Crompton Greaves Ltd - (2019) 20 SCC 1
Associate Builders vs. Delhi Development Authority - (2015) 3 SCC 49
Konkan Railways v. Chenab Bridge Project Undertaking - 2023 INSC 742
OPG Power vs. Enoxio - (2025) 2 SCC 417
November 3, 2025 Aarti Palkar
CARBPL.11401.2024 .doc
33. Suffice it to say (to extract from just one of the foregoing), in Dyna
Technologies, the Supreme Court held thus:
"24. There is no dispute that Section 34 of the Arbitration Act limits a chal- lenge to an award only on the grounds provided therein or as interpreted by various courts. We need to be cognizant of the fact that arbitral awards should not be interfered with in a casual and cavalier manner, unless the court comes to a conclusion that the perversity of the award goes to the root of the matter without there being a possibility of alternative interpretation which may sustain the arbitral award. Section 34 is different in its approach and cannot be equated with a normal appellate jurisdiction. The mandate un- der Section 34 is to respect the finality of the arbitral award and the party autonomy to get their dispute adjudicated by an alternative forum as provided under the law. 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 dispute resolution would stand frustrated.
25. Moreover, umpteen number of judgments of this Court have categorically held that the courts should not interfere with an award merely because an al- ternative view on facts and interpretation of contract exists. The courts need to be cautious and should defer to the view taken by the Arbitral Tribunal even if the reasoning provided in the award is implied unless such award portrays perversity unpardonable under Section 34 of the Arbitration Act."
[Emphasis Supplied]
November 3, 2025 Aarti Palkar
CARBPL.11401.2024 .doc
Conclusions:
34. To summarise:-
a) There is nothing wrong much less patently illegal in the
composition of the Learned Arbitral Tribunal;
b) The conduct of proceedings by the Learned Arbitral
Tribunal cannot at all be regarded as ex facie illegal as is being
contended by ONGC;
c) Far from there being an absence of waiver, ONGC did not
even file an application under Section 16 of the Act before the
Learned Arbitral Tribunal. Mr. Setalvad's reliance on the phrase
"without prejudice to its rights and contentions" in the letter from
ONGC to its nominee arbitrator does not constitute a
jurisdictional objection being raised before the Learned Arbitral
Tribunal. At best it is an assertion of rights generically, which
never translated into an actual attempt to enforce its perceived
(and reserved) right;
d) Worse, ONGC actively participated and even filed a
Counter-Claim, an element of which has also come to be allowed;
e) The Learned Arbitral Tribunal's findings on ONGC's
objection on the ground of limitation are impeccable, as explained
above;
November 3, 2025 Aarti Palkar
CARBPL.11401.2024 .doc
f) The contention about there being a distinction between
the claim filed in 2004 and the claim filed in 2014 does not take
ONGC's case any distance. The Learned Arbitral Tribunal has
returned a fair, commonsensical and reasonable finding on
quantification of a claim when arbitration is actually underway
not constituting a new claim;
g) The contention on the award of loss of profit being in
conflict with Clause 18A is not acceptable when this was not even
the case made out before the Learned Arbitral Tribunal.
35. In these circumstances, no case is made out for an intervention.
The contentions made on behalf of ONGC are untenable on facts. The
Petition is hereby dismissed. Interim Applications, if any, shall also stand
disposed of in the same terms.
Costs:
36. These proceedings involving a commercial dispute, in my opinion,
costs must follow the event, particularly taking into account the standard of
examining whether the objections taken are reasonable in nature.
Considering a fair and broad estimation of costs that would be involved, in
my opinion, token costs in the sum of Rs. 5 lakhs would be appropriate.
ONGC shall pay such sum of Rs. 5 lakhs to Benzoplast within a week of the
November 3, 2025 Aarti Palkar
CARBPL.11401.2024 .doc
expiry of four weeks from the date of upload of this judgement on this Court's
website.
37. 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.]
November 3, 2025 Aarti Palkar
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!