Citation : 2026 Latest Caselaw 3189 Bom
Judgement Date : 30 March, 2026
2026:BHC-AUG:13406
1 Arba23.2025
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
ARBITRATION APPEAL NO. 23 OF 2025
. YASH MULTI STATE RURAL COOPERATIVE
CREDIT SOCIETY LTD.,
BRANCH NAVI PETH, AHMEDNAGAR,
THROUGH AUTHORIZED SIGNATORY
PRAVIN BALASAHEB CHAUDHARI
.. Appellant
(Orig. Respondent)
Versus
1. BHARAT ARJUNDAS NARANG,
Age:49 Yrs., Occ.: Business
2. SANJAY ARJUNDAS NARANG,
Age: 55 Yrs., Occ.: Business
Respondents No.1 and 2 R/o. 1542,
Gondhavani Cross Road, Ward No.1,
Shrirampur, Tal. Shrirampur,
Dist.: Ahmednagar
3. SMT. SANTOSHKUMARI ARJUNDAS NARANG (DECEASED)
Through legal heirs Resp. No.1, 2 and 4
4. SMT. JYOTI ALIAS JYOTIBALA RAJENDRAKUMAR AHUJA,
Age: 57 Yrs., Occ.: Household,
R/o.: 2058D, Kasai Galli,
Vaijapur, Tal.: Vaijapur,
Dist.: Sambhajinagar
5. NIJAR NANJI ELECHIYA,
Age: 54 Yrs., Occu.: Business
6. BADRUDDIN ALIAS RAJU NANJI ELECHIYA,
Age: 49 Yrs., Occ.: Business,
Respondents No.5 and 6 R/o. Plot No.288,
Punjabi Colony, Zulelal Path, Ward No.1,
Shrirampur, Dist. Ahmednagar .. Respondents
(Ori. Applicants)
2 Arba23.2025
...
Advocate for Appellant : Mr. Abhijit Chandrakant Darandale
Advocate for Respondents No.1, 2, 4 to 6 : Mr. S. D. Kotkar
...
WITH
CIVIL APPLICATION NO. 7665 OF 2025
IN
ARBA/23/2025
...
CORAM : ARUN R. PEDNEKER, J.
DATE : 30.03.2026
ORDER:
1. Heard.
2. By the present Arbitration Appeal under Section 37 of
the Arbitration and Conciliation Act, 1996 (for brevity "the Act"),
the Appellant challenges the impugned order dated 07.11.2024,
passed by the learned Principal District Judge, Ahmednagar in
Arbitration Application No.03 of 2024 filed under Section 34 of the
Act. The learned Principal District Judge, Ahmednagar was
pleased to set aside the arbitral Award dated 19.10.2023, passed
by the learned Arbitrator in Reference No.04 of 2023.
3. Facts in brief are that the Appellant - Yash Multi State
Rural Co-operative Credit Society Ltd. (for brevity "Society")
issued cash credit loan facility to the extent of Rs.1,20,00,000/- to
the Respondents / Borrowers. It is stated that the Borrowers and
Guarantors executed necessary documents. It is the case of the 3 Arba23.2025
Appellant / Society that the Respondents / Borrowers and
guarantors were admitted as nominal members of the Appellant /
Society and the loan amount of Rs.1,20,00,000/- was sanctioned
and disbursed to the Respondents. The Respondents / Borrowers
failed to repay the loan amount and the recovery notice dated
26.09.2022 was issued to them of Rs.1,65,51,739/-. It is stated that
the respondents failed to pay the outstanding amount and, thus,
the Appellant / Society was constrained to file a Reference before
the statutory Arbitrator under Section 84 of the Multi-State
Cooperative Societies Act, 2002 for recovery of the amount of
Rs.1,65,51,739/- together with interest at the rate of 20% per
annum from 01.09.2022 till realisation. The Respondents filed
their Reply denying the claim of the Appellant. The affidavit in
evidence was filed. Thereafter, the Respondents remained absent
on consecutive dates and no evidence order was passed against
them. On 19.10.2023, the Arbitrator allowed the claim of the
Appellant and held the Respondents / Borrowers / Guarantors
liable to pay Rs.1,65,51,739/- along with interest at the rate of 18%
per annum and in addition penal interest at the rate of 2% per
annum from 01.09.2022 till realisation of the entire amount. The
Respondents / Borrowers / Guarantors challenged the Award
before the learned Principal District Judge, Ahmednagar under
Section 34 of the Act. By the impugned order the learned Principal 4 Arba23.2025
District Judge, Ahmednagar allowed the Arbitration Application
and set aside the Award dated 19.10.2023 passed by the
Arbitrator.
4. The learned counsel for the Appellant submits that the
Award is not set aside on merits, however, the learned Principal
District Judge, Ahmednagar has set aside the Award in favour of
the Appellant / Society, relying upon the Judgment of the High
Court in the case of Prakash Vrundavan Thakkar Vs. Nagpur
Nagrik Sahakari Bank Ltd., 2014 (3) Mh.L.J. 349. The learned
Principal District Judge, Ahmednagar held that unless it is shown
that the dispute is between the members, past members or the
person claiming through such members and the Multi-State Co-
operative Society, it's board or any officer, agent or employee, no
such dispute can be referred to the Arbitrator.
5. It is observed in the impugned Order by the District
Court that, in the case in hand, there was no form (k) placed on
record before the Arbitrator and the documents filed including an
application at Exhibit-18 , promissory note and loan agreement.
There is no document disclosing the membership of the
Respondents. Though the evidence of the applicant remained
unchallenged. Perusing the same by signing the loan agreement,
letter of guarantee, promissory note and other necessary 5 Arba23.2025
documents and also a mortgage deed and other documents. But,
there is no evidence regarding the membership of the present
Respondents, which is the prime requirement. No membership
forms are filed on record as cited in the above referred Judgment.
The court held that it was necessary for the Appellant / Society to
come with the claim that the respondents applied for membership,
their membership were accepted and, then, being member, the loan
was disbursed. Section 84 of the Multi-State Cooperative Societies
Act is highlighted to draw inference. But, merely because the
dispute is referred, it cannot be inferred that the Respondents are
the members of the Society. Therefore, unless and until the
Respondents / Borrowers status of members of society is proved,
no dispute can be referred to Arbitrator.
6. The court has further observed that the Arbitrator
while deciding the dispute did not decide the point of membership
and directly went to the documents of loan agreement, mortgage
deed etc. despite there being written statement denying the
execution of documents and the loan obtained. Therefore, the
award passed is erroneous on facts and law. Unless the basic and
foundational facts are proved, no legal appreciation can be made on
the same. Thus, the court primarily relying upon the abovereferred
Judgment held that the Appellant / Society failed to establish that 6 Arba23.2025
the Respondents were members of the Society and set aside the
arbitral award.
7. The learned counsel for the Appellant / Society in the
above factual scenario submits that Section 26 of the Multi-State
Cooperative Societies Act provides for nominal members and for
the purpose of granting loans nominal membership is given to the
borrower. For nominal membership there is no separate
membership certificate issued.
He submits that the loans of a Multi-State Cooperative
Societies are given to members which includes nominal members.
He submits that the loan document produced on record itself
showed that the Respondents / Borrowers had applied as member
of the society. The Appellant submits that the common notice dated
26.09.2022 issued to the borrowers and guarantors also at
Paragraph No.2 mentions that the borrowers and guarantors are
the members of the Credit Society and this fact is not disputed by
the Respondents. The applicant had specifically stated in the
application referring the matter to the Arbitrator that the
respondents are members of the Society and the said fact is not
disputed by the respondents and, thus, no issue was formulated,
whether the respondents are the members of the society. He points
out Clause No.9 of the Arbitration Application as under:
7 Arba23.2025
"9] JURISDICTION:-
All the opponents are the members of the claimant society. The opponent No.1 to 4 has borrowed loan from the claimant society, and opponent No.5 and 6 stud guarantor to the said loan. The said loan was not repaid by the opponents, therefore, society has filed present reference before the authority. The said dispute comes under section 84 of the Multi-State Co-operative Societies Act, 2002 and this Hon'ble Arbitral Tribunal has jurisdiction to settle / decided this claim application."
He submits that the Respondents have denied all other
assertions but as regards the membership they have not denied the
same and correspondingly no issue as regards the membership
arises for consideration and once the Arbitrator has decided based
on the material, more particularly, when there is no denial of
membership and the loan application form itself shows that the
Respondents are the members, there was no occasion for the
Arbitrator to enter into the issue of membership. He submits that
the Award passed by the Arbitrator cannot be set aside on some
non-application of law or incorrect application of law or facts. The
dispute raised by the Respondents that the Arbitrator has not
formed any issue in this regard. As such, he submits that the
reliance placed in the abovereferred case is misplaced.
8. Per contra, the learned counsel for the Respondents /
Borrowers / Guarantors has not disputed above noted Clause No.9
in the Arbitration Application, however, has taken me through the 8 Arba23.2025
written submissions (Say), particularly, paragraph no.14, as
under:
"अर्जदाराने सदरचा अर्ज हा खोट्या तयार केलेल्या कागदपत्राचे आधारे दाखल केला असून सदर अर्जास योग्य व संयक्ति ु क कारण घडलेले नसलेने तसेच लवाद अर्जातील अर्जदार सोसायटी व सामनेवाले यांचे दरम्यान कोणताही कायदेशीर व व्हॅलिड असा करारनामा झालेला नसल्याने तसेच सदरचा अर्ज हा मल्टीस्टेट को-ऑपरेटिव सोसायटीज अॅक्ट 2002 मधील सेक्शन 84 च्या व्याख्येत येत नसल्याने या मेहरबान लवाद अधिकारी यांनी प्रस्तुतचा लवाद अर्ज चालविण्याचा हक्क, अधिकार नसलेने लवाद अर्ज खर्चासह रद्द होणेस पात्र आहे."
Relying upon the above paragraph he submits that the
objection was raised as regards the jurisdiction of the Arbitrator to
entertain the application under Section 84 of the Multi-State
Cooperative Societies Act.
9. Considered submissions.
10. The Hon'ble Supreme Court in the case of Arun Kumar
and other Vs. Union of India and others, 2006 SCC OnLine SC 966
has held that the A "jurisdictional fact" is a fact which must exist
before a court, tribunal or an authority assumes jurisdiction over a
particular matter. A jurisdictional fact is one on existence or non-
existence of which depends jurisdiction of a court, a tribunal or an
authority. It is the fact upon which an administrative agency's
power to act depends. If the jurisdictional fact does not exist, the
court, authority or officer cannot act. The Hon'ble Supreme Court 9 Arba23.2025
also quoted the decision from Halsbury's Laws of England, as
under:
""Where the jurisdiction of a tribunal is dependent on the existence of a particular state of affairs, that state of affairs may be described as preliminary to, or collateral to the merits of, the issue. If, at the inception of an inquiry by an inferior tribunal, a challenge is made to its jurisdiction, the tribunal has to make up its mind whether to act or not and can give a ruling on the preliminary or collateral issue; but that ruling is not conclusive."
The Hon'ble Supreme Court has further observed that
the existence of jurisdictional fact is thus sine qua non or condition
precedent for the exercise of power by a court of limited
jurisdiction.
The Hon'ble Supreme Court further observed at
paragraph no.84 asunder:
"84. .. it is clear that existence of "Jurisdictional fact"
is sine qua non for the exercise of power. If the jurisdictional fact exists, the authority can proceed with the case and take an appropriate decision in accordance with law. Once the authority has jurisdiction in the matter on existence of "jurisdictional fact", it can decide the "fact in issue" or "adjudicatory fact". A wrong decision on "fact in issue" or on "adjudicatory fact" would not make the decision of the authority without jurisdiction or vulnerable provided essential or fundamental fact as to existence of jurisdiction is present."
11. The Hon'ble Supreme Court in the case of Ramesh
Chandra Sankla and Ors. vs. Vikram Cement and Ors.
MANU/SC/7810/2008 : (2008) 14 SCC 58, as under:
10 Arba23.2025
"55. A `jurisdictional fact' is one on existence of which depends jurisdiction of a Court, Tribunal or an Authority. If the jurisdictional fact does not exist, the Court or Tribunal cannot act. If an inferior Court or Tribunal wrongly assumes the existence of such fact, a writ of certiorari lies. The underlying principle is that by erroneously assuming existence of jurisdictional fact, a subordinate Court or an inferior Tribunal cannot confer upon itself jurisdiction which it otherwise does not possess."
12. Perusal of the application made for reference before the
Arbitrator and the Reply, more particularly, paragraph no.14 as
noted above, it can be seen that the Appellant has particularly
mentioned in the Arbitration Application that the Respondents are
the members of the society. The loan application made by the
respondents also indicates that the borrowers are the members of
the society. Notice dated 26.09.2022, issued by the Appellant to the
Respondents also mentions that the Respondents are the members
of the Credit Society.
13. In this factual scenario, it is to be seen that there is no
dispute raised as regards the 'membership' by the respondents
although there is a general statement made in the Written
Statement that the Arbitrator has no jurisdiction to proceed under
Section 84 of the Multi-State Cooperative Societies Act. It is
nowhere stated in the defence statement that the respondents are
not the members of the society. Ordinarily the Society grants loans 11 Arba23.2025
only to members of the Society. Accordingly, no issue is framed as
regards whether the borrowers are the members of the Society and
further no evidence is lead to that effect. In this factual situation
the Arbitrator had not committed any error.
14. I may refer to the Judgment of this court in the case of
Mirza Sharique Baig and others vS. Mohd. Nasim,
MANU/MH/2527/2022 : 2022 (5) BomCR 55, wherein this court
has observed that an admission by a tenant about existence of a
statutory ground for eviction, expressly or impliedly, will be
sufficient and there need not be any evidence before the Court on
the merits of the grounds before the compromise order is passed
and, as such, in such a situation, a compromise decree cannot be
called a nullity to enable the executing court to go behind it.
15. As regards the abovereferred Judgment of Prakash
Thakkar (supra) relied upon by the borrowers, it is to be seen that
the issue as regards, whether the guarantors were the members of
the Society was specifically raised and was dealt with by the court.
In the above case, this court came to the conclusion that the
guarantors were not members.
This court in the case of Prakash Thakkar (supra) held
that in absence of any evidence that the Respondents are the
members of the society at the time of referring the dispute under 12 Arba23.2025
Section 84(1)(B) of the Multi-State Cooperative Societies Act the
Arbitrator did not have any jurisdiction to dealt with the matter.
However, in the instant case, I find that the
Respondents have not disputed that they are the members of the
society. The Respondents have not raised any dispute as regards
the membership of the cooperative society. The loan application
form itself indicates that the borrowers are the member of the
society, as such, in absence of any dispute being raised as regards
membership the Arbitrator has not formulated any issue as
regards the membership of the Society. The dispute between the
society and the members existed as there was no dispute raised as
regards the membership of the borrowers and guarantors. Prakash
Vrundavan Thakkar Vs. Nagpur Nagrik Sahakari Bank Ltd.
(supra) has no application in the instant case, where the society
was called upon to prove that the respondent guarantor is a
member of the society in that case.
16. The learned counsel for the Appellant / Society
submitted that the issue of jurisdiction can be raised at any stage
and there can be no dispute as regards the legal proposition
canvassed. However, the foundational facts for raising such a
dispute that the Respondent are not members of the society has
not been pleaded. There is a specific assertion by the Appellant / 13 Arba23.2025
Society that the Respondents are the members of the Society and
to dislodge the jurisdiction of the Arbitrator, it was necessary for
the Respondents to plead that they are not the members of the
society. If the issue was raised it could have framed by the
Arbitrator and decided. The appellant could have lead evidence in
this regard and the matter could have been decided. In ordinary
context, when loans are only given to members and the arbitration
application along with loan document shows that the borrowers are
the members of the Society and this fact being not controverted by
the Respondents, the Arbitrator was entitled to proceed on the
basis that the Respondents are the members of the Society and
deal with the matter on it's own merits, which the Arbitrator has
done.
17. The power of the court while entertaining an
application under Section 34 / 37 of the Act is circumscribed by the
limitation under Section 34 / 37 of the Act. The Hon'ble Supreme
Court in the case of PSA Sical Terminals Private Limited Vs. Board
of Trustees of V.O. Chidambaranar Port Trust Tuticorn and Anr.
reported in (2023) 15 SCC 781 has held has observed that it is a
settled legal position, that in an application under Section 34, the
court is not expected to act as an appellate court and reappreciate
the evidence. The scope of interference would be limited to grounds 14 Arba23.2025
provided under Section 34 of the Arbitration Act. The interference
would be so warranted when the award is in violation of "public
policy of India", which has been held to mean "the fundamental
policy of Indian law". A judicial intervention on account of
interfering on the merits of the award would not be permissible.
However, the principles of natural justice as contained in Section
18 and 34(2)(a)(iii) of the Arbitration Act would continue to be the
grounds of challenge of an award. The ground for interference on
the basis that the award is in conflict with justice or morality is
now to be understood as a conflict with the "most basic notions of
morality or justice". It is only such arbitral awards that shock the
conscience of the court, that can be set aside on the said ground.
An award would be set aside on the ground of patent illegality
appearing on the face of the award and as such, which goes to the
roots of the matter. However, an illegality with regard to a mere
erroneous application of law would not be a ground for
interference. Equally, reappreciation of evidence would not be
permissible on the ground of patent illegality appearing on the face
of the award.
18. Similarly, in the case of Government of Jammu and
Kashmir Vs. Hindustan Construction Company Ltd. and others,
MANU/JK/0116/2017 : AIR 2017 J&k 82, has observed as under:
15 Arba23.2025
"12. The Supreme Court in Mc Dermott International Inc. v. Burn Standard Co. Ltd. MANU/SC/8177/2006:
(2006) 11 SCC 181: (2006 AIR SCW 3276 while taking note of the decision rendered by it in Renusagar Power Co. Ltd. v. General Electric Co., MANU/SC/0195/1994 :
1994 Supp (1) SCC 644: (AIR 1994 SC 860) held that an arbitral award can be set aside if it is contrary to fundamental policy of Indian law; the interests of India; or justice or morality. However, subsequently, in the case of ONGC Ltd. v. Saw Pipes Ltd., MANU/SC/0314/2003: (2003) 5 SCC 705: (AIR 2003 SC 2629), the Supreme Court added another ground for exercise of Courts' jurisdiction for setting aside the award i.e. if it is patently arbitrary. In Centrotrade Minerals & Metals Inc. v. Hindustan Copper Ltd., MANU/SC/8146/2006: (2006) 11 SCC 245: (AIR 2007 SC (Supp) 1770) it was held by the Supreme Court that if an award suffers from patent illegality which goes to the root of the matter, the Court can interfere with the award passed by the arbitrator. Thereafter in a recent decision in the case of Associate Builders v. Delhi Development Authority, MANU/SC/1076/2014: (2015) 3 SCC 49: (AIR 2015 SC 620) the Supreme Court after taking note of various previous judgments rendered by it with regard to scope of interference with the arbitral award held that none of the grounds contained in Section 34(2)(a) of the Act deals with the merits of the decision rendered by an arbitrator. It is only when the award is in conflict with the public policy of India as prescribed in Section 34(2)(b)(ii) of the Act that the merits of an arbitral award are to be looked into under certain specified circumstances. It was further held that the Court would interfere with an award passed by an arbitrator if it is in violation of statute, interest of India, justice or morality, patent illegality, contravention of the Act or terms of the contract. It was also held that the Court hearing an appeal does not act as a Court of appeal and consequently errors of fact cannot be corrected. A possible view by the arbitrator on facts has necessarily to pass muster as the arbitrator is the ultimate master of the quantity and quality of evidence to be relied upon when he delivers his arbitral award. Thus, an award based on little evidence or on evidence which does not measure up in quality to a trained legal mind would not be held to be invalid on this score."
16 Arba23.2025
19. Considering the limited power of the District Court to
interfere in the Arbitral Award, the District Court ought not to
have interfered with the Award, more so, when there is no 'patent
illegality' in the Award of the Arbitrator. Thus, the order dated
07.11.2024, passed by the learned Principal District Judge,
Ahmednagar in Arbitration Application No.03 of 2024 under
Section 34 of the Arbitration and Conciliation Act, 1996 is set aside
and the Award dated 19.10.2023, passed by the learned Arbitrator
in Reference No.04 of 2023 is restored.
20. The Arbitration Appeal stands allowed.
21. In view of the disposal of the Arbitration Appeal,
pending civil application/s, if any, is / are also disposed of.
[ARUN R. PEDNEKER, J.]
22. Today, the matter is posted for orders, Mr. S. D. Kotkar,
learned counsel appearing for Respondents No.1, 2, 4 to 6 submits
that the Arbitration Appeal is filed on 23.04.2025 and the
impugned order is dated 07.11.2024, as such, the Arbitration
Appeal is beyond limitation and the same is filed without
application for condonation of delay.
17 Arba23.2025
23. Perusal of office record shows that the impugned order
is dated 07.11.2024 and the Arbitration Appeal is presented on
01.02.2025 and the same was returned for correction and,
thereafter, verified on 23.04.2025. Considering the same, the
Arbitration Appeal is within limitation. The objection of limitation
raised by the respondent is also rejected.
[ARUN R. PEDNEKER, J.]
marathe
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!