Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Lindsay International Private ... vs Ifgl Refractories Limited
2021 Latest Caselaw 433 Cal/2

Citation : 2021 Latest Caselaw 433 Cal/2
Judgement Date : 25 June, 2021

Calcutta High Court
Lindsay International Private ... vs Ifgl Refractories Limited on 25 June, 2021
                      IN THE HIGH COURT AT CALCUTTA
                       Ordinary Original Civil Jurisdiction
                                ORIGINAL SIDE

Present :-


THE HON'BLE JUSTICE MOUSHUMI BHATTACHARYA


                             I.A No: G.A. 1 Of 2021

                                       in

                                A.P. 33 Of 2021



                     Lindsay International Private Limited

                                       Vs.

                          IFGL Refractories Limited



For the Petitioner                :    Mr. S.K. Kapur, Sr. Adv.

                                       Mr. S.N. Mookherjee, Sr. Adv.

                                       Mr. Rudraman Bhattacharya, Adv.

                                       Mr. S.R. Kakrania, Adv.

                                       Ms. Priyanka Prasad, Adv.

                                       Mr. Tanuj Kakrania, Adv.

                                       Mr. Aviroop Mitra, Adv.

                                       Mr. Sanjeeb Seni, Adv.



For the Respondent               :     Mr. Anindya Mitra, Sr. Adv.

                                       Mr. Jishnu Chowdhury, Adv.

                                       Mr. Soumabho Ghose, Adv.
                                        2


                                      Mr. Arunabha Deb, Adv.

                                      Mr. Ayush Jain, Adv.

                                      Mrs. Arti Bhattacharjee, Adv.



Reserved on                     :     16.06.2021.


Delivered on                    :     25.06.2021.




MOUshumi Bhattacharya, J.

1. This is an application for setting aside of, what the petitioner calls, an

Interim Award dated 15th October, 2020 passed by a learned Sole Arbitrator.

By the said award, the Arbitrator proceeded to reject the petitioner's

application for amendment of the counter-statement seeking introduction of

counter-claims/equitable set-off by the petitioner.

2. The petitioner has made out a case of the impugned order being an

Interim Award on the ground that the Arbitrator finally decided the counter-

claim/ set-off and held that the claims made therein were barred by

limitation. The petitioner urges that in rejecting the claims, the Arbitrator

put an end to the lis between the parties.

3. Mr. S.K. Kapur and Mr. S.N. Mookherjee, senior counsels appearing

for the petitioner argue on the maintainability of the applications under

Section 34 of The Arbitration and Conciliation Act, 1996 (the Act) and that

the impugned Interim Award dated 15th October, 2020 is amenable to

challenge before this Court. Counsel relies on Indian Farmers Fertilizer

Cooperative Limited vs Bhadra Products; (2018) 2 SCC 534 and LT. Col. H.S

Bedi Retd. & Anr. vs STCI Finance Limited [OMP(Comm) 546 of 2020].

4. Counsel submits that the findings of the Arbitrator that the counter-

claim/set-off was barred by limitation are contrary to and inconsistent with

the Arbitrator's own findings in an application filed by the petitioner under

Section 16 of the Act. It is also submitted that the Arbitrator did not take

into account any evidence for arriving at the findings which are based on

conjecture and surmise and are patently illegal and perverse. In this

context, counsel relies on the specific findings of the Arbitrator in the

Section 16 application filed by Lindsay together with the issues framed by

the Arbitrator in relation to a Memorandum of Understanding (MOU)

executed between IFGL Refractories Ltd. and Lindsay International Pvt. Ltd.

on 28th October, 2016. It is submitted that in arriving at the impugned

interim award, the Arbitrator disregarded the aforesaid issues which had

been framed and there is no reference thereto in the impugned award.

Counsel urges that the Arbitrator has ignored the amendments in the

application filed by the petitioner under Section 23 of the Act and further

that the Arbitrator accepted that the counter-claim and set-off were both

within the scope of the reference since the arbitration is governed by the

General Terms and Conditions and that the set-off and counter-claim falls

squarely within the ambit of the arbitration. Counsel relies on State of Goa

vs Praveen Enterprises; (2012) 12 SCC 581 on the proposition that there can

be no bar of limitation against the set-off/counter-claim pleaded in the

amendment.

5. In relation to Section 23(3) of the Act, counsel submits that the

aforesaid provision contains the procedural rules regarding amendment of

the statement of claim/defence and that the discretion given to the

Arbitrator in rejecting an amendment under Section 23(3) would only be

subject to the delay in making it. Counsel submits that the Arbitrator in the

present case has not considered this aspect of the matter and that the

Arbitrator could not have adjudicated the question of limitation at the stage

of the amendment application at all. Counsel submits that in any event

there was no delay on the part of the petitioner in seeking amendments to

the counter-claim and that the Arbitrator entered into the substantive

question of the claim being barred by limitation.

6. Mr. Anindya Kr. Mitra, senior counsel appearing for the respondent

takes a point of maintainability on the point that the order refusing

incorporation of a new claim by way of amendment to the Statement of

Defence is not an interim award. In this connection, counsel submits that

the petitioner did not apply for an interim award under Section 31(6) of the

Act but applied for incorporation of a new claim by way of amendment of the

Statement of Defence under Section 23(3) of the Act. Counsel submits that

the claim and decree sought to be incorporated in the Statement of Defence

had not been referred to in the arbitration and further that the impugned

order which is under challenge has not been described as an Interim Award

by the Arbitrator. Counsel relies on a Division Bench decision of this Court

in Ranjiv Kumar and Anr. vs Sanjiv Kumar and Anr.(APO No. 16 of 2018) and

Indian Farmers on the defining characteristic of an interim award. Counsel

additionally submits that an order of the Arbitrator refusing amendment of

pleadings for incorporation of a new claim which has not been referred to

arbitration and which does not involve any decision on the claims already

made would not be a matter in respect of which a final award can be made.

Several decisions of the Supreme Court and the Bombay and Delhi High

Courts have been relied upon in this context.

7. As an alternative argument, counsel urges that even if the order

refusing amendment of the Statement of Defence for incorporating new

claims is considered to be an Interim Award, the instant petition under

Section 34 should be dismissed as no ground for interference has been

made out by the petitioner. Counsel elaborates on this point by submitting

that the impugned order was based on facts as averred in the petition for

amendment and the proposed amendment would show that the counter-

claim sought to be incorporated in the Statement of Defence was ex facie

barred by limitation. Counsel further submits that no case for equitable set-

off was made out by the petitioner and the arbitral tribunal did not have

jurisdiction to adjudicate the counter-claim under Section 23(2A) of the

1996 Act. Counsel submits that the claim for damages made in the

amendment is a new claim which was not referred to in the Statement of

Defence nor in the issues framed. On the factual score, counsel submits

that the petitioner's case was that the MOU was breached by the respondent

by cancellation on 5th December, 2016 whereas the application for

amendment was submitted to arbitration on 23rd January, 2020 which was

more than three years from the date of breach. It is additionally submitted

that the breach of the MOU for which damages were claimed by the

petitioner does not contain an Arbitration Clause, hence the jurisdiction of

the arbitral tribunal to adjudicate the counter-claim / set-off arising out of

the MOU was barred under Section 23 (2A) of the 1996 Act.

8. On Section 23(2A) of the Act, counsel contends that the petitioner had

specifically argued before the Arbitrator that delay was not relevant for

amendment of the Statement of Defence but has made contrary arguments

before this Court. Counsel disputes the factual matters argued on behalf of

the petitioner as being contrary to the case made out in the amendment

application and submits that the amendment application was in any event

not bona fide and was only made to delay the arbitration.

9. Counsel submits that the MOU is an independent contract and

further that the counter-claim is outside the scope of the amendment

application. It is further submitted that the arbitration is only confined to

the twelve Purchase Orders and that the MOU dated 28th October, 2016

does not have an arbitration clause. Counsel relies on the judgment of a

learned Single Judge in an application under Section 11 of the 1996 Act

passed on 22nd January, 2019 which noted that the Purchase Orders

referred to the General Terms and Conditions containing an arbitration

clause.

10. I have heard learned counsel appearing for the parties. For ease of

reference and considering the points urged, the judgment is structured in

the following manner :-

   A.        Maintainability of the application.

   B.        The relevance of section 23 (3) of The Arbitration and Conciliation

             Act, 1996.

   C.        If the application is found to be maintainable, whether the

impugned award is amenable to challenge under section 34 of the

Act.

A. Maintainability of the application :-

11. The position of the parties, in brief, is this; the petitioner Lindsay says

that the impugned order of the Arbitrator rejecting the amendment to the

Statement of Defence of Lindsay for incorporating a Counter-Claim is an

"Interim Award" under the 1996 Act and would hence come within the

purview of section 34 for setting aside of the said award.

12. The respondent IFGL - claimant in the arbitration- urges that the

order under challenge is not an award/interim award and further that the

tribunal lacked jurisdiction under section 23(2A) of the Act to adjudicate the

Counter Claim. According to IFGL, the petition under section 34 is not

maintainable.

13. While an 'Award' has not received a specific definition in The

Arbitration and Conciliation Act, 1996, despite forming the substratum of

most of the provisions in the said Act, an 'Interim Award' shares space with

and is subsumed within an 'Award' under section 2(c) of the Act. In section

31(6), an interim award is described as one which an Arbitrator has the

option to give at any time during the course of the arbitral proceedings

before making the final award. By definition, an interim award denotes a

pronouncement in the interregnum, much like an interim order which

settles a part of the claim by granting relief (or denying it) pending final

hearing of the action filed in a court. Like any pronouncement which is

intended to lend quietus to a part of the controversy, in consonance with the

settled parameters for such, the interim decision must fall within the firm

contours of the relief which can finally be granted by the tribunal. Simply

put, an interim award cannot go beyond what the tribunal is empowered to

grant by way of final relief on a complete consideration of the facts or upon

trial. It is hence axiomatic that a decision which is intended as an interim

measure, must be within the span and possibilities of the relief which can

be granted by the Court/ Tribunal in the action filed.

14. Section 31(6) reinforces the above view in framing the jurisdiction of

the arbitral tribunal to make an interim award, as:-

"The arbitral tribunal may, at any time during the arbitral proceedings, make an interim arbitral award on any matter with respect to which it may make a final arbitral award".

thus 31(6) sets the boundaries of the matters within which the tribunal can

make an award. The intent appears to be that an award must be a final

decision on a claim or a matter which has been referred to arbitration.

Similarly, an interim award is one which is on a matter in respect of which a

final award can be made by the Arbitrator; refer: Indian Farmers, in which

the Supreme Court, relying on McDermott International vs Burn Standard;

(2006) 11 SCC 181, clarified that an interim award "....may be a final award

on the matters covered thereby, but made at an interim stage." In Ranjiv

Kumar vs Sanjiv Kumar, a Division Bench of this Court was of the view that

'any matter' under section 31(6) covers only such matters which would close

a part of the lis, while the Bombay High Court in Harinarayan G. Bajaj vs

Sharedeal Financial Consultants; 2003(2) Mh.L.J.598 opined that an interim

award must be in respect of claims or counter claims which have been the

subject of submission of reference to the arbitral tribunal.

15. The enquiry must then be; whether the order under challenge passes

the test of an interim award capable of slipping in through a section 34

route or is simply an order which, despite the apparent prejudice caused to

Lindsay, must be kept outside the recourse available in section 34 of the

Act. The relevant pleadings in this context will be the Statement of Claim

filed by IFGL, the Statement of Defence of Lindsay, the application for

amendment to the Statement of Defence for incorporation of a Counter

Claim, the proposed Set-Off and Counter Claim of Lindsay and the order of

the Arbitrator which is under challenge before this Court.

(i) Statement of Claim of IFGL :-

The claim of IFGL is for Rs 3,20,52,000 + interest on account of

supply of refractory items by IFGL (Seller) to Lindsay in respect of 12

Purchase Orders(POs) and in terms of Lindsay's obligation to pay

statutory dues under the Central Sales Tax Act.

The case of IFGL was based on 12 POs based on the General terms

and Conditions for supply framed by Lindsay forming part of the

contract between the parties which include an arbitration clause. The

terms of the POs provided that Lindsay would pay IFGL within 3 days

of receiving payment from the Arcelor Mittal companies. Lindsay

however defaulted in its payment obligations to IFGL despite receiving

the payments from the overseas buyers. The claim has been restricted

to those POs against which payments were received by Lindsay. IFGL

has referred to an admission on the part of the Chief Financial Officer

of Lindsay in respect of receipt of Rs.4,21,70,432.21/- from the AM

Companies/ overseas buyers to the account of IFGL. Of this amount, it

is stated that Rs.207.88 lacs relates to the 12 POs while the balance

amount relates to the supplies made by the earlier entity of the IFGL

pre-merger, which is a part of a separate reference. IFGL further states

that a new term introduced by Lindsay in the POs issued on and from

1st August 2016 to the effect that IFGL would not have any direct

contact with any Arcelor Mittal companies, is not relevant for the

present proceeding since the POs in respect of which the claim has

been made were issued prior to 1st August 2016.

IFGL has also referred to a Memorandum of Understanding (MOU)

executed between the parties which contains an admission by Lindsay

that it received 4.21 crores from the Arcelor Mittal companies which

amount was due to IFGL group. According to IFGL, Lindsay did not act

upon the MOU and repudiated the MOU by committing breach of its

essential conditions by reason of which IFGL accepted the repudiation

and formally cancelled the MOU on 5th December, 2016.

(ii) Statement of Defence of Lindsay

Lindsay's response to IFGL's SOC was that IFGL used to supply

refractory goods on an exclusive basis to Lindsay which were, in turn,

sold to the Arcelor Mittal (AM) Companies since 1999. According to

Lindsay, IFGL could not make direct supplies to the AM Companies.

The arbitration clause in the General Terms and Conditions cannot be

relied upon as the arbitration agreement has not been signed by the

parties. According to Lindsay, the purchase orders stood novated and

superseded by a MOU. It is also stated that IFGL wrongfully and

illegally terminated the MOU and that IFGL was in breach of the MOU.

Lindsay has stated that there is arbitration agreement governing the

parties and that IFGL hence could not have invoked any arbitration

clause. The remaining averments in the SOD are denials of statements

made by IFGL in the SOC.

(iii) Application of Lindsay under sections 23 (2A) and 23(3) of the

Act for amendment of the Statement of Defence and for

incorporation of a Counter Claim

Lindsay filed this application for leave to amend the Statement of

Defence and for leave to file a Counter Claim as a result of an omission

to do so in the SOD filed on 20th September, 2019. The subject of the

counter claim is the damages incurred by Lindsay owing to breach of

the MOU. According to Lindsay, the tribunal has discretionary powers

to allow the application filed under section 23(3) of the Act and there is

no agreement to the contrary between the parties in respect of filing an

application for amendment of pleadings.

(iv) Proposed Set-Off and Counter Claim of Lindsay

The case made out by Lindsay is that Lindsay has been

purchasing refractories from IFGL since 1999 for selling to the Arcelor

Mittal companies in terms of orders placed by the AM companies to

Lindsay. There were express agreements that IFGL would not enter into

any transaction directly with the AM companies without routing

through Lindsay. This arrangement was with the knowledge and

consent of the AM companies. However, after and from June 2016,

IFGL and the AM companies, in collusion and conspiracy with each

other, disregarded the arrangement and began to directly deal/buy and

sell between themselves. Lindsay discovered this in September 2016

and withheld certain payments claimed by IFGL. The parties entered

into a MOU on 28th October, 2016 for settling all pending disputes by

which the payment of Rs 4.21 crores for supplies made by IFGL would

be kept in abeyance and a methodology for future payments would be

worked out. IFGL however reneged on the MOU and unilaterally

cancelled it on 5th December, 2016. Such repudiation was not accepted

by Lindsay. The MOU does not contain any arbitration clause and is an

independent agreement which extinguished all previous arrangements

between the parties including POs and matters of payment.

Lindsay accordingly prayed for a declaration that the MOU was

binding upon IFGL and IFGL committed breach of the said MOU.

Lindsay also prayed for a decree for Rs.10 crores as damages against

IFGL for such breach as well as damages for future supplies by IFGL to

Lindsay.

(v) Impugned order of the Arbitrator rejecting the application of

Lindsay

The Arbitrator rejected the application of Lindsay for amending the

SOD. The order of the Arbitrator, which is under challenge in the

present application filed by Lindsay, is premised on the following

reasons;

a) Reliefs sought to be introduced by way of amendment are barred

by limitation.

b) A party who has failed to seek recourse in relation to a contract

which has been repudiated by the other party cannot be permitted

to seek relief after expiry of the period of limitation.

c) The relief seeking declaration that the MOU was binding upon

IFGL and IFGL committed breach of the said MOU was barred

under Article 58 of The Limitation Act, 1963, as the causes of

action for suing IFGL accrued on 5th December, 2016 and the

application for amendment was filed by Lindsay on 23rd January,

2020.

d) The claim for damages is barred under Article 55 of The Limitation

Act as the alleged breach of the MOU was committed by IFGL on

5th December, 2016 whereas the application for amendment was

filed on 23rd January, 2020, since the starting point of limitation

would be the date of the alleged breach and not the date of

termination of the contract.

e) The pleadings in the amendment application do not disclose that

Lindsay's claim for damages of Rs 10 crores arises out of the 12

transactions between the parties and forms the subject matter of

the reference.

f) Lindsay's claim cannot be regarded as an equitable set off since

the loss has not been quantified and the plea of set off does not

rest on mutual debits and credits/cross demands arising out of

the same transaction.

g) The claim of an equitable set off is barred by limitation.

h) Filing of the suit by Lindsay within the period of limitation cannot

save the period of limitation for identical reliefs in the arbitration.

i) IFGL's repudiation of the MOU, on which Lindsay's claim for

damages is based, does not contain an arbitration clause.

j) IFGL will be compelled to participate in Lindsay's claim which is

ex-facie barred by limitation if the prayer for amendment is

allowed.

16. Before the Court draws the conclusions from the above discussion,

the factual contentions urged on behalf of Lindsay, which have a bearing

with the pleadings, are required to be dealt with.

17. According to counsel appearing for Lindsay, the Counter Claim is

within the scope of the arbitration agreement. Second, the Arbitrator had

held in an application filed by Lindsay under section 16 that the Arbitrator

had negated the existence of the MOU and further that the disputes between

the parties were settled by the MOU which does not have an arbitration

clause. It has also been argued that the arbitration is not confined to the 12

POs and further that the POs do not contain the arbitration agreement

governing the transactions between the parties.

18. The documents brought on record in the present proceeding would

shed light on the correctness of these contentions. First, the argument of

Lindsay that the Counter Claim is within the scope of the reference is belied

by its amendment application, paragraph 4 of which states that the Counter

Claim for damages incurred by Lindsay for breach of the MOU was omitted

from the SOD as originally filed. Second, with regard to the finding of the

Arbitrator on the MOU, the order passed by the Arbitrator on 24th August,

2019 in the section 16 application filed by Lindsay objecting to the

competence of the tribunal, should be revisited. The issue therein was noted

thus:

"No doubt, it is admitted by the parties that the parties subsequently executed MOU. In this context a question has cropped up as to whether the arbitration agreement stood superseded by the subsequent MOU or not?"

19. After considering the clauses in the MOU and other factual matters,

the Arbitrator disagreed with the contention of Lindsay that the MOU had

altered/substituted the earlier contract between the parties. The Arbitrator

held that the MOU does not provide that the arbitration agreement existing

between the parties would stand superseded or that the parties would not

be able to approach the arbitrator for resolution of their disputes. The

argument of Lindsay is hence contrary to the finding of the Arbitrator. In

any event, this argument does not appear to have been stated in the

amendment application filed by Lindsay which culminated in the impugned

order rejecting the said application. In this context, it should also be

mentioned that in the application for amendment of the SOD, Lindsay has

made a specific statement that the MOU does not contain an arbitration

clause. Third, the contention of Lindsay of the arbitration being beyond the

12 POs is not corroborated in the relevant documents. IFGL's Letter of

Invocation of 9th December, 2016, clearly tabulated the claims under 12

POs which were being referred to arbitration. The judgment passed by a

learned Single Judge of this Court on 22nd January, 2019 in an application

filed by IFGL under section 11 of the Act for appointment of an arbitrator -

AP 413 of 2017 - also mentions the dispute raised by the unpaid vendor

(IFGL) in relation to 12 POs. The issue revolving around the 12 POs is

reiterated several times in the decision.

20. The conclusions from the above can only be this; the arbitration is

restricted to the 12 Purchase Orders issued by Lindsay to IFGL for supply of

refractories and concerns payment for the goods supplied by IFGL to

Lindsay. Further, the MOU dated 28th October 2016 was not part of the

reference as would be evident from Lindsay's stand in the application -

specifically in paragraph 4 thereof - for amendment of the Statement of

Defence. The amendment by Lindsay sought to introduce an entirely new

factual dispute, namely, Lindsay's claim for damages from IFGL's breach of

the MOU and equitable set off in the event of a finding of liability against

Lindsay. The arguments seek to impress upon this Court that the MOU was

a crucial turning-point in the transactional arrangement between the parties

and had been recognised as such by the Arbitrator at an earlier stage in the

reference. The arguments made on behalf of Lindsay before this Court, in

respect of the MOU and in respect of the impugned order of the Arbitrator

rejecting the amendment application of Lindsay, are not relevant for the

question as to whether the order fulfils the criteria of an award / interim

award.

21. These considerations cannot however divert the focus from the

question fundamental to the enquiry; whether the challenge to the

impugned order is maintainable as an action under section 34 of the Act for

seeking recourse against an arbitral award. All that has to be seen for

answering the question is whether the MOU or the consequences of breach

thereto was part of the reference before the Arbitrator. It evidently was not.

Section 31(6) sets out the contours of the powers of an arbitral tribunal in

terms of making an interim arbitral award by making the powers fetters-free

on when to pronounce and what to pronounce including the discretion

whether to make an interim award at all or not, limited only to the 'matter'

being conducive for making an award in the interregnum and within the

scope of the reference. Any matter which is sought to be introduced to the

existing corpus of the dispute, so to speak, lies outside the contours of the

reference and hence beyond the contemplation of what would constitute an

interim arbitral award.

22. Several decisions have considered a similar factual issue, namely,

whether an order of the Arbitrator refusing amendment of pleadings for

incorporation of new claims which were not referred to arbitration or

involving a decision on the claims already referred, would be a matter in

respect of which a final award can be made. In Container Corporation of

India vs Texmaco Limited; 2009 SCC Online Del 1594; the Delhi High Court

was of the view that dismissal of an application for amendment of the

written statement whereby the petitioner was not allowed to include the

counter claim at a belated stage cannot be termed as an interim award.

Harinarayan vs. Sharedeal considered a rejection of an application under

section 27 of the Act ("Court assistance in taking evidence") wherein the

Bombay High Court held that in order to be an award, the decision must

result in a final determination of the claim, part of the claim or counter

claim submitted to arbitration. The issue in Punj Lloyd Limited vs. Oil and

Natural Gas Corporation Ltd.; 2016 SCC Online Bom 3749; was whether

refusal by the tribunal to permit amendment to one of the claims can be

construed as an award/interim award. The Bombay High Court held that

since the decision was made on an application under section 23 and there

was no adjudication of the claim on merits, the decision could not be

construed as an award under section 2(1)(c) of the Act. In Cinevistaas Ltd.

vs Prasar Bharti; 2019 SCC Online Del 7071, the Delhi High Court

considered whether the order of the Arbitrator rejecting the proposed

amendments for incorporation of additional claims on the ground of

limitation resulted in an interim award under the provisions of the 1996 Act.

The Court held that the facts would point to an interim award since there

was a final adjudication of the issues by the arbitrator.

23. The decisions shown on behalf of Lindsay can be distinguished on the

factual score. In Indian Farmers, the issue before the Supreme Court was

whether an award passed by the arbitrator deciding an issue of limitation

could be said to be an interim award. The arbitrator had decided the issue

in favour of the claimant holding that the claims were not time-barred. It

was on these facts that the Supreme Court opined that if a matter was

finally disposed of by the arbitrator, it would amount to an interim award

and hence amenable to challenge under section 34 of the Act. In Lt Col H.S.

Bedi vs STCI Limited, the facts involved rejection of the amendment of the

Statement of Defence by the arbitrator. The Delhi High Court, following

Cinevistaas, held in favour of the decision being an interim order under

section 31(6) of the Act. None of these decisions were concerned with an

amendment to the Statement of Defence and incorporating counter claims

that were not part of the reference.

24. In the present case, the rejection of Lindsay's application for

amendment may have primarily been on the bar of limitation but was also

on the fact that Lindsay's claim for damages of Rs 10 crores did not arise

out of the 12 transactions which formed the subject matter of the reference.

Shorn of any other consideration, the basic premise is that rejection of an

attempt to introduce a new cause of action, which is not part of the subject

matter of the reference, cannot amount to an interim award under section

31(6) of the Act. This is by reason of the fact that the decision (of rejection)

of the matter (being a claim for damages arising out of the alleged breach of

the MOU) was not a part of and had no causal or factual link to the claim

arising out of the 12 POs. This Court is therefore of the view that the

impugned order dated 15th October, 2020, is not an 'Interim Award' as

defined under sections 2(1)(c) and 31(6) of the 1996 Act and it hence follows

that the present application is not maintainable under section 34 of the said

Act.

B. Section 23 of The Arbitration and Conciliation Act, 1996 :-

25. Any discussion of amendment of pleadings in an arbitration must

bring within its fold section 23 of the Act, a part of which is set out below;

23. "(1) Within the period of time agreed upon by the parties or determined by the arbitral tribunal, the claimant shall state the facts supporting his claim, the points at issue and the relief or remedy sought, and the respondent shall state his defence in respect of these particulars, unless the parties have otherwise agreed as to the required elements of those statements.

(2) The parties may submit with their statements all documents they consider to be relevant or may add a reference to the documents or other evidence they will submit".

Section 23(2A) and (3) are relevant for the purposes of the present

application. 23 (2A) is set out below:

23. "(2A) The respondent, in support of his case, may also submit a coutner- claim or plead a set-off, which shall be adjudicated upon by the arbitral tribunal, if such counter-claim or set-off falls within the scope of the arbitration agreement."

26. 23(2A), brought into effect in 2015, sets the boundaries of

adjudication by the arbitral tribunal on a counter-claim or set-off by a

respondent; that the cases made out must fall within the scope of the

arbitration agreement. By Lindsay's own showing, the MOU, the alleged

breach of which by IFGL results in the claim for damages, does not contain

an arbitration clause (at paragraph 29 of Lindsay's set-off and counter-

claim). Hence, the statutory bar under 23(2A) in the matter of adjudication

by the arbitral tribunal on the proposed amendments becomes operative.

27. The next aspect is the bar in permitting an amended/supplemented

claim/defence on the ground of 'delay' under Section 23(3) which is set out:-

23. "(3) Unless otherwise agreed by the parties, either party may amend or supplement his claim or defence during the course of the arbitral proceedings, unless the arbitral tribunal considers it inappropriate to allow the amendment or supplement having regard to the delay in making it.

(4) The statement of claim and defence under this section shall be completed within a period of six months from the date the arbitrator or all the arbitrators, as the case may be, received notice, in writing, of their appointment."

Given the intended objective of the above sub-sections, the issues which

would arise are (i) whether there was delay in the making of Lindsay's

application and (ii) if yes, whether the rejection of the amendment by the

Arbitrator was justified on that ground.

28. A few dates would be relevant for the assessment of the above points.

The notice of appointment was received by the Arbitrator in

January/February 2019 (IFGL has not produced any document bearing the

exact date). The Arbitrator entered upon the reference on 14th February,

2019. The schedule of dates for filing of pleadings by the parties were fixed

in the hearing held on 19th March 2019 by which IFGL was to file the

Statement of Claim on or before 9th April 2019 and Lindsay to file its Reply

to the SOC and Counter - claim if any on or before 30th April 2019. IFGL

filed the Statement of Claim within the scheduled date, i.e., 9th April, 2019.

On 1st May 2019, Lindsay filed an application under section 16 of the Act.

Fresh directions were issued by the tribunal on 20th June, 2019 requiring

Lindsay to file the Statement of Defence by 11th July, 2019 (since the SOD

had not been filed by 30th April, 2019 as directed by the tribunal on 19th

March, 2019). On 10th July, 2019, Lindsay filed an application asking the

tribunal not to insist upon filing the SOD till its application under section

16 is decided. Lindsay's application under section 16 was dismissed by the

Arbitrator on 24th August, 2019. Lindsay filed the Statement of Defence on

20th September, 2019. IFGL filed the Rejoinder to the SOD on 30th

September, 2019. Lindsay's application for amendment of the SOD and

introduction of a counter-claim was filed on 23rd January, 2020. The

application for amendment was dismissed by the Arbitrator on 15th

October, 2020.

29. Section 23, like most other provisions of the 1996 Act, reinforces

party-autonomy by giving full leeway to the parties to decide the timelines

for submitting their statements of claim and defence. 23(2A) permits the

respondent to file pleadings in addition to 23(1) and (2) within the scope of

the arbitration agreement which has been discussed above in some detail.

23(3), while preserving the liberty given to the parties to amend or

supplement the pleadings filed under 23(1) and (2A) empowers the arbitral

tribunal to draw the limit of that liberty if the tribunal thinks that there has

been inordinate delay in the making of such amended pleading warranting

its rejection.

30. The dates relevant to the matter should be weighed against the bar of

'delay' in 23(3), Lindsay filed its SOD on 20th September 2019 although it

was required to file the SOD by 30th April 2019. The SOD filed on 20th

September 2019 was not accompanied with a counter-claim, which was only

filed on 23rd January 2020 together with an application for amendment of

the SOD. There was hence admitted delay - 9 months - on the part of

Lindsay. The Sole Arbitrator received notice of his appointment in or around

January/February 2019. Hence the statements of claim and defence,

together with amendments/supplements thereto, should have been

completed by August 2019. The delay comes into sharper focus when pitted

against section 23(4) of the Act which was inserted with effect from 30th

August 2019 and mandates that :-

23. (4) "The Statement of claim and defence under this section shall be completed within a period of six months from the date the arbitrator or all the arbitrators, as the case may be, received notice, in writing, of their appointment."

31. The words used in section 23(3) in carving an exception out from the

liberal principles concerning amendment of pleadings are ".... unless the

tribunal considers it inappropriate to allow....having regard to the delay in

making it". A distinction may therefore be made where delay is the only

ground mandated for rejection of the amendment and where (as 23(3)

presently stands) delay may be one but not the sole ground for disallowing

an amendment. In this respect, reference may be made to Shri Sitaram

Sugar Company vs. Union of India (1990) 3 SCC 223, where in paragraph 29

of the Report, a 5-member Bench of the Supreme Court drew a distinction

between the expressions "having regard to" and "having regard only to" and

held that the former is not a fetter but a general guidance to make an

estimate. In the light of the explanation given by the Supreme Court, section

23(3) does not limit the Arbitrator from taking into account other factors for

rejecting an amendment although delay remains the foremost among such

considerations.

32. In the order impugned, the delay on the part of Lindsay in making the

application for amendment under section 23 has been equated with its

failure to enforce the contract or sue for damages within the prescribed

period of limitation despite having rejected the repudiation of the contract by

IFGL. The Arbitrator held that Lindsay's prayer in the amendment

application, that the MOU dated 28th October 2016 was binding upon IFGL

and that IFGL was in breach of the MOU, was barred under Article 58 of the

Limitation Act as the cause of action for suing IFGL for the said relief first

accrued on 5th December 2016 while the application was filed on 23rd

January 2020. The Arbitrator also held that Lindsay's second prayer (in the

amendment application) for a decree of Rs. 10 crores as damages for breach

of the MOU by IFGL was also barred under Article 55 of the Limitation Act

as the alleged breach in the form of repudiation of the MOU was on 5th

December 2016.

33. Strictly speaking, the bar of limitation on which Lindsay's application

for amendment was rejected is different from with the delay contemplated

under section 23(3) and (4) of the 1996 Act. Under the 1996 Act, the delay

is in relation to the making of the application for amendment of pleadings by

a party during the course of the arbitral proceedings. The language of 23(3)

must however be taken in an expansive context and not in a restrictive and

narrow sense. While treating 'delay' as a ground for not allowing an

application under 23(3), the words therein do not suggest that the tribunal

would be precluded from considering the delay in the making of the

application under the laws of limitation or confine itself only to the delay

envisaged under section 23(4), which provides a time frame within which the

pleadings have to be completed. Since there has admittedly been a delay on

Lindsay's part with reference to the time frame provided under Section

23(4), this Court does not find any infirmity, in fact or in law, in the reasons

given by the Arbitrator for arriving at the decision.

34. Although, counsel appearing for the Lindsay has invited this Court to

engage with the other factual disputes between the parties and a

compilation of documents has been filed in that regard, this Court is of the

view that such other factual aspects are not relevant to be gone into at this

stage. Counsel for Lindsay has referred to the findings of the Arbitrator in

the application filed by Lindsay under Section 16 of the Act and the issues

framed therein on the termination of the MOU by IFGL and the alleged

breach thereof. Such questions would only be germane if this Court were to

go into the merits of the impugned order and test the correctness of the

findings therein. Having found that the counter-claim of Lindsay was

beyond the scope of the arbitration agreement and the arbitral tribunal

could, therefore, not make an interim arbitral award based on the counter-

claim, the impugned order dated 15th October, 2020 falls outside the

purview of the recourse available for setting aside an arbitral award under

Section 34 of the Act. Due regard has been given to the definition of an

award under Sections 2(c) and 31(6) read with 23(2A) of the Act. The basis of

this view has already been discussed above and is not being repeated.

33. The order impugned in this application not being an award is hence

not amenable to challenge under Section 34 of the Act and A.P.33 of 2021 is

accordingly dismissed without any order as to costs.

34. Prayer for stay is made on behalf of the respondent in this application.

Considering the period since which the Arbitration Proceedings have been

continuing, such prayer for stay is considered and refused.

34. IA GA 1 of 2021 filed by IFGL for dismissal of A.P No. 33 of 2021 and

for stay of proceedings therein is disposed of in terms of this judgment.

Urgent Photostat certified copy of this Judgment, if applied for, be

supplied to the parties upon compliance of all requisite formalities

(MOUSHUMI BHATTACHARYA, J.)

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter