Citation : 2022 Latest Caselaw 111 Cal/2
Judgement Date : 18 January, 2022
IN THE HIGH COURT AT CALCUTTA
ORIGINAL CIVIL JURISDICTION
(Original Side)
A.P. No. 407 of 2020
(Through Video Conference)
Reserved on: 03.01.2022
Pronounced on: 18.01.2022
SPML INFRA LIMITED
...Applicant
-Vs-
EAST INDIA UDYOG LIMITED
...Respondent
Present:-
Mr. Satadeep Bhattacharyya, Mr. S. R. Kakrania, Mr. Tanuj Kakrania, Advocates ... for the applicant
Mr. Ishan Saha, Mr. Tanay Agarwal, Ms. Pallavi Ghosh, Advocates ... for the respondent
Coram: THE HON'BLE JUSTICE PRAKASH SHRIVASTAVA, CHIEF JUSTICE
Prakash Shrivastava, CJ:
1. This application under Section 11 of the Arbitration and
Conciliation Act, 1996 has been field for appointment of arbitrator to
resolve the dispute between the parties.
2. The case of the applicant is that the agreement was entered
into between the applicant and the respondent in the form of a supply
contract-cum-purchase order dated 11th September, 2017. In terms of
the purchase order the respondent was required to supply power
transformers of prescribed technical specification of SBPDCL and
Rural Electrical Corporation to Gaya District of Bihar and the said
contract was in nature of the sub-contract by the applicant in favour of
the respondent. The allegation of the applicant is that the respondent
had acted in breach of the purchase order as a result of which
applicant has suffered substantial loss, damages. The purchase order
contained the arbitration clause, therefore, applicant had sent the letter
dated 23rd of September, 2020 to the respondent invoking the
arbitration clause and nominating his arbitrator. Respondent by
communication dated 19th of October, 2020 had refused the prayer for
arbitration.
3. Submission of the learned Counsel for the applicant is that
the purchase order which contained the arbitration clause is
undisputed and was duly acted upon and the dispute has arisen
between the parties, therefore, in terms of the arbitration agreement
arbitrator needs to be appointed. He further submits that this Court has
jurisdiction because the seat of arbitration is at Kolkata and even
otherwise cause of action has arisen within the jurisdiction of this
Court.
4. Learned Counsel for the respondent has opposed the
application by submitting that the unsigned purchase order is not an
arbitration agreement in terms of Section 7 of the Act and that as per
the purchase order Kolkata is a venue of arbitration which cannot be
treated as seat of arbitration, therefore, this Court has no jurisdiction.
5. Having heard the learned Counsel for the parties and on the
perusal of the record, it is noticed that the purchase order dated 11th
September, 2017 is not in dispute between the parties. The terms and
conditions which are part of the purchase order contain following
arbitration clause:
Jurisdiction :- All disputes & differences arising out of or in connection with this agreement shall in the first instance be settled amicably by mutual negotiation between authorized representatives of both the parties herein, failing which the said disputes & differences shall be referred to arbitration by sole arbitrators to be appointed by the buyer herein. The arbitration shall be conducted in accordance with the Arbitration & Conciliation Act, 1996 and/or any statutory modification thereof. The venue of such arbitration shall be Kolkata and the award passed by the tribunal shall be final & binding on the parties.
6. The purchase order reveals that two copies of purchase
order were sent by the applicant to the respondent with the stipulation
that the respondent will retain the original and will return the second
copy. Purchase order stipulates that if the acknowledgment of the
receipt of the order was not done within seven days from the date of
receipt, then it would be presumed that the respondent had accepted it.
It is not in dispute that the purchase order was received by the
respondent and that the respondent had acted upon the purchase order
and had made supply in pursuance thereto. It is also not in dispute that
respondent had initiated proceedings against the applicant on the
ground of non-payment in terms of purchase order under the
Insolvency and Bankruptcy Code, 2016.
7. An issue has been raised that the purchase order is not
signed by the parties. The Hon'ble Supreme Court in the matter of
Govind Rubber Limited vs. Louis Dreyfus Commodities Asia
Private Limited reported in (2015) 13 SCC 477 considering the
scope of Section 7 of the Act has held that arbitration agreement need
not be signed by all the parties and that in terms of Section 7 (4)(b)(c)
a written document which may not be signed by the parties can be
arbitration agreement. The Hon'ble Supreme Court has concluded that
an arbitration agreement even though in writing need not be signed by
the parties if the record of agreement is provided by exchange of
letters, telex, telegrams or other means of telecommunication. If it can
be shown that parties are at ad idem, then mere fact of one party not
signing the agreement cannot absolve him from the liability under the
agreement. It has been categorically held that signature is not a formal
requirement under Section 7(4)(b) or Section 7(4)(c) or Section 7(5)
of the Act.
8. In the matter of Caravel Shipping Services Private
Limited vs. Premier Sea Foods Exim Private Limited reported in
(2019) 11 SCC 461 it has been reiterated that an arbitration agreement
needs to be in writing though it need not be signed. Hence, in view of
the aforesaid judicial pronouncement of the Supreme Court and in the
circumstances of the case, arbitration agreement in the form of
purchase order exists between the parties, hence the applicant is not
entitled to the benefit of the earlier judgments of Delhi, Calcutta and
Madras High Courts in the matter of Taipack Limited & Ors. vs.
Ram Kishore Nagar Mal, 2007 SCC OnLine Del 804, in the matter
of M/s. Inspiration Cloths & U vs. Yash Traders, 2014 SCC
OnLine Cal 19825 and in the matter of NSK India Sales Company
Private Ltd., Chennai vs. Proactive Universal Trading Company
Private Ltd., New Delhi, 2015 SCC OnLine Mad 14146.
9. The next objection raised by the Counsel for the respondent
is that this Court does not have jurisdiction to entertain the application
under Section 11. The arbitration clause quoted above contains the
stipulation that venue of the arbitration shall be Kolkata. There is no
other clause in the arbitration agreement providing for the seat of
arbitration specifically. The Hon'ble Supreme Court in the matter of
BGS SGS SOMA JV vs. NHPC LIMITED, (2020) 4 SCC 234 in
this regard has held that:
"61. It will thus be seen that wherever there is an express designation of a "venue", and no designation of any alternative place as the "seat", combined with a supranational body of rules governing the arbitration, and no other significant contrary indicia, the inexorable conclusion is that the stated venue is actually the juridical seat of the arbitral proceedings."
10. In the present case also similar circumstances exist and apart
from the express designation of venue of arbitration as Kolkata, there
is no separate designation of seat and there is no contrary clause in the
agreement. Hence in terms of the above the judgment Kolkata is
actually the juridical seat of arbitral proceedings.
11. That apart, it has been disclosed by the applicant that the
applicant's corporate office is at Kolkata, the purchase order was
issued from the corporate office at Kolkata, Section 21 notice was
issued from corporate office and the respondent had sent the reply to
the notice, addressed to the corporate office at Kolkata. Hence, this
Court has jurisdiction to entertain the application under Section 11.
12. Learned Counsel for the respondent has placed reliance
upon the judgment of the Hon'ble Supreme Court in the matter of
Mankastu Impex Private Limited vs. Airvisual Limited, (2020) 5
SCC 399 but that was a case where observations were made in the
background of the fact that in addition to providing Hong Kong as
place of arbitration in the arbitration agreement in that case, it was
also provided that any controversy, difference arising out of or
relating to MoU shall be resolved by arbitration administered in Hong
Kong. Both the judgments in the case of BGS SGS SOMA JV vs.
NHPC LIMITED and also Mankastu Impex Private Limited vs.
Airvisual Limited three-Judge Bench judgment, and the ratio of the
earlier judgment is not diluted by the subsequent judgment. Hence, the
objection raised by the respondent in respect of the jurisdiction is
overruled.
13. The record further reflects that in reply to the notice under
Section 21 of the Act, the respondent had not disputed the arbitration
agreement but his only objection was that in view of the subsequent
development there was nothing left for adjudication of any dispute.
14. Having regard to the aforesaid, I am of the opinion that the
arbitration agreement exists between the parties and the dispute has
arisen, therefore, an independent arbitrator needs to be appointed to
resolve the dispute, hence I propose the name of Mr. Ajeya Matilal,
retired District Judge, resident of 18B, Durga Pituri Lane, Kolkata -
700 012 (Mobile No. 9477207862) for appointment as arbitrator. Let
his declaration in terms of Section 12(1) of the Act in the form
prescribed in Schedule VI of the Act be obtained.
15. List on 01.02.2022 on top of the list.
(PRAKASH SHRIVASTAVA) CHIEF JUSTICE
Kolkata 18.01.2022 ___________ PA(SS)
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!