Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rashmi Seamless Limited vs Nem Engineering Projects Private ...
2022 Latest Caselaw 53 Cal/2

Citation : 2022 Latest Caselaw 53 Cal/2
Judgement Date : 11 January, 2022

Calcutta High Court
Rashmi Seamless Limited vs Nem Engineering Projects Private ... on 11 January, 2022
                  IN THE HIGH COURT AT CALCUTTA
                ORDINARY ORIGINAL CIVIL JURISDICTION
                           ORIGINAL SIDE
                         Commercial Division
                        (Via Video Conference)

BEFORE:
The Hon'ble Mr. Justice Ravi Krishan Kapur

                            IA No: GA/1/2021
                              AP/463/2021


                    RASHMI SEAMLESS LIMITED
                              -vs-
            NEM ENGINEERING PROJECTS PRIVATE LIMITED


For the petitioner            : Mr. Ratnanko Banerji, Sr. Adv.
                                Mr. Debjit Mukherjee,
                                Mr. Debdut Mukherjee,
                                Ms. Meghajit Mukherjee,
                                Mr. Kaniskh Kejriwal,
                                Mr. Shivangi Thard,
                                Mr. Ramendu Agarwal
For the Respondent            : Mr.   Surojit Nath Mitra, Sr. Adv.

Mr. Rajarshi Dutta, Mr. Debraj Saha, Mr. Debasish Sarkar, Mr. S. Das.

Heard on                      : 16.12.2021, 22.12.2021

Judgment on                   : 11.01.2022

Ravi Krishan Kapur, J.:

1. This is an application under Section 36(2) of the Arbitration and

Conciliation Act, 1996 ("the Act"), wherein the petitioner has prayed

for stay of operation of an award dated October 6, 2021 (as corrected

by a letter dated October 7, 2021)[the award] passed by the Arbitrator.

2. The disputes by and between the parties relate to the process of

setting up of a Seamless Pipe Manufacturing Plant at Kharagpur.

Pursuant to negotiations, the parties had entered into a contract

dated 26 March, 2021, whereby construction and installation work for

sanction of a Seamless Manufacturing Plant was entrusted to the

respondent. The contract contained an arbitration clause and the

award is a culmination of the disputes and differences which had

been referred to arbitration.

3. By the said award, the Arbitrator has directed the petitioner, to pay a

sum of Rs.11,35,62,532.76/- to the respondent, particulars whereof

are set out hereinbelow:

                 Sl. No.   Particulars of Award             Amount

                    (i)    Principal sum                :   Rs.5,67,28,651.00

                   (ii)    Interest for pre-reference   :   Rs.43,92,196.38
                           period from 1st March 2012
                           to 5th August 2012 as
                           mentioned above

                   (iii)   Interim interest from the    :   Rs.5,19,41,685.38
                           date of reference till the
                           date of the Award @10%
                           per annum on the principal
                           sum from 6th August 2012
                           to 30th September 2021

                   (iv)    Cost of Arbitration          :   Rs.5,00,000.00

                                           Total        :   Rs.11,35,62,532.67/-



4. The primary contention made on behalf of the petitioner is that by an

ad-interim order dated 29 October, 2021 passed by a Coordinate

Bench, stay of operation of the award was granted on the condition

that, the petitioner would deposit 50% of the principal amount of the

award by way of bank draft to the Registrar Original Side, High Court

Calcutta. Hence, it is contended on behalf of the petitioner, that the

order dated 29 October, 2021 ought to continue till the disposal of the

application under Section 34 of the Act. In this connection reliance is

also placed on an unreported judgement in Kolkata Metropolitan

Development vs. South City Projects Calcutta Ltd.

5. On behalf of the respondent, it is submitted that, there is no question

of permitting the petitioner to secure only 50% of the principal

amount. The award is a composite award for an amount of Rs.

11,35,62,532.67/- and the petitioner is obliged to secure the entire

awarded amount. In respect of the ad-interim order dated 29 October,

2021, it is contended that, the same was only an ad-interim measure

and cannot be binding at the final hearing of this application. The

respondent also relied on Pam Developments Private Ltd. Vs. State of

West Bengal AIR 2019 SC 3937, Hyder Consulting (UK) Limited vs.

Governor, State of Orissa (2015) 2 SCC 189, Board of Trustees for the

Port of Kolkata vs. ABG Kolkata Container Terminal Private Limited

2019 SCC OnLine Cal 4009 and Kanpur Jal Sansthan and Another vs.

Bapu Constructions (2015) 5 SCC 267.

6. I have considered the submissions made on behalf of the parties.

7. At the outset, I find that the award is a speaking award and has been

passed after considering the rival contentions of the parties. The

Learned Arbitrator appears to have taken into consideration the

pleadings filed on behalf of the parties, framed issues and dealt with

the respective claims as well as the counterclaims of the parties. I also

find that the Arbitrator has held that:-

"It, therefore, appears from the record that excepting filing the counter statement of claim and counter claim, the respondent had not participated in the proceeding at all either to cross-examine the claimants' witness or by producing any witness of its own or by advancing any oral argument in the matter inspite of several notices were given by the tribunal".

8. Accordingly, at this prima facie stage and being fully aware that the

application under Section 34 of the Act is pending adjudication, I am

prima facie satisfied that per se there is no illegality nor perversity nor

violation of any law which ex facie appears from a plain reading of the

award. I reiterate that these are my prima facie findings and the

merits of the challenge to the award would be finally considered at an

appropriate stage.

9. On the merits of this application, I do not find that the ad-interim

order dated 29 October, 2021 passed at an interlocutory stage by a

Coordinate Bench can or ought to bind a Court finally hearing the

application.

10. It is trite law that ad-interim orders by their very nature are orders of

moment. Such orders are certainly capable or being altered or varied

at different stages of the proceeding. A decision or direction at an ad

interim or interlocutory stage of the proceeding is not of the kind

which operates as res judicata. Accordingly, the contention of the

petitioner that this Court is bound to continue the order dated 29

October, 2021 stands rejected. In respect of the decision relied on by

the petitioner, I am of the view that the same is inapposite and

distinguishable in the facts and circumstances of this case. In the said

decision, the Court had given due weight to the fact of the petitioner

was a statutory corporation.

11. I also find merit in the argument of the respondent relying on the

decision reported in Hyder Consulting (UK) Limited vs. Governor, State

of Orissa (2015) 2 SCC 189 that the awarded amount inclusive of

interest constitutes a 'sum' for which the award has been made.

Accordingly, I am of the view that the award ought to be secured for

the entire awarded amount of Rs. 11,35,62,532.67/-.

12. I am also of the view that, the amended Section 36 of the Act,

contemplates securing the award holder for the entirety of the

awarded amount. Moreover, the security must be real and not illusory

nor meaningless. It is true that, pending the final hearing of the

application under Section 34 of the Act, the rights of the parties are

not yet finally crystallized. Nevertheless, in view of the amended

Section 36 of the Act, an award holder is only entitled to be secured

for the entirety of the awarded amount unless there are reasons

otherwise as contemplated under the amended section 36 of the Act.

13. In view of the aforesaid, I direct that there shall be a stay of the

award subject to the condition that the petitioner shall deposit 50% of

the awarded amount of Rs. 11,35,62,532.67/- by way of cash security

or its equivalent to the satisfaction of the Registrar Original Side, High

Court at Calcutta. Upon such deposit being made, the Registrar

Original Side is directed to make a fixed deposit of the said amount

with any nationalised bank and keep the same renewed till the

disposal of the application under Section 34 of the Act or until further

orders of Court. The remaining 50% of the awarded amount of

Rs.11,35,62,532.67/- shall be secured by way of bank guarantee(s) of

a nationalised bank by the petitioner to the satisfaction of the

Registrar Original Side, High Court. The aforesaid exercise is to be

completed within a period of four weeks from the date of this order. In

the event security as directed above is furnished, there shall be stay of

execution of the award till disposal of AP 463 of 2021.

14. With the aforesaid directions, IA No:GA 1 of 2021 in AP 463 of 2021

stands disposed of.

(Ravi Krishan Kapur, 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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter