Citation : 2025 Latest Caselaw 2071 Cal/2
Judgement Date : 3 April, 2025
OCD 1
ORDER SHEET
AP-COM/39/2024
IN THE HIGH COURT AT CALCUTTA
ORDINARY ORIGINAL CIVIL JURISDICTION
COMMERCIAL DIVISION
UMC TECHNOLOGIES P LTD
VS
ASSISTANT DIRECTOR OF POSTAL SERVICES, (RECRUITMENT)
BEFORE:
The Hon'ble JUSTICE SHAMPA SARKAR
Date: 3rd April, 2025.
Appearance:
Mr. Rishabh Karnani, Adv.
Mr. Sanjay Kr. Baid, Adv.
...for the petitioner
Mr. Swatarup Banerjee, Adv.
Mr. Pradyat Saha, Adv.
...for the respondent
The Court:
1. This is an application under Section 34 of the Arbitration and Conciliation
Act, 1996 (hereinafter referred to as the said Act).
2. Mr. Karnani, learned advocate, for the claimant/petitioner prays for setting
aside of the award on the following grounds:
(a) Even before the pleadings were complete, the Council rejected the
claim, inter alia, holding that the supplier unit had failed to execute
the job as per the contract and failed to produce satisfactory
documents as per the payment terms. The balance 10% could not be
allowed as the petitioner also failed to produce any job satisfaction
certificate.
(b) The Micro, Small and Medium Enterprises Development Act
(hereinafter referred to as the MSME Act) provided that where the
mediation initiated under Sub-Section (3) was not successful and
stood terminated without any settlement, the Council would either
itself take up the dispute for arbitration or refer it to any institutional
centre providing alternative dispute resolution services for such
arbitration. From that stage, the provision of the Arbitration and
Conciliation Act, 1996 shall be applicable for adjudication of the
dispute between the parties. The Council ought to have allowed the
claimant to adduce evidence in support of the contention that
although the job was completed with the publication of the results
and those results were handed over to the respondent, neither the
job completion certificate had been issued nor the balance 10%
payment had been released. Non issuance of the job certificate was
also an issue to be decided by the council.
3. Mr. Karnani submits that by a letter dated August 29, 2016, the claimant
had handed over to the respondent, the entire dossier containing original
OMR sheet, admit card, data sheet, attendance sheet of all the selected
candidates in 438 individual folders as per the terms and conditions of the
agreement dated March 30, 2015. Likewise, by a letter dated August 31,
2016, the claimant handed over 34 CDs containing original data. The
respondent acknowledged receipt of those folders and CDs. Upon
submission of the above documents and CDs etc. the obligation on the part
of the supplier unit was complete. The result of the examination, which was
handed over to the respondent, was also published. Upon publication of
the result, 10% of the amount became payable. The periodic bills which
were raised by the petitioner were paid and by October 7, 2016, 90% of the
amount had been paid. The balance of Rs.18,10,611/- being the 10% of the
amount payable, was withheld by the respondent.
4. Relying on Sections 15 and 16 of the MSME Act, Mr. Karnani submitted that
it was the bounden duty of the buyer unit to pay off the dues. The
litigations and the CBI enquiry would not be an impediment towards
payment of the amount to the supply unit, inasmuch as, the supply unit's
obligation under the contract was complete upon handing over the results
with relevant documents to the buyer unit. The MSME Council, was
required to adjudicate such dispute. The correctness of the stand taken by
the respondent in withholding 10% of the payment even after receiving the
result and all documents accompanying such result, upon completion of the
entire process of the examination by the service provider, was an arbitrable
issue. Moreover, in the litigations following the publication of the result and
in the enquiry which arose therefrom by the Central Bureau of Investigation,
the service provider was not implicated/impleaded. The result of the
enquiry by the CBI is not known to the service provider. What transpired
between the buyer unit and third parties before the Court did not affect the
claim of the 10% of the amount payable under the contract. In any event,
the entire issue ought to have been adjudicated on the basis of evidence.
5. Mr. Swatarup Banerjee, learned advocate for the respondent, submits that
the petitioner failed to carry out the recruitment process in a free and fair
manner. Such failure was a breach. Thus, 10% of the amount was not
payable on account of unsatisfactory performance. Mere conduct of the
entire recruitment process upon handing over the final results would not
discharge the service provider from the obligations under the contract, but
the service provider was required to perform its obligation diligently,
honestly with integrity and to perfection. Only upon the buyer unit being
satisfied that the work had been done to the satisfaction of the buyer unit,
could the entire balance payment be released. Moreover, after the court
cases were filed, another agency was engaged to perform some of the
remaining functions. According to Mr. Banerjee, the petitioner failed to prove
that the service was provided in terms of the contract.
6. The petitioner is registered under the MSME Act. Petitioner claimed money
for the service provided. Facilitation failed. The role of the council at the
stage of facilitation was like a mediator and at that stage weighing of
evidence was not necessary.
7. However, the law provides that once mediation fails, the Council shall either
itself take up the dispute in arbitration or refer the same to an institutional
centre, providing alternative dispute resolution services. The proceedings
would then continue under the Arbitration and Conciliation Act, 1996. The
provisions of the said Act has been made applicable. The Council at that
stage, is required to allow the parties to adduce evidence in support of their
claims. The Council itself records that the claimant had alleged that
although the Job Completion Certificate for 2015 had been given, but the
Job Completion Certificate for 2016, was withheld. However, the Council
failed to note that non-supply of the Job Completion Certificate for 2016 was
a dispute, which ought to have been decided. Instead, the Council rejected
the claim on the ground that there was no Job Completion Certificate.
Moreover, no arguments had been put forth by the respondent on that date.
The respondent had only asked for an opportunity to file a reply to the
rejoinder filed by the claimant/petitioner. An opportunity should have been
given to the petitioner to satisfy the Council with regard to the legitimacy,
validity and the correctness of the claim for the balance 10%. Also, while
rejecting the claim, the Council ought to have come to a specific finding on
evidence that the petitioner/claimant was responsible for the discrepancy in
the results, by not having conducted the examination in a free and fair
manner and in terms of the agreement.
8. Although Mr. Banerjee has vehemently opposed the application by
submitting that the Council had applied its mind and found that the
claimant had been unable to prove that the job had been satisfactorily done,
this Court is of the view that the order of the Council appears to be passed
with a closed mind and is not supported by any evidence at all. Opportunity
to both the parties to lead evidence ought to have been given. Although the
scope for interference by a Court under Section 34 of the Arbitration and
Conciliation Act, 1996 is very limited and review on the merits of the
findings cannot be made, but an arbitral award is vulnerable if it is perverse
or unreasoned, being not supported by evidence.
9. In paragraph 11 of Bharat Coking Coal Ltd. v. L.K.Ahuja, reported in
(2001) 4 SCC 86 it has been observed as under:
"11. There are limitations upon the scope of interference in awards passed by an arbitrator. When the arbitrator has applied his mind to the pleadings, the evidence adduced before him and the terms of the contract, there is no scope for the court to reappraise the matter as if this were an appeal and even if two views are possible, the view taken by the arbitrator would prevail. So long as an award made by an arbitrator can be said to be one by a reasonable person no interference is called for. However, in cases where an arbitrator exceeds the terms of the agreement or passes an award in the absence of any evidence, which is apparent on the face of the award, the same could be set aside."
10. In Ssangyong Engg. & Construction Co. Ltd. v. NHAI, reported in (2019)
15 SCC 131, the Hon'ble Apex Court has set out the scope of challenge
under Section 34 of the 1996 Act in further details in the following words:-
41. What is important to note is that a decision which is perverse, as understood in paras 31 and 32 of Associate Builders [Associate Builders v. DDA, (2015) 3 SCC 49], while no longer being a ground for challenge under "public policy of India", would certainly amount to a patent illegality appearing on the face of the award. Thus, a finding based on no evidence at all or an award which ignores vital evidence in arriving at its decision would be perverse and liable to be set aside on the ground of patent illegality. Additionally, a finding based on documents taken behind the back of the parties by the arbitrator would also qualify as a decision based on no evidence inasmuch as such decision is not based on evidence led by the parties, and therefore, would also have to be characterised as perverse."
11. In the decision of PSA Sical Terminals (P) Ltd. v. V.O. Chidambranar
Port Trust, reported in (2023) 15 SCC 781, the Hon'ble Apex Court held
as follows:-
"41. A decision which is perverse, though would not be a ground for challenge under "public policy of India", would certainly amount to a patent illegality appearing on the face of the award. However, a finding based on no evidence at all or an award which ignores vital evidence in
arriving at its decision would be perverse and liable to be set aside on the ground of patent illegality.
42. To understand the test of perversity, it will also be appropriate to refer to paras 31 and 32 from the judgment of this Court in Associate Builders v. DDA, (2015) 3 SCC 49, which read thus :
'31. The third juristic principle is that a decision which is perverse or so irrational that no reasonable person would have arrived at the same is important and requires some degree of explanation. It is settled law that where: (i) a finding is based on no evidence, or (ii) an Arbitral Tribunal takes into account something irrelevant to the decision which it arrives at; or (iii) ignores vital evidence in arriving at its decision, such decision would necessarily be perverse.'
32. A good working test of perversity is contained in two judgments. In CCE & Sales v. Gopi Nath & Sons, 1992 Supp (2) SCC 312, it was held: '7. ... It is, no doubt, true that if a finding of fact is arrived at by ignoring or excluding relevant material or by taking into consideration irrelevant material or if the finding so outrageously defies logic as to suffer from the vice of irrationality incurring the blame of being perverse, then, the finding is rendered infirm in law'."
12. Under such circumstances, this Court is of the view that the award
impugned before this Court is perverse. Principles of natural justice have
been violated. Violation of principles of natural justice, includes not
allowing evidence to be adduced.
13. Under such circumstances, the award is set aside. The parties are at liberty
to act in accordance with law.
14. AP-COM/39/2024 is disposed of.
(SHAMPA SARKAR, J.)
B.Pal/S.Kumar
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!