Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajpath Contractors And Engineers Ltd vs The Union Of India
2025 Latest Caselaw 1522 Cal/2

Citation : 2025 Latest Caselaw 1522 Cal/2
Judgement Date : 19 August, 2025

Calcutta High Court

Rajpath Contractors And Engineers Ltd vs The Union Of India on 19 August, 2025

Author: Ravi Krishan Kapur
Bench: Ravi Krishan Kapur
                       IN THE HIGH COURT AT CALCUTTA
                                 ORIGINAL SIDE
                     (Intellectual Property Rights Division)

BEFORE:
The Hon'ble Justice Ravi Krishan Kapur


                               AO-COM/14/2024
                            IA NO: GA-COM/1/2024

               RAJPATH CONTRACTORS AND ENGINEERS LTD.
                                 VS
                         THE UNION OF INDIA


For the petitioner                   : Mr. Sakya Sen, Sr. Adv.
                                       Mr. Priyankar Saha, Adv.
                                       Ms. Srijani Mukherjee, Adv.


For the respondent                   : Mr. Dhiraj Kr. Trivedi, Sr. Adv., DI, S.G.
                                       Mr. Shailendra Kumar Mishra, Adv.


Judgment on                          : 19.08.2024


Ravi Krishan Kapur, J.:

1. This appeal under section 37 of the Arbitration and Conciliation Act,

1996 is directed against an order dated 13 May, 2024 passed under

section 16 of the Act dismissing the claim of the petitioner.

2. In or about, 2007-08, a tender was issued by the respondent Railways

for "construction of New Major Bridge No. 172 over river Brahamani with

pile foundation in 1980 station of the Eastern Railways." Pursuant to the

above tender, the petitioner participated in the same and emerged as the

successful bidder. By a letter of acceptance, the petitioner was awarded

the entire works which was to be completed within a period of 16

months. The parties also entered into a contract dated 5 January, 2009.

Subsequently, the petitioner commenced the works and duly completed

the same after extensions were granted under the contract.

3. Disputes and differences having arisen between the parties, the

petitioner was compelled to issue a notice of demand on 3 May, 2023,

inter alia, raising claims pertaining to the above contract. The petitioner

also filed an application under section 11 of the Act. By an order dated 6

October, 2023, it was recorded that there were existing disputes between

the parties and an Arbitral Tribunal was constituted. A preliminary

hearing was held by the Arbitral Tribunal on 17 November, 2023 when

the parties were directed to file their pleadings. The first hearing was

held on 22 January, 2024 when the time for filing of the Statement of

Defence was extended. The Statement of Defence was ultimately filed on

3 February, 2024.

4. Upon completion of the pleadings, the Arbitral Tribunal suo moto took a

point under section 16 of the Act and held that the petitioner having

furnished a No Claim Certificate, the entire claim was barred on the

ground that the same was an excepted matter and fell within the scope of

clause 43(2) read with clause 63 of the General Conditions of the

Contract.

5. For convenience, clauses 43(2), 63 and the relevant portion of clause 64

of the General Conditions of Contract are set out hereinbelow:

"43.(2) Signing of "No Claim" Certificate: The Contractor shall not be entitled to make any claim whatsoever against the Railway under or by virtue of or arising out of this contract, nor shall the Railway entertain or consider any such claim, if made by the Contractor, after he shall have signed a "No Claim Certificate in favour of the Railway, in such form as

shall be required by the Railway, after the works are finally measured up. The Contractor shall be debarred from disputing the correctness of the items covered by "No claim" certificate or demanding a clearance to arbitration in respect thereof.

63. Matters finally determined by the Railway :- All disputes and differences of any kind whatsoever arising out of or in connection with the contract, whether during the progress of the work or after its completion and whether before or after the determination of the contract shall be referred by the contractor to the Railway and the Railway shall within 120 days after receipt of the contractor's representation make and notily decisions on all matters referred to by the contractor in writing provided that matters for which provision has been made in clauses 8, 18, 22 (5), 39, 43 (2), 45 (a), 55, 55-A (5), 57, 57A, 61(1), 61(2), and 6211) to (xii) (B) of General conditions of contract or in any clause of the special conditions of the contract shall be deemed as "excepted matters" and decisions of the Railway authority thereon shall be final and binding on the contractor provided further that "excepted matters" shall stand specifically excluded from the purview of the arbitration clause and not be referred to arbitration.

64. (1) (i) Demand for Arbitration -

In the event of any dispute or difference between the parties here to as to the construction or operation of this contract, or the respective rights and liabilities of the parties on any matter in question, dispute or difference on any account or as to the withholding by the Railway of any certificate to which the contractor may claim to be entitled to, or if the Railway fails to make a decision within 120 days, then and in any such case, but except in any of the 'excepted matters' referred to in clause 63 of these conditions, the contractor. after 120 days but within 180 days of his persenting his final claim on disputed matters, shall demand in writing that the dispute or difference be referred to arbitration.

64. (1) (ii) The denand for arbitration shall specify the matters which are in question or subject of the dispute or difference as also the amount of claim itemwise. Only such dis-pute (s) or difference (s) in respect of which the demand has been made, together with counter claims or set off shall be referred to arbitration and other matters shall not be included in the reference.

6. On behalf of the petitioner, it is contended that the impugned order is

unsustainable inasmuch as the same has been passed contrary to the

decision of the Hon'ble Supreme Court in Union of India vs. Parmar

Construction Company (2019) 15 SCC 682. In particular, it is submitted

that the question of arbitrability vis-a-vis excepted matters should have

been examined at the stage of trial. This was not an open and shut case

where the Arbitral Tribunal ought to have suo motu taken the point of

jurisdiction and rejected the claim of the petitioner on the ground that

the same fell with the category of an excepted matter. This point had not

been raised at the stage of hearing of the application under section 11 of

the Act. In addition, no point of jurisdiction nor arbitrability had been

raised by the respondent Railways before the Arbitral Tribunal. The

decision in Harsha Constructions vs. Union of India and Others (2014) 9

SCC 246 relied on by the Arbitral Tribunal is distinguishable and

inapposite. The case did not deal with a No-Claim Certificate. In support

of such contention, the petitioner also relied on the decision in SBI

General Insurance Co. Ltd. vs. Krish Spinning (2024) SCC Online SC 1754.

7. On behalf of the respondent Railways, it is submitted that in view of the

No-Claim Certificate filed by the petitioner, there was no question of any

of the disputes raised being adjudicated by the Arbitral Tribunal. On the

contrary, such disputes fell within the ambit of excepted matters and the

Arbitral Tribunal could not have adjudicated upon the same. The failure

to take this point either at the stage of the section 21 notice or the

section 11 stage or the pleadings was irrelevant and did not prevent the

Arbitral Tribunal from adjudicating upon the same.

8. Admittedly, the question of jurisdiction under section 16 of the Act had

not been raised by the respondent before the Arbitral Tribunal. No

application of any kind had been filed under section 16 of the Act. This

issue had neither been raised in the Statement of Defence. The

proceedings were at a nascent stage before the Arbitral Tribunal. It is

true that there is no embargo in the Arbitral Tribunal raising the

question of jurisdiction suo moto. Nevertheless, in the absence of an

application and there being no pleadings in support of such contention,

it was prudent to have an application on record or at least take this point

in the pleadings. This would also have afford an opportunity to the

petitioner to specifically address the issue of jurisdiction i.e. whether the

claims raised by the petitioner fell within the category of excepted claims

or not.

9. "Excepted matters" go to the root of any contract. There are different

stages when this question may arise for consideration i.e. under sections

8, 11, 16 or 34 of the Act. Matters which have been excepted by the

parties from the scope of arbitration cannot be adjudicated upon by an

Arbitrator. Any such adjudication would be in excess of jurisdiction and

is liable to be set aside. It is relevant to note that such 'excepted matters'

must be specifically excluded by the contract. Ultimately, it is essentially

a question of construction in each case whether a clause operates to

except certain matters from the consideration of the Arbitrator. This

primarily involves a question of fact and is ascertained from the contract

or the contractual documents. [General Manager, Northern Railway and

Anr. vs. Sarvesh Chopra (2002) 4 SCC 45]. An award adjudicating claims

which are excepted matters is excluded from the scope of arbitration and

violative of sections 34 (2) (a) (iv) and 34 (2) (b) of the Act. [J.G. Engineers

(P) Ltd. v. Union of India, (2011) 5 SCC 758].

10. A reading of the Statement of Claim would suggest that the claims which

the petitioner had raised were in relation to price escalation (Claim No.

1), wrongful and arbitrary/unilateral deduction (Claim No. 2), non-

payment for extra works (Claim No. 3), loss of anticipated profit (claim

No. 4), financial loss (Claim No. 5), reimbursement of GST (Claim No. 6),

loss of interest (Claim No. 7). Significantly, none of these claims were in

relation to the final claim of the measured work which had been carried

out by the petitioner in terms of the contract. As a consequence, whether

the claims raised were covered or not within the items covered by the "No

Claim Certificate" required consideration of the pleadings, construction

of the terms of the contract and evidence of the parties to decide whether

such claims actually were "excepted matters" or not.

11. In Union of India versus Parmar Construction Company (2019) 15 SCC

682, the Hon'ble Supreme Court held as follows:

36. The respondents are the contractors and attached with the railway establishment in the instant batch of appeals are claiming either refund of security deposits/bank guarantee, which has been forfeited or the escalation cost has been reduced from final invoices unilaterally without tendering any justification. It is manifest from the pleadings on record that the respondent contractors who entered into contract for construction works with the railway establishment cannot afford to take any displeasure from the employer, the amount under the bills for various reasons which may include discharge of his liability towards the bank, financial institutions and other persons, indeed the railway establishment has a upper hand. A rebutable presumption could be drawn that when a no claim has been furnished in the prescribed format at the time of final bills being raised with unilateral deductions made even that acceptable amount will not be released, unless no claim certificate is being attached to the final bills. On the stated facts, para 52(iii) referred to by this Court in National Insurance Company Limited Vs. Boghara Polyfab Private Limited(supra) indeed covers the cases of the present contractors with whom no option has been left and being in financial duress to accept the amount tendered in reference to the final bills furnished and from the discharge voucher which has been taken to be a defence by the appellants prima facie cannot be said to be voluntary and has resulted in the discharge of the contract by accord and satisfaction as claimed by the appellants. In our considered view, the arbitral dispute subsists and

the contract has not been discharged as being claimed by the appellants employer(s) and all the contentions in this regard are open to be examined in the arbitral proceedings. (emphasis added)

12. One of the questions raised before the Hon'ble Supreme Court in the

above decision was whether the arbitration agreement stood discharged

on acceptance of the amount and signing of a no claim/ discharge

certificate. It was on such facts, that the Hon'ble Supreme Court after

considering the relevant facts held that the demand for escalation costs

and interest due to breach of obligation and beyond the schedule date of

completion were the basis of the claim raised by the petitioner. Clause

43 in that decision was also similar to the clause in this case. In this

background, the Hon'ble Supreme Court held as follows:

21. As per clause 43(2), the contractor signs a "No claim" certificate in favour of the railway in the prescribed format after the work is finally measured up and the contractor shall be debarred from disputing the correctness of the items covered under the "No Claim" certificate or demanding a clearance to arbitration in respect thereof. Each of the respondent has to attach no claim certificate with final bills in the prescribed format to be furnished in advance before the final bills are being examined and measured by the railway authorities. Although it has been seriously disputed by the appellants but that is the reason for which even after furnishing no claim certificate with the final bills being raised, it came to be questioned by the respondent(contractor) by filing an application to refer the matter to arbitration invoking clause 64(3) of the conditions of contract as agreed by the parties.

23. It is also not disputed that when the request of the respondent contractors was rejected by the appellants on the premise of the no claim certificate being furnished, arbitral dispute does not survive which is to be sent to arbitration, each of the respondent contractor approached the High Court by filing an application under Section 11(6) of the Act for appointment of an arbitrator for settling their disputes/differences arising from the terms of contract as agreed between the parties.

29. The thrust of the learned counsel for the appellants that submission of a no claim certificate furnished by each of the respondent/contractor takes

away the right for settlement of dispute/difference arising in terms of the agreement to be examined by the arbitrator invoking Clause 64(3) of the conditions of the contract. The controversy presented before us is that whether after furnishing of no claim certificate and the receipt of payment of final bills as submitted by the contractor, still any arbitral dispute subsists between the parties or the contract stands discharged.

13. On the contrary, the decision relied on by the Arbitral Tribunal in Harsha

Constructions vs. Union of India and Others (2014) 9 SCC 246, dealt with

"rate of an extra work not in the schedule to contract". (Clause 39). The

point being that a clear case must be made out for excepting or

excluding the claim within the four corners of "excepted matters".

14. In SBI General Insurance Co. Ltd. vs. Krish Spinning 2024 SCC Online SC

1754, while adjudicating whether the execution of a discharge voucher

towards the full and final settlement between the parties would operate

as a bar to invoke arbitration it was held as follows:

"40. A contract between parties can come to an end by the performance thereof by both the parties, that is, by the fulfilment of all the obligations in terms of the original contract. This is referred to as discharge by performance. Alternatively, the contract may also be discharged by substitution of certain new obligations in place of the obligations contained in the original contract, and subsequent performance of the substituted obligations. The substituted obligations are referred to as 'accord' and the discharge of the substituted obligations is referred to as 'satisfaction'. It is referred to as discharge by "accord and satisfaction" or by "full and final settlement" in common parlance.

45. To answer the aforesaid contention of the appellant, the question that needs to be considered is whether the "full and final settlement" of claims arising under a contract, is by itself sufficient to preclude any future arbitration in respect of such settled claims?

47. However, whether there has been a discharge of contract or not is a mixed question of law and fact, and if any dispute arises as to whether a contract has been discharged or not, such a dispute is arbitrable as per the mechanism prescribed under the arbitration agreement contained in the underlying contract."

15.The decisions in Ambica Construction vs. UOI, (2006) 13 SCC 475 and SBI

General Insurance v. Krish Spinning, (2024) SCC OnLine SC 1754 hold

that if there was any scope for enquiring into whether the NCC or

discharge voucher had been furnished under duress or coercion, then

irrespective of the merits of the challenge, the dispute had to be referred

to arbitration.

16. In a recent decision, Union of India through Divisional Engineer-I Northern

Railway vs. B.S. Sangwan (2024) SCC OnLine Del 6734, the issue raised

related to the validity and effect of a 'No Claim Certificate'. After reviewing

a number of authorities , the Court held as follows:

"80. Thus, the thread that runs through the above decisions is that submission or tendering of a final discharge voucher, or a no claim certificate, by the contractor to the employer, is not determinative of the dispute between them. It is always open to the contractor to establish that the discharge voucher or NCC was provided under duress, coercion or economic compulsion. It is only where no such factors exist and the discharge voucher, or NCC, is found to have been tendered voluntarily that the contractor would not be permitted to resile therefrom and raise a belated claim. The Court - or the arbitrator - is required to take all factors into consideration while arriving at a decision as to whether the discharge voucher or NCC had, or had not, been voluntarily tendered. While examining the aspect of economic duress, the Court, or the Arbitrator, can take into account the fact that the bills of the contractor may have remained unpaid, or that the payment, which was certified by the contractor as being in full and final settlement of his claims, was actually made after the NCC was issued. Such factors would go to indicate that the NCC was not voluntarily tendered."

17. In the above background, the finding of the Arbitral Tribunal that the

entire claim of the petitioner fell within the category of an excepted

matter on the ground that a No-Claim Certificate had been signed and

filed by the petitioner was a mixed question of fact and law and required

further examination. The issue being whether on the basis of the facts

before the Arbitral Tribunal a case of duress had been made out under

which the No Claim Certificate was furnished or not? This was not an

aspect which should have been summarily rejected without an

application and without granting an opportunity to the petitioner to

controvert the specific question of jurisdiction i.e. whether its claim was

barred on the ground that the petitioner had executed a No Claim

Certificate or not. The impugned order is absolutely silent on this plea.

Admittedly, the merits of the claim had not been adverted to. The

question of duress which had been raised by the petitioner also required

examination. The validity of the No Claim Certificate was specifically

raised as an issue in the Statement of Claim. [National Insurance Co. Ltd

vs Boghara Polyfab, 2008 SCC Online SC 1422.] Consequently, regardless

of the merits or demerits of the plea of coercion, the Arbitral Tribunal

was bound to at least to consider the aspect as to whether there was any

coercion or not. [Ambica Construction vs. Union of India (2006) 13 SCC

475]. The finding that this aspect could only have been adjudicated by

the Civil Court and is not arbitrable is erroneous and unsustainable. The

fact that the claim raised was not in respect of the measured works has

also not been given any weightage at all by the Arbitral Tribunal.

Similarly, whether the claim for GST dues raised by the petitioner was

one of the items covered by the No Claim Certificate in terms of clause

43(c) of the General Conditions of Contract has not even been adverted

to.

18. In the above facts and circumstances, the mere execution of a No Claim

Certificate by the petitioner was not per se determinative of whether

disputes raised were an excepted matter or not. With the greatest

respect, the suo motu exercise taken by the Arbitral Tribunal to

summarily decide whether the disputes involved fell within the category

of excepted matters required a judicial determination and after

consideration of the evidence. In such circumstances, the impugned

order is ex facie perverse and is set aside.

19. There shall be an order in terms of prayers (a) and (b) of the Notice of

Motion. With the above directions, AO-COM/14/2024 stands allowed.

20. The connected application being IA No. GA-COM/1/2024 also stands

disposed of as infructuous.

(RAVI KRISHAN KAPUR, J.)

Arsad, AR(CR)

 
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