Citation : 2025 Latest Caselaw 2767 Cal/2
Judgement Date : 24 September, 2025
2025:CHC-OS:198
IN THE HIGH COURT AT CALCUTTA
ORDINARY ORIGINAL CIVIL JURISDICTION
COMMERCIAL DIVISION
ORIGINAL SIDE
(ASSIGNED MATTERS)
Present:
The Hon'ble Justice Ajay Kumar Gupta
EC/231/2021
INDIA MEDIA SERVICES PRIVATE LIMITED
VS
SBPL INFRASTRUCTURE LIMITED
WITH
EC/255/2022
IA NO: GA/1/2022
SBPL INFRASTRUCTURE LIMITED
VS
INDIA MEDIA SERVICES PVT LTD.
WITH
AP-COM/191/2024
IA NO: GA/1/2023
INDIA MEDIA SERVICES PRIVATE LIMITED
VS
SBPL INFRASTRUCTURE LIMITED
For India Media : Mr. Krishnaraj Thaker, Ld.Sr.Adv.
Services Pvt. Ltd. Mr. Pradeep Sancheti, Adv.
Mr. Dhruv Chanda, Adv.
Mr. Aurin Chakraborty, Adv.
Ms. Trisha Lahiri, Adv.
2
2025:CHC-OS:198
For SBPL Infrastructure Ltd. : Mr. Ratnanko Banerji, Ld. Sr. Adv.
Mr. G. Khaitan, Adv.
Mr. Jishnu Chowdhury, Adv.
Mr. Ratul Das, Adv.
Mr. Srinjoy Bhattacharya, Adv.
Reserved on : 30.07.2025
Judgment on : 24.09.2025
Ajay Kumar Gupta, J:
1. The application being A.P. No. 54 of 2021, renumbered as AP-
COM/191/2024 is filed by petitioner, India Media Services Private Limited
(IMSPL) under Section 34 of the Arbitration & Conciliation Act, 1996 (in
short 'the Act of 1996') praying for setting aside an Award dated October
27, 2020 published by Sole Arbitrator (hereinafter referred to as 'the
Arbitrator').
2. G.A. 1 of 2023 in AP-COM/191/2024 is filed by the petitioner, praying to
adduce additional evidence. G.A. 1 of 2022 in EC/255/2022 is filed by
Petitioner praying for an order for dismissal/rejection of the execution
proceeding filed by the respondent (SBPL Infrastructure Limited) and/or
alternatively, stay of the execution of the Award dated 27 th October, 2020.
The Petitioner alleged that the impugned Award is illegal, void, non-est
and unenforceable until pendency of A.P. No.422 of 2021.
3. It would be relevant to mention here that the petitioner has filed an
application under Section 14 of the Act of 1996, being A.P. No.422 of
3
2025:CHC-OS:198
2021, before the Hon'ble High Court, praying for a declaration that the
mandate of the Learned Arbitrator stood terminated on August,31, 2020,
but the Award was made and published on the aforesaid date i.e., 27 th
October, 2020. AP No.422 is pending for adjudication.
4. Execution case being EC 255 of 2022 has been preferred by the
Respondent, praying for execution of the Award dated October 27, 2020,
made and published by the Arbitrator. Another Execution case has been
preferred by the Petitioner, being EC 231 of 2021, seeking leave to
examine the respondent through its officers in accordance with Order XXI
of the Code of Civil Procedure, 1908, together with the prayer mentioned
in Column 10 of the Execution petition.
5. All the applications are being heard analogously with the consent of the
parties, and are being taken up for consideration and disposal by passing
a common judgment, for the sake of convenience and to avoid repetition.
THE AWARD:
6. By the impugned Award, the Sole Arbitrator allowed the Counterclaim
filed by the Respondent for Specific Performance of the Nomination
Agreement, by directing the Petitioner/Claimant to execute a sale deed in
favour of the Respondent within two months from the date of receipt of
the Award in respect of the property mentioned in the First Schedule
(Schedule Property) of the Nomination Agreement as hereunder:
"Property known as Indian Express Building, bearing Municipal Nos.
1-2-528 to 1-2-591, Lower Tank Bund Road, Hyderabad - 560029,
4
2025:CHC-OS:198
under Town Survey Nos.6/1, 6/2 and 6/3, Block-A, Ward-55, Gagan
Mahal Village, Musheerabad Taluka, Himayatnagar Mandal,
Hyderabad District, admeasuring 4.844 Acres equivalent to
23,466.56 sq.yards equivalent to 19,601.32 sq. meters with all
structures standing thereon, delineated on the Plan annexed hereto
and bordered in color Red thereon and butted and bounded as
follows:
North : Domalguda Road
East : Pranavanand Vidyalaya and Cement Road
South : Masjid and small shops of neighbours
West : Lower Tank Bund Road"
7. It was further directed that the petitioner/claimant would accept the
balance sum of Rs. 14 crores from the Respondent. The Respondent had
already paid Rs. 1 crore as Earnest Money. Although the said amount (1
crore) had been returned by the Claimant by a cheque dated 25th March,
2009, the Respondent has not encashed the same, and thus, the amount
is still lying in the account of the Claimant.
8. The Claimant was also directed to convey its Bank Account number to the
Respondent within 45 days from the date of receipt of the Award by speed
post at the registered address of the Respondent, and the Respondent
would deposit the said amount in the Bank Account of the Claimant
within one week from the date of Receipt of the bank account number
from the Claimant by RTGS. The Interim order passed by the Hon'ble High
Court at Calcutta on an application under Section 9 of the Arbitration and
5
2025:CHC-OS:198
Conciliation Act, 1996, which is now subsisting, would continue till the
execution of the Deed in favour of the Respondent by the petitioner.
9. The Arbitrator allowed the Counterclaim lodged by the Respondent with
costs assessed at Rs. 8,15,73,616/-(Rupees Eight Crore Fifteen Lakh
Seventy-three Thousand Six hundred and sixteen only), payable by the
petitioner, with interest at the rate of 18% per annum, from the date of
Award till actual payment, in terms of Section 31(6)(b) the Arbitration and
Conciliation Act, 1996 as it stood before the amendment introduced by
the Amending Act of 2015 came into operation.
10. The Tribunal did not pass any separate order of costs in favour of the
petitioner for the dismissal of the Statement of Claim filed by the
Claimant/petitioner, as both the Claim and the Counterclaim were heard
together. The costs assessed by the Arbitrator are based on the ledger
copies, payment vouchers and the invoices separately sent by the parties,
while disclosing the statement of costs. The entire amount had been paid
by cheques, and the details of such costs have been furnished.
Consequently, the Tribunal did not find any reason to disbelieve the
veracity of the statements contained in the statement of account filed by
the parties.
FACTS OF THE CASE:
11. Originally, the disputes and differences arose out of a Nomination
Agreement dated 5th December, 2005, executed between Indian Media
2025:CHC-OS:198
Services Private Limited (IMSPL), the Petitioner herein, and SBPL
Infrastructure Limited, the Respondent herein. In the said Nomination
Agreement, the petitioner approached the respondent and offered to the
respondent to get the conveyance of the schedule property situated at
Lower Tank Bund Road, Hyderabad - 500 029, Block A Town Survey Nos.
6/1, 6/2 & 6/3, Ward No. 55, Gagan Mahal Village, Mursheerabad
Taluka, Himayatnagar Mandal, Hyderabad (earlier known as Rose Biscuit
Factory) measuring 4,844 acres (23,466.56 sq. yards) (hereinafter referred
to as the "the said Property"), in favour of the respondent upon payment of
full and final consideration amount of Rs. 15 crores. The payment of the
agreed consideration of Rs. 15 crores shall be paid by the
respondent/nominee to the petitioner/grantor in the following manner:
a) A sum of Rs. 1 Crore simultaneously with the execution of
nomination agreement.
b) On the day when the conveyance is executed, the balance of the
consideration amount, Rs. 14 crores.
12. According to the Petitioner, the facts that led to the institution of the
instant application under section 34 of the Arbitration and Conciliation
Act, EC 231 of 2021 and EC 255 of 2022, respectively, are as follows: -
a. M-Real Corporation, Finland (part of Metsälitto Cooperative), supplied
newsprint to Express Publications (Madurai) Ltd through its agents in
India and Singapore. To streamline operations in India, M-Real
2025:CHC-OS:198
incorporated two subsidiaries- India Media Services Pvt. Ltd. and M-
Real India Pvt. Limited, both wholly and beneficially owned by M-Real.
b. Express Madurai defaulted on newsprint payments amounting to Rs.
21.1 crores. To settle the dues, Express Madurai entered into an
agreement for sale of property in favour of the Petitioner.
c. In 2002, Price and Pierce (a subsidiary) formally assigned all
outstanding invoices to the petitioner. When Express Madurai refused
to execute conveyance, the Petitioner, filed C.S. no. 486 of 2002 in the
Calcutta High Court against Express Madurai and others for recovery
of the amount outstanding under the various invoices. By the order
dated 14th February 2003 made in GA Nos. 4200 and 4203 of 2002 in
connection with CS No. 486 of 2002, this Hon'ble High Court
restrained Express Madurai from selling, transferring, alienating and
or encumbering several properties including the property at
Hyderabad.
d. After negotiations, Express Madurai agreed to honour its obligations
under the sale agreement. The compromise decree dated 17 th March
2004 required Express Madurai to register conveyance of the
Hyderabad property in favour of the petitioner, against payment of
21.1 crores to Price and Pierce, but it once again failed to comply.
e. The petitioner filed Execution Case no. 8 of 2005 for auction sale of
the property, but the High Court dismissed the application on 21 st
2025:CHC-OS:198
November 2005, leaving the Petitioner without an effective remedy at
that stage.
f. Subsequently, Mr. G. S. Gupta, Managing Director of the respondent,
offered to use his connections to resolve the dispute.
g. On 5th December, 2005, the Petitioner entered into a Nomination
Agreement, allowing the respondent to secure conveyance from
Express Madurai in exchange for Rs. 15 crores payable to the
Petitioner. Petitioner received earnest money of Rs. 1 crore at the time
of execution of Nomination Agreement, but they resisted, filing an
application (G.A. 3995/2005) to vary the decree and discharge itself
from property transfer obligations.
h. The respondent failed to convince Express Madurai to comply; hence,
the Petitioner filed Execution Case no. 1 of 2006. On 18 th May, 2007,
the High Court ordered Express Madurai to execute the conveyance
and hand over possession.
i. The Petitioner terminated the Nomination Agreement in November
2007, offering to refund the 1 crore deposited by the Respondent.
However, in May the following year, having received no response, the
Petitioner forfeited the deposit.
j. The respondent, meanwhile, explored alternative deals, negotiating
with DLF for partial equity, proposing joint development, and even
suggesting new agreements, but all fell through.
2025:CHC-OS:198
k. Express Madurai tried to rescind the 2004 compromise decree in GA
1349 of 2008. The Hon'ble Supreme Court dismissed its SLP on 7 th
April 2008. The High Court dismissed recission attempts on 30 th July
2008, which was upheld by the Division Bench on 17 th December
2009.
l. The conveyance was ultimately executed in favour of the Petitioner,
with Indian Express Newspapers (Bombay) Ltd. as a confirming party.
The Respondent assisted in registration formalities but continued to
make new proposals (joint development, hotel project), all of which
were rejected. On 13th October 2011, for the first time, the respondent
attempted to revive and enforce the already-terminated Nomination
Agreement, despite its expiry and legal inoperability.
13. Based on these facts, in October 2011, the petitioner invoked the
arbitration agreement, and the previous Arbitrator, Hon'ble Justice U.C.
Banerjee (Retd.), entered, upon reference in November 2011. The
statement of claim was filed by the petitioner on 22 nd November, 2011,
praying for the following reliefs:
"25.01. A declaration that the Nomination Agreement dated 5th December 2005 is null and void, non-est and/or incapable of performance.
25.02. A declaration that the Nomination Agreement has stood terminated and/or repudiated and/or is no longer valid or subsisting.
2025:CHC-OS:198
25.03. A declaration that the Nomination Agreement dated 5 th December, 2005 is not specifically enforceable at the instance of the Respondent.
25.04. Delivery up and cancellation of the Nomination Agreement dated 5th December, 2005 which has stood terminated and/or repudiated and/or is no longer valid or subsisting.
25.05. Injunction restraining the Respondent, its servant, agents and men from taking any step or further steps in connection with or pursuant to or in respect of the Nomination Agreement dated 5th December, 2005.
25.06. Such further order as the Learned Arbitrator may deem fit and proper in the nature and circumstances of the case.
25.07. Costs and Expenses, including legal costs and interest thereupon."
14. The respondent contested the claim application by filing a statement of
defence and counterclaim on 07.12.2011. A rejoinder was filed by the
Respondent on 24.12.2011.
15. The respondent, in the counterclaim, has prayed for relief of specific
Performance of the Nomination agreement and other consequential reliefs,
and subsequently, by way of amendment, has added the prayer of
damages. The prayer after amendment is set out herein below:
"The respondent claims-
a) An award for specific performance of the Nomination Agreement dated 5th December, 2005 and/or the object thereof,
2025:CHC-OS:198
that is to cause the subject property to be transferred to the respondent, in the following manner:
i) Transfer of the subject property by the claimant to the respondent by execution of a Conveyance Deed against payment of the consideration amount as specified in the Nomination Agreement.
ii) By transfer of the entire share capital of the claimant by its existing share-holders to the respondent or its nominees at and for the agreed consideration mentioned in the Nomination Agreement, such that the respondent and/or its nominee become the absolute owner of all the assets and properties of the claimant, by virtue of its 100% share holding and control of the claimant Company.
iii) In the alternative and only if the consideration amount as specified in the Nomination Agreement is not accepted by the Learned Arbitrator, then the consideration amount for both (a) or (b) be increased to Rs. 27,00,00,000.00, in place and stead of that mentioned in the Nomination Agreement.
iv) Handing over of vacant and peaceful possession of the subject property by the claimant to the respondent.
v) Execution of all other documents that the respondent may require the claimant and/or its management to execute, for completing the transfer of the subject property to the respondent and for ensuring the
2025:CHC-OS:198
peaceful possession and occupation of the subject property by the respondent;
b) If the claimant fails and/or refuses to specifically perform the said agreement in terms of prayer (a) above, a person be authorized by the Learned arbitrator and do all things needful in terms of prayer (a) above on behalf of the claimant:
c) Mandatory injunction directing the claimant to do the following:
i) Transfer of the subject property by the claimant to the respondent by execution of a Conveyance Deed against payment of the consideration amount as specified in the Nomination Agreement.
ii) Alternatively transfer of the entire share capital of the claimant by its existing share-holders to the respondent or its nominees at and for the agreed consideration mentioned in the Nomination Agreement, such that the respondent and/or its nominee become the absolute owner of all the assets and properties of the claimant, by virtue of its 100% share holding and control of the claimant Company.
iii) In the alternative and only if the consideration amount as specified in the Nomination Agreement is not accepted by the Learned Arbitrator, then the consideration amount for both (a) or (b) be increased to Rs. 27,00,00,000.00, in place and stead of that mentioned in the Nomination Agreement.
2025:CHC-OS:198
iv) Handing over of vacant and peaceful possession of the subject property by the claimant to the respondent.
v) Execution of all other documents that the respondent may require the claimant and/or its management to execute, for completing the transfer of the subject property to the respondent and for ensuring the peaceful possession and occupation of the subject property by the respondent;
d) Declaration that the respondent has become or deemed to have become the absolute owner of the subject property;
e) Declaration that the claimant is holding the subject property for and on behalf of the respondent and is under an obligation to cause transfer of the property to the respondent;
ee) An award for a sum of Rs. 992.47 and further award as per paragraph 22B above, in the alternative, an enquiry into damages and upon such enquiry being made, an award in terms thereof.
eee) Interim interest and Interest on award @ 18% per annum.
f) Receiver;
g) Injunction;
h) Attachment;
i) Cost
j) Such further and/or other relief."
2025:CHC-OS:198
16. The Arbitration Agreement fixed a time for making the award by the
Learned Arbitrator, which had expired, and his mandate stood
terminated. None of the parties applied for an extension.
17. On 11th April 2012, the respondent applied for nomination of an
Arbitrator under Section 11 & 15 of the Arbitration and Conciliation Act,
1996, and the Hon'ble High Court at Calcutta, by an order dated
20.07.2016, appointed Justice Jayanta Kumar Biswas (Retd.) as another
Sole Arbitrator.
18. Before the said Arbitrator, Justice Jayanta Kumar Biswas (Retd.), the
pleadings filed earlier were directed to be treated as pleadings being duly
filed. After the Tribunal was reconstituted in 2016, there were further
directions to update the pleadings, as the respondent made an application
to amend the counterclaim. The amended counterclaim was filed on 30 th
August, 2016. Additional and further defence was filed on 5 th September,
2016, to which a further sur rejoinder was filed by the respondent on 12 th
September, 2016.
19. The issues, framed by the former Sole Arbitrator based on the statement
of claim and counterclaim of the parties in the arbitration proceedings,
are as follows: -
i. Is the Nomination Agreement dated 5th December, 2005 valid?
ii. Is the Arbitration Agreement recorded in Clause 12 of the
Nomination Agreement valid?
2025:CHC-OS:198
iii. Are the disputes between the parties arbitrable?
iv. Did IMS (the claimant) serve notice or intimate SBPL
(Respondent/Nominee) for execution the Conveyance? Can the
provisions of clause 10 of the Nomination Agreement be invoked or
the contract terminated or can both be done in the absence of
such a notice?
v. Was the Nomination Agreement frustrated? If not did the
Nomination Agreement expire on January 4, 2006, if not on March
4, 2006?
vi. If the Issue No. 5 is answered in negative, was the Nomination
Agreement cancelled on November 27, 2007?
vii. Did the SBPL (The Respondent) become absolute owner of the
property under the Nomination Agreement subject to payment
according to the Agreement?
viii. Did IMS discharge its obligation under the Nomination Agreement?
ix. Is the counter claim of SBPL (the Respondent) or any part thereof
maintainable, or does the counter claim arise out of the
Nomination Agreement dated 5th December, 2005?
x. Is SBPL (The Respondent) stepped from enforcing the Nomination
Agreement? Is the cause of action of SBPL (The Respondent) under
the Nomination Agreement dated December 5, 2005 barred by the
Principles of Waiver, Acquiescence or Principles analogous thereto?
2025:CHC-OS:198
xi. Is the cause of action of SBPL (The Respondent) for the counter
claim barred by Laws of Limitation or any other law or both?
xii. Is the Nomination Agreement dated December 5, 2005 specifically
enforceable?
xiii. Did SBPL (The Respondent) discharge its obligation under the
Nomination Agreement?
xiv. Is SBPL (The Respondent) entitled to any relief claimed in the
counterclaim?
xv. What reliefs?
PROCEEDING BEFORE THE ARBITRATOR AND PROCEEDING OF
SECTION 9 OF THE ACT,1996.
20. The Petitioner examined two witnesses whose evidence was taken on
record by the Arbitrator, Justice Jayanta Kumar Biswas (Retd.). The
respondent's sole witness was examined before the Arbitrator. Thereafter,
the final argument commenced on 31st March, 2019. After three sittings of
oral argument, the respondent addressed a letter to the sole Arbitrator,
calling upon him to recuse himself on certain allegations. By an order
dated 3rd April, 2019, the Sole Arbitrator rejected all the charges levelled
against him, stating that all the charges had been wrongfully levelled
against him. He invalidated the charges. The Arbitrator, however, recused
himself from the arbitration proceeding by an order dated 3 rd April, 2019.
2025:CHC-OS:198
21. In the interregnum, the Respondent had filed an application under
Section 9 of the Arbitration and Conciliation Act, 1996 before the Hon'ble
High Court at Calcutta, which was dismissed by a judgment and order
dated 03.05.2013 by the Hon'ble Single Bench, on the ground of lack of
territorial jurisdiction, as the said property was situated at Hyderabad,
outside the jurisdiction of the Hon'ble High Court at Calcutta.
22. Consequently, the Respondent preferred an appeal being APO no.170 of
2013 after being aggrieved by and dissatisfied with the judgment and
order dated 03.05.2013 before the Division Bench, contending therein
that it had given up any relief towards title and possession in respect of
the said property in the Section 9 application proceeding, which led the
Hon'ble High Court to have jurisdiction to try and determine the
proceeding.
23. The Hon'ble High Court, after hearing, recorded the Respondent's
contention not to claim possession of the said property and requested the
Learned Trial Court to dispose of the said application. By an order dated
20th July, 2016, the Learned Single Judge of the Hon'ble Calcutta High
Court allowed the Section 9 application filed by the Respondent. However,
in the appeal preferred from the judgment and order dated 20 th July,
2016, the petitioner again pointed out that in the Section 9 application,
the Respondent had not given up the title of the said property. The said
2025:CHC-OS:198
Appeal is pending. The respondent gave an undertaking, stating that they
would not seek possession or title in the arbitral proceedings.
24. In course of hearing of G.A. 3862 of 2014, seeking review arising out of
A.P.O. 170 of 2013, and G.A. 364 of 2014, the Respondent pointed out
that it had undertaken that it would not claim title or possession of the
said property in the arbitral reference but were misleading the arbitral
tribunal as to the scope of the Undertaking given to the Hon'ble High
Court.
25. Accordingly, the respondent furnished an affidavit of its CEO, Mr. Manoj
Sharma, giving up possession or title to the property, which was accepted
by the Hon'ble High Court. This was recorded in the order of the Court
dated 18th February, 2020. The respondent had filed an affidavit dated
17th February, 2020, whereby it could not seek any relief for taking over
title and possession of the property.
26. The Respondent filed another application under sections 11 & 15 of the
Arbitration and Conciliation Act, 1996, before this Hon'ble High Court. By
an order dated 28th January, 2020, a new sole Arbitrator, namely, Justice
Bhaskar Bhattacharya (Retd.), was appointed, and the Hon'ble Court
directed that the award should be made and published by the end of
August 2020.
27. Justice Bhaskar Bhattacharya (Retd.), the newly appointed Arbitrator,
entered upon reference. It was decided with the consent of the parties that
2025:CHC-OS:198
the new Arbitrator will proceed with the arbitration proceedings on the
basis of the pleadings already filed and the evidence already adduced.
Thus, only arguments were required to be made before the newly
appointed sole Arbitrator.
28. The Learned Arbitrator made and published the award on 27 th October,
2020 after considering the arguments, materials facts, and documents
produced before the arbitral proceedings. All claims of the petitioner were
rejected, and the claim for specific performance of the nomination
agreement dated 5th December, 2005 was allowed together with costs as
aforesaid.
ARGUMENTS AND SUBMISSION ON BEHALF OF THE PETITIONER:
29. Learned Sr. Counsel, Mr. Krishnaraj Thaker, appearing on behalf of the
Petitioner/Award debtor, has vehemently argued and further put forward
the following submissions: -
a. Disputes are non-arbitrable on account of the Nomination Agreement
being vitiated by perpetration of fraud, bribery and criminal offences
by respondent. The Tribunals wrongful refusal to consider and mark
the transcription of the officials of the High Court at Calcutta render
the Award as vitiated by Sections 28(1)(a), 34(2)(a)(iii), 34(2)(a)(iv),
34(2)(b)(ii) r/w Expl. 1(ii), 1(iii) and 34(2A) of the 1996 Act.
b. The Tribunal's findings on the cause of action of the Respondent in
filing counter claim is not being barred by the law of Limitation render
2025:CHC-OS:198
the Award as vitiated by Sections 28(1)(a), 34(2)(a)(iii), 34(2)(a)(iv),
34(2)(b)(ii) r/w Expl. 1(ii), 1(iii) and 34(2A) of the 1996 Act.
c. The Tribunal's findings on the Nomination Agreement are beyond the
scope and domain of the Learned Arbitrator to interpret the same as
an Agreement for Sale and failure to consider the refusal of Hon'ble
High Court to grant consent to Nomination was the end of Nomination
Agreement render the Award vitiated by Sections, 34(2)(a)(iii),
34(2)(a)(iv) 34(2)(a)(v) 34(2)(b)(ii) r/w Expl. 1(ii), 1(iii) and 34(2A) of the
1996 Act.
d. The principles of natural justice were violated by the Tribunal as it
was decided principles of law although not argued or raised by either
parties and further incorrectly placed on reliance on various
judgements /judicial precedents, new points of law and other material
without putting the parties to notice and behind the back of Petitioner
are render the Award liable to be set aside under Sections 34(2)(a)(iii),
34(2)(a)(iv), 34(2)(b)(ii) r/w Expl. 1(iii) and 34(2A) of the 1996 Act.
e. The Tribunal failure to consider and/or deal with the evidence, both
oral and documentary evidence as well as ignored the contentions and
arguments made by the petitioner and judgments cited by the
Respondent in the course of arguments have no manner of application
renders the Award liable to be set aside for violating Sections
34(2)(b)(ii) r/w Expl. 1 (iii) and 34(2A) of the 1996 Act.
2025:CHC-OS:198
f. The Tribunal's failure to consider the subsequently Respondent's offer
and intention to purchase 100% of the equity of the Petitioner proving
that the Agreement was frustrated and/or had ended, rendering the
Award vitiated by Sections 34(2)(b)(ii) r/w Expl. 1(iii) and 34(2A) of the
1996 Act.
g. The Tribunal's findings on the first pure question of law, that the
amendments to the Specific Relief Act 1963 are retrospective in nature
and the Tribunal could accordingly not exercise discretion in awarding
specific relief, render the Award vitiated by Sections 34(2)(a)(iii),
34(2)(a)(iv), 34(2)(b)(ii) r/w Expl. 1(ii), 1(iii) and 34(2A) of the 1996 Act.
h. The Tribunal's findings on the second pure question of law, that even
in the absence of a declaration to set aside the notice of termination a
prayer for specific relief is maintainable render the Award vitiated by
Sections 34(2)(a)(iii), 34(2)(a)(iv), 34(2)(b)(ii) r/w Expl. 1(ii), 1(iii) and
34(2A) of the 1996 Act.
i. The Tribunal's findings on the third pure question of law, that the
Undertaking given to the Hon'ble High Court by the Respondents, not
to claim title or possession, was not violated by obtaining by award for
conveyance of the subject property render the Award vitiated by
Sections 28(1)(a), 34(2)(a)(iii), 34(2)(a)(iv), 34(2)(b)(ii) r/w Expl. 1(ii),
1(iii) and 34(2A) of the 1996 Act.
2025:CHC-OS:198
j. The Tribunals Award costs in favour the respondent render the Award
as vitiated by Sections 34(2)(a)(v), 34(2)(b)(ii) r/w Expl. 1(ii), 1(iii) and
34(2A) of the 1996 Act.
k. The Tribunal had become Functus Officio on 31.8.2020, and thus the
writing and publishing of the Award on 27.10.2020 is not an Award
and it ought to be set aside under Sections 34(2)(a)(v) and 34 (2A) of
the 1996 Act.
ARGUMENTS AND SUBMISSION ON BEHALF OF THE RESPONDENT:
30. Learned Sr. Counsel, Mr. Banerjee, appearing on behalf of the
respondent/award holder, has vehemently argued and opposed the prayer
of the Petitioner. He further put forward the following submissions: -
a. The scope of an application for setting aside an award under section
34 of the Arbitration & Conciliation Act, 1996, is very limited. The
court cannot look into an Award like an appellate court. The Award
Debtor has to satisfy the grounds stipulated in section 34(2)(a) or (c) of
the Arbitration and Conciliation Act.
b. An award should not be set aside by reason that there can be another
plausible view or interpretation of the contractual terms and
conditions stipulated in the Nomination Agreement or by reason of the
Court's appreciation of evidence or re-appreciation of factual findings
arrived at by the Learned Arbitrator.
2025:CHC-OS:198
c. An award can be set aside only on the ground of perversity of a finding
in an award or on total non-consideration of any material evidence as
has been held in the ratio of the decision of the Hon'ble Supreme
Court.
d. An award is a well-reasoned based on consideration and analysis of
the factual issues raised by petitioner, particularly, the issue of
interpretation of the Nomination Agreement being an Agreement for
Sale.
e. The issue regarding the allegation of a bribe to Mr. Kaj Appelberg in
the matter of entering into an agreement on 5th December, 2005 is
denied, and it is further submitted that it is a totally false and
fabricated allegation. The allegation could not have been proved before
the Learned Arbitrator; rather, the alleged tape recording or tape-
recording transcription was subsequently withdrawn by the Petitioner
and the same was recorded in minutes in 72 meetings.
31. The learned Sr. Counsel has relied upon the following decisions and the
ratios of such decisions to bolster his aforesaid contention are as follows: -
i. Consolidated Construction Consortium Limited VS. Software Technology Parks of India1 particularly in paragraph no. 23 thereof;
2025 SCC Online SC 956
2025:CHC-OS:198
ii. National Highways Authority of India vs. Hindustan Construction Company Limited 2 particularly in paragraph nos. 16 to 18 thereof;
iii. Punjab State Civil Supplies Corporation Limited & Anr.
Vs. Sanman Rice Mills & Ors.3 Particularly in paragraph nos. 10, 11, 15 and 20 to 23 thereof;
iv. UHL Power Company Limited vs. State of Himachal Pradesh4 particularly in paragraph nos. 15, 16, 18 and 22 thereof;
v. Birla Education Trust & Ors. Vs. Birla Corporation Limited & Ors.5 Particularly in paragraph no. 21 thereof;
vi. Siddamsetty Infra Projects Private Limited Vs. Katta Sujatha Reddy & Ors.6 Particularly in paragraph nos. 32 and 42 thereof;
vii. Hindustan Construction Company Limited Vs. Union of India7 particularly in paragraph no. 63 thereof;
viii. Gayatri Balasamy Vs. ISG Novasoft Technologies 8 particularly in paragraph nos. 32 to 49, 85 thereof.
POINTS/ISSUES ARE TO BE CONSIDERED:
32. Having heard the arguments and submissions advanced by the learned Sr
counsels representing the respective parties extensively and elaborately
and analysing the award and judgments referred on behalf of the parties,
this court finds that the following issues are revolved around in the
present case and are required to be addressed by this court one by one, to
2 (2024) 6 SCC 809 3 2024 SCC Online SC 2632 4 (2022) 4 SCC 116 5 2013 SCC OnLine Cal 8765
2024 SCC OnLine SC 3214
(2020) 17 SCC 324
2025 SCC OnLine SC 986
2025:CHC-OS:198
resolve the disputes between the parties. The issues framed by this court
are as under:
I. Whether the nomination agreement would be vitiated or award can
be set aside on allegation that the respondent committed fraud,
bribery and criminal offence upon the petitioner for having the
nomination agreement executed by paying Rs. 1 crore to Mr.
Appelberg?
II. Whether the counterclaim filed by the respondent (SBPL) is barred
by the laws of limitation?
III. Whether the Arbitrator has the power to interpret the clauses of the
nomination agreement in different manner other than the specific
averments?
IV. Whether the respondent (SBPL) is entitled to relief on account of the
undertaking given to court that the respondent would not claim title
and possession of the property in question involved in relation to
the arbitration proceedings?
V. Whether the arbitrator Violated the principal of natural justice by
not allowing to controvert the cited judgements/judicial precedents
relied upon by the arbitrator behind the back of the petitioner
(IMSPL)?
2025:CHC-OS:198
VI. Whether the arbitrator ignored the material evidence place at the
time of proceeding or not considered while coming to a final decision
in favour of the respondent?
VII. Whether the arbitrator had discussed pure question of law in
accordance with law or violated the same?
VIII. Whether the arbitrator has power to award costs in favour of the
respondent without having evidence?
DISCUSSION, ANALYSIS AND CONCLUSION OF THE COURT:
33. Before dealing with, and entering into the merits of the case, it would be
appropriate to consider first the nature and scope of Section 34 of the
Arbitration and Conciliation Act, 1996 (in short, 'the said Act'). Therefore,
it is essential to bring on record the views of the Hon'ble Supreme Court
in the case of: -
(i) Consolidated Construction Consortium Limited (supra), the
Hon'ble Supreme Court held that Section 34 of the Arbitration and
Conciliation Act is not appellate in nature; an award may be set aside
only on the limited grounds in Section 34(2)/ (2A). Courts cannot
interfere merely because the award is illegal or erroneous in law if that
requires reappraisal of evidence, and where two views are possible, the
arbitrator's view must ordinarily prevail. Paragraph 23 and 24 are as
under: -
2025:CHC-OS:198
23. Scope of Section 34 of the 1996 Act is now well crystallized by a plethora of judgments of this Court. Section 34 is not in the nature of an appellate provision. It provides for setting aside an arbitral award that too only on very limited grounds i.e. as those contained in sub-sections (2) and (2A) of Section 34. It is the only remedy for setting aside an arbitral award. An arbitral award is not liable to be interfered with only on the ground that the award is illegal or is erroneous in law which would require re-appraisal of the evidence adduced before the arbitral tribunal. If two views are possible, there is no scope for the court to re-appraise the evidence and to take the view other than the one taken by the arbitrator. The view taken by the arbitral tribunal is ordinarily to be accepted and allowed to prevail. Thus, the scope of interference in arbitral matters is only confined to the extent envisaged under Section 34 of the Act. The court exercising powers under Section 34 has perforce to limit its jurisdiction within the four corners of Section 34. It cannot travel beyond Section 34. Thus, proceedings under Section 34 are summary in nature and not like a full-
fledged civil suit or a civil appeal. The award as such cannot be touched unless it is contrary to the substantive provisions of law or Section 34 of the 1996 Act or the terms of the agreement.
24. Therefore, the role of the court under Section 34 of the 1996 Act is clearly demarcated. It is a restrictive jurisdiction and has to be invoked in a conservative manner. The reason is that arbitral autonomy must be respected and judicial interference should remain minimal otherwise it will defeat the very object of the 1996 Act."
2025:CHC-OS:198
(ii) National Highways Authority of India (supra), the Hon'ble
Supreme Court held that the scope of interference under Section 34 of
the Arbitration and Conciliation Act, 1996 is limited, as the court does
not sit in appeal over the arbitrator's findings; if the arbitrator's view is
plausible, it need not be re-examined, and the interpretation of
contractual terms falls squarely within the domain of the arbitral
tribunal. Paragraphs 16 to 18 read as under: -
"16. Now, we turn to the issue of whether the claim for the construction of embankment forms part of the activity of clearing and grubbing and was not payable as embankment work. We may note here that two expert members of the Arbitral Tribunal held in favour of the respondent on this point, whereas the third member dissented. There cannot be any dispute that as far as the construction of the terms of a contract is concerned, it is for the Arbitral Tribunal to adjudicate upon. If, after considering the material on record, the Arbitral Tribunal takes a particular view on the interpretation of the contract, the Court under Section 34 does not sit in appeal over the findings of the arbitrator.
17. The Division Bench has adverted to the findings recorded by the two members of the Arbitral Tribunal. After considering the view taken by the Arbitral Tribunal, the High Court observed that the real controversy was whether the work of backfilling had been done and whether the said work was liable to be excluded from the work of the embankment construction by the respondent.
18. The Division Bench held that nothing is shown that indicates that the construction of the embankment can be said to have been done in a manner where the lower part of the embankment is
2025:CHC-OS:198
made only by carrying out the activity of backfilling. The High Court also noted that the appellant sought to make deductions after initially paying the amounts for the embankment. The Division Bench was right in holding that the majority opinion of technical persons need not be subjected to a relook, especially when the learned Single Judge had also agreed with the view taken by the Arbitral Tribunal. We have also perused the findings of the majority in the award. We find nothing perverse or illegal about it."
(iii) Punjab State Civil Supplies Corporation Limited (supra), the
Hon'ble Supreme Court held that the scope of judicial review under
Section 34 of the Arbitration and Conciliation Act, 1996 is strictly
confined to the grounds specified in the statute; where two views are
possible and the arbitrator has adopted one, the award cannot be set
aside, and interference is permissible only if the award is against the
public policy of India or conflicts with basic notions of morality and
justice, making court intervention virtually prohibited beyond the Act's
framework. Paragraphs 10, 11, 15 and 20 to 23 read as under: -
"10. Section 34 of the Act provides for getting an arbitral award set aside by moving an application in accordance with sub-Section (2) and sub-Section (3) of Section 34 of the Act which inter-
alia provide for the grounds on which an arbitral award is liable to be set aside. One of the main grounds for interference or setting aside an award is where the arbitral award is in conflict with the public policy of India i.e. if the award is induced or affected by fraud or corruption or is in contravention with the fundamental
2025:CHC-OS:198
policy of Indian law or it is in conflict with most basic notions of morality and justice. A plain reading of Section 34 reveals that the scope of interference by the court with the arbitral award under Section 34 is very limited and the court is not supposed to travel beyond the aforesaid scope to find out if the award is good or bad.
11. Section 37 of the Act provides for a forum of appeal inter- alia against the order setting aside or refusing to set aside an arbitral award under Section 34 of the Act. The scope of appeal is naturally akin to and limited to the grounds enumerated under Section 34 of the Act.
15. In Dyna Technology Private Limited v. Crompton Greaves Limited5, the court observed as under:
"24. There is no dispute that Section 34 of the Arbitration Act limits a challenge to an award only on the grounds provided therein or as interpreted by various courts. We need to be cognizant of the fact that arbitral awards should not be interfered with in a casual and cavalier manner, unless the court comes to a conclusion that the perversity of the award goes to the root of the matter without there being a possibility of alternative interpretation which may sustain the arbitral award. Section 34 is different in its approach and cannot be equated with a normal appellate jurisdiction. The mandate under Section 34 is to respect the finality of the arbitral award and the party autonomy to get their dispute adjudicated by an alternative forum as provided under the law. If the courts were to interfere with the arbitral award in the usual course on factual aspects, then the commercial wisdom behind opting for alternate dispute resolution would stand frustrated.
25. Moreover, umpteen number of judgments of this Court have categorically held that the courts should not interfere with an award merely because an alternative view on facts and interpretation of contract exists. The courts need to be cautious and should defer to the view taken by the Arbitral Tribunal even if
2025:CHC-OS:198
the reasoning provided in the award is implied unless such award portrays perversity unpardonable under Section 34 of the Arbitration Act."
20. In view of the above position in law on the subject, the scope of the intervention of the court in arbitral matters is virtually prohibited, if not absolutely barred and that the interference is confined only to the extent envisaged under Section 34 of the Act. The appellate power of Section 37 of the Act is limited within the domain of Section 34 of the Act. It is exercisable only to find out if the court, exercising power under Section 34 of the Act, has acted within its limits as prescribed thereunder or has exceeded or failed to exercise the power so conferred. The Appellate Court has no authority of law to consider the matter in dispute before the arbitral tribunal on merits so as to find out as to whether the decision of the arbitral tribunal is right or wrong upon reappraisal of evidence as if it is sitting in an ordinary court of appeal. It is only where the court exercising power under Section 34 has failed to exercise its jurisdiction vested in it by Section 34 or has travelled beyond its jurisdiction that the appellate court can step in and set aside the order passed under Section 34 of the Act. Its power is more akin to that superintendence as is vested in civil courts while exercising revisionary powers. The arbitral award is not liable to be interfered unless a case for interference as set out in the earlier part of the decision, is made out. It cannot be disturbed only for the reason that instead of the view taken by the arbitral tribunal, the other view which is also a possible view is a better view according to the appellate court.
21. It must also be remembered that proceedings under Section 34 of the Act are summary in nature and are not like a full-fledged regular civil suit. Therefore, the scope of Section 37 of the Act is
2025:CHC-OS:198
much more summary in nature and not like an ordinary civil appeal. The award as such cannot be touched unless it is contrary to the substantive provision of law; any provision of the Act or the terms of the agreement.
22. In the case at hand, the arbitral award dated 08.11.2012 is based upon evidence and is reasonable. It has not been found to be against public policy of India or the fundamental policy of Indian law or in conflict with the most basic notions of morality and justice. It is not held to be against any substantive provision of law or the Act. Therefore, the award was rightly upheld by the court exercising the powers under Section 34 of the Act. The Appellate Court, as such, could not have set aside the award without recording any finding that the award suffers from any illegality as contained in Section 34 of the Act or that the court had committed error in upholding the same. Merely for the reason that the view of the Appellate Court is a better view than the one taken by the arbitral tribunal, is no ground to set aside the award.
23. Thus, in our opinion, the Appellate Court committed manifest error of law in setting aside the order passed under Section 34 of the Act and consequently the arbitral award dated 08.11.2012............"
(iv) UHL Power Company Limited (supra), the Hon'ble Supreme
Court reaffirmed that the jurisdiction of the court under Section 34 of
the Arbitration and Conciliation Act, 1996 is narrowly confined, and the
interpretation of contractual clauses falls within the exclusive domain of
the arbitral tribunal; the court does not act as an appellate forum and
may only ascertain whether the arbitrator's interpretation is plausible
2025:CHC-OS:198
and possible, in which case no interference is warranted. Paragraphs
15, 16, 18 and 22 read as under:
"15. This Court also accepts as correct, the view expressed by the appellate court that the learned Single Judge committed a gross error in reappreciating the findings returned by the Arbitral Tribunal and taking an entirely different view in respect of the interpretation of the relevant clauses of the implementation agreement governing the parties inasmuch as it was not open to the said court to do so in proceedings under Section 34 of the Arbitration Act, by virtually acting as a court of appeal.
16. As it is, the jurisdiction conferred on courts under Section 34 of the Arbitration Act is fairly narrow, when it comes to the scope of an appeal under Section 37 of the Arbitration Act, the jurisdiction of an appellate court in examining an order, setting aside or refusing to set aside an award, is all the more circumscribed. In MMTC Ltd. v. Vedanta Ltd. [MMTC Ltd. v. Vedanta Ltd., (2019) 4 SCC 163: (2019) 2 SCC (Civ) 293], the reasons for vesting such a limited jurisdiction on the High Court in exercise of powers under Section 34 of the Arbitration Act have been explained in the following words: (SCC pp. 166-67, para 11) "11. As far as Section 34 is concerned, the position is well-settled by now that the Court does not sit in appeal over the arbitral award and may interfere on merits on the limited ground provided under Section 34(2)(b)(ii) i.e. if the award is against the public policy of India. As per the legal position clarified through decisions of this Court prior to the amendments to the 1996 Act in 2015, a violation of Indian public policy, in turn, includes a violation of the fundamental policy of Indian law, a violation of the interest of India, conflict with justice or morality, and the existence of patent
2025:CHC-OS:198
illegality in the arbitral award. Additionally, the concept of the "fundamental policy of Indian law" would cover compliance with statutes and judicial precedents, adopting a judicial approach, compliance with the principles of natural justice, and Wednesbury [Associated Provincial Picture Houses Ltd. v. Wednesbury Corpn., (1948) 1 KB 223 (CA)] reasonableness. Furthermore, "patent illegality" itself has been held to mean contravention of the substantive law of India, contravention of the 1996 Act, and contravention of the terms of the contract."
18. It has also been held time and again by this Court that if there are two plausible interpretations of the terms and conditions of the contract, then no fault can be found, if the learned arbitrator proceeds to accept one interpretation as against the other. In Dyna Technologies (P) Ltd. v. Crompton Greaves Ltd. [Dyna Technologies (P) Ltd. v. Crompton Greaves Ltd., (2019) 20 SCC 1], the limitations on the Court while exercising powers under Section 34 of the Arbitration Act has been highlighted thus: (SCC p. 12, para
24) "24. There is no dispute that Section 34 of the Arbitration Act limits a challenge to an award only on the grounds provided therein or as interpreted by various Courts. We need to be cognizant of the fact that arbitral awards should not be interfered with in a casual and cavalier manner, unless the Court comes to a conclusion that the perversity of the award goes to the root of the matter without there being a possibility of alternative interpretation which may sustain the arbitral award. Section 34 is different in its approach and cannot be equated with a normal appellate jurisdiction. The mandate under Section 34 is to respect the finality of the arbitral award and the party autonomy to get their dispute adjudicated by an alternative forum as provided under the law. If the Courts were to interfere with the arbitral award in the usual course on factual aspects, then the commercial wisdom behind opting for alternate dispute resolution would stand frustrated."
2025:CHC-OS:198
22. In the instant case, we are of the view that the interpretation of the relevant clauses of the implementation agreement, as arrived at by the learned sole arbitrator, are both, possible and plausible. Merely because another view could have been taken, can hardly be a ground for the learned Single Judge to have interfered with the arbitral award. In the given facts and circumstances of the case, the appellate court has rightly held that the learned Single Judge exceeded his jurisdiction in interfering with the award by questioning the interpretation given to the relevant clauses of the implementation agreement, as the reasons given are backed by logic."
34. The arbitrator has the power to deal with all facts and law placed before it.
The arbitral tribunal is not strictly bound by procedural law, i.e., the Code
of Civil Procedure or the Indian Evidence Act, 1872 in the case of
arbitration. Under the law, the parties have the right to agree on the
procedural rules applicable to the arbitral proceedings. The Parties are
free to agree on the procedure to be followed by the arbitral tribunal in
conducting its proceedings, and when the parties fail to agree on a
procedure, then the arbitral tribunal may conduct the proceedings in the
manner it considers appropriate and proper for fair and effective disposal.
35. The power of the arbitral tribunal under section 19(3) includes the power
to determine the admissibility, relevance, materiality, and weight of any
evidence. It is relevant to mention that the procedure devised by the
parties or the tribunal must meet the basic principles of an adjudicatory
2025:CHC-OS:198
process, such as the parties must be treated with equality and each party
must be given a full opportunity of presenting his/her case.
36. Keeping in view the aforesaid proposition of law and power applied by the
Arbitral Tribunal, this Court would now deal with the findings of the
Arbitrator one by one on the issues raised by the Petitioner herein.
ISSUE NO.1- FRAUD AND BRIBERY:
37. The Petitioner's primary argument was that the arbitral award stood
vitiated because the nomination agreement itself had been procured
through fraud and bribery. It was alleged that Rs. 1 crore, in cash, had
been paid to Mr. Kaj Appelberg, CEO of Price and Pearce, in order to
acquire a property valued at over 175 crores for only 15 crores. This bribe,
said to have been paid before the signing of the nomination agreement,
allegedly increased to five crores by 2014. The petitioner argued that such
conduct rendered the agreement non-arbitrable and brought the award
within the scope of challenge under Section 34 of the Arbitration and
Conciliation Act, 1996, on ground of public policy.
38. It was further submitted that the Petitioner was unaware of such
payment. Therefore, the question that arises is as to whether the
Respondent really paid Rs. 1 crore to Mr. Appelberg as a bribe. It was
argued that non-disclosure of such payment to the directors, prior to
execution of the nomination agreement, was contrary to law and violates
public policy under section 23 of the Indian Contract Act, 1872.
2025:CHC-OS:198
39. Learned counsel contended that in 2018, for the first time, Mr. Gupta
brought to their notice and alleged that sometime in 2004-2005, he had
paid a sum of Rs. 1 Crore in cash to Mr. Kaj Appelberg. Mr. Gupta sought
to use this allegation to persuade M-Real to accept the validity of the
Nomination agreement. Mr. Gupta was unfamiliar with the working
practices of a large corporation based in Finland.
40. That was one of the important reasons, CW I was instructed to take the
steps for recording the conversation. Mr. Gupta has admittedly recorded a
conversation in tape-recorder, wherein it has been stated that Mr. Kaj
Appelberg, an employee of M-Real group in the relevant years, has been
paid a bribe of Rs. 1 crore, to induce M-Real to enter into the nomination
agreement. This would, in effect, amount to unlawful inducement to
reduce the consideration amount and obtain the signature in the
nomination agreement, though the property is of high valuation.
41. It was further alleged that Mr. Gupta admitted on various occasions that
Mr. Appelberg was paid Rs. 1 crore, in cash, to swing the deal in favour of
the respondent, and the sequence of events is partly recorded in the
various communications or letters between the parties. The respondent
confirmed several times that the said payment was made between 2004
and 2016, and the claimant initiated a criminal proceeding in Hyderabad.
M-Real also took action against Mr. Kaj Appelberg and removed him from
employment. CW 1 further stated its knowledge of the misdemeanour
2025:CHC-OS:198
being reported to the Police and that Mr. Appelberg's payments were
withheld.
42. The petitioner also relied upon the tape-recorded conversation between
the respondent's Managing Director and the petitioner's then Director. It
was transcribed by a High Court officer in 2012. However, the arbitrator
refused to treat this as proven evidence, holding that the petitioner had
failed to discharge its initial burden of proof. Exhibits C-32, C-39, C-46,
R-2, R-10, and R-25, all directly relevant to bribery, were also claimed to
have been ignored.
43. Similarly, documents like Exhibit C-45 (letter dated 27.10.2009 by the
respondent's advocate admitting ₹1 crore cash payment), Exhibit C-33
(letter dated 25.09.2011 admitting payment "in addition to other
payments"), and Exhibit C-38 (sworn statement of the Respondent's
General Manager in 2014 admitting ₹5 crores paid in addition to the
cheque) were not considered.
44. In November 2014, Exhibit C-28, a criminal petition filed before the
Telangana High Court, also contained an admission of ₹1 crore in cash
paid in the presence of an overseas partner.
45. Other evidence included Exhibit C-39, a sworn statement describing
"several crores" paid in cash to Appelberg, CEO of Price & Pearce Asia
Pacific, Singapore, a wholly owned subsidiary of M-Real, Finland. The
transcript of the 2012 conversation, the testimony of CW-1, and Exhibit
2025:CHC-OS:198
C-27 (order of the Hyderabad Magistrate taking cognizance of bribery)
were also alleged to have been disregarded. According to the petitioner,
these materials established fraud and bribery, requiring intervention
under Section 34.
46. The respondent, however, categorically denied the allegations. It
contended that the petitioner had failed to prove bribery either by oral or
documentary evidence. Importantly, the tape-recorded transcript was later
withdrawn by the petitioner itself. The respondent emphasized that the
burden of proof lay upon the party asserting fraud and bribery.
47. Now, a question emerges as to whether this Court can analyse the
evidence brought before the Arbitrator and/or re-appreciate whether the
allegation of bribery had been made out by the petitioner with cogent and
reliable evidence.
48. The petitioner never claimed Appelberg was its agent, nor did the
agreement show any agency relationship. On the contrary, Appelberg was
merely an employee of M-Real, which was not a party to the agreement.
Even if money was paid to him such payment cannot be treated as a bribe
unless it proved with cogent and reliable evidence, it could not enable
avoidance of the contract, as his conduct did not amount to fraud, undue
influence, or coercion within the meaning of the Contract Act.
49. While the law is clear that contracts founded on fraud, coercion, or undue
influence are vitiated, the petitioner had miserably failed to prove its
2025:CHC-OS:198
allegations. The Court finds it impossible to believe that ₹1-5 crores bribes
could have secured a nomination agreement only on ₹15 crores, when the
property itself was allegedly valued above ₹175 crores, although only
₹21.10 crores were involved under litigation.
50. Filing numerous documents before the arbitrator could not by itself
establish bribery. The letters from the respondent's advocate also did't
conclusively show that any payments were made solely as bribes for the
agreement. No authenticated proof of payment was ever produced.
Documents of other proceedings pending in Hyderabad and taking
cognizance also do not aid the petitioner's claim in proving fraud and
bribery committed prior to execution of the Nomination agreement. By
order dated 23rd December, 2015, the criminal proceeding, being Criminal
petition no. 14668 of 2014, before the Learned court at Hyderabad, was
dismissed as withdrawn, as appears from the record. The transcription of
the tape-recorded conversation was also withdrawn by the Petitioner as
not pressed at the 72nd Sitting held on 12th June, 2017, and the Arbitrator
has held that the timelines and statements of the CW-1 are inconsistent
with the Petitioner's pleadings. Furthermore, the Petitioner did not take
steps to prove the contents of the voice recorder, further weakening the
case of the petitioner.
51. The Learned Arbitrator's findings on this issue demonstrated due
application of mind to the pleadings, evidence, and counterclaims. He
2025:CHC-OS:198
rightly concluded that the petitioner failed to establish fraud or bribery as
required under Order VI Rule 4 CPC. The only "vital evidence" was the
alleged tape-recorded conversation, which was not proven in accordance
with law, and was ultimately withdrawn on 12 th June, 2017, and the
same was recorded in the 72nd meeting held on 12th June,2017.
Production of numerous documents without supporting actual deal or
bribe, and without admissibility, is not sufficient to declare that the
payment was a bribe or that fraud was committed upon the petitioner.
Vague or general claims of fraud, bribe, or misrepresentation are
insufficient under this rule. Even the petitioner failed to prove the same as
per the applicable rules. The contention on behalf of the petitioner made
before the Tribunal are quoted herein below: -
"Mr Sancheti has submitted that the Claimant has decided not to
press its application dated 13th April,2027; that the claimant does not
propose to take any step for proving the contents of the tape-recorder
by playing it. He has requested the Tribunal to fix the date of
argument.
.........................."
52. In addition, the petitioner had failed to disclose any higher offers for the
property involved in the Nomination Agreement despite public
advertisement, nor did any other buyers come forward due to pending
litigations and encroachments. It was not proved by the petitioner that
2025:CHC-OS:198
there were offers higher than the offer made by the respondent. The
allegation raised by the petitioner toward fraud and bribery upon the
respondent prior to signing and execution of the nomination agreement is
baseless and afterthought since it was simply alleged that 1 crore had
been paid to Mr. Appelberg without pleading who, what, when, where,
how and purpose cannot be said to be instance of fraud and bribe. If
anyone claims of fraud or misrepresentation or payment of bribe by simply
stating, is insufficient in the absence of any plea or proof of fraud and
bribe. Finding of the arbitrator on this issue does not suffer from any
infirmity or perversity.
53. Judgements relied on by the arbitrator in the case of Gherulal Parakh v.
Mahadeodas Maiya9 and Bishundeo Narain and Anr. Vs. Seogeni Rai
and Ors.10 are basically on Section 23 of the Contract Act, definition of
the word "immoral" and pleadings taken by the Petitioner in the claim on
the issue of fraud, coercion, undue influence. Finding of arbitrator was
that the claimant/petitioner asserts about the bribery but unable to prove
the same with substantial evidence, either oral or documentary.
Judgments are only in support of his discussion and final conclusion. The
final conclusion was based on the materials placed before the Arbitrator.
It is not that the whole findings are based on judgments itself.
AIR 1959 SC 781
AIR 1951 SC 280
2025:CHC-OS:198
54. The judgements relied upon by the petitioner in the case of DMRC
Limited v Delhi Airport Metro Express (P) Ltd11, particularly
paragraphs no.54 and 66 thereof, and in the case of Ssangyong
Engineering V National Highways12 at paragraph 41 thereof, are
totally in different contexts and have no manner of application in the
present facts and circumstances of this case. This court is conscious that
the Evidence Act is not strictly applied in the arbitration proceedings;
even then, the burden would lie upon the petitioner to prove the allegation
of bribery and fraud with cogent and reliable evidence. The learned
counsel for the petitioner agitated that the transcription ought to have
been accepted by the Arbitrator since it falls under Section 32 of the
Evidence Act. This view is totally absurd as the tape-recording transcribed
by the officer of the High Court is not the statement of the deceased.
Actually, it was a transcription of a conversation between two people.
Subsequetly, the same was withdrawn by the petitioner. Therefore, there
is no scope to interfere with the findings of the Arbitrator on the material
brought on record and discarded the same in accordance with law. Hence,
findings of the arbitrator on this issue call for no interference and same is
hereby affirmed.
(2024) 6 SCC 357
(2019) 15 SCC 131
2025:CHC-OS:198
ISSUE NO.2: - LIMITATION
55. On the issue of limitation in connection with the respondent's
counterclaim, the arbitrator held that it was not barred by limitation and
decided in favour of the respondent. The Learned Arbitrator relied on
several Supreme Court judgments, including the decision of Union of
India v. West Coast Paper Mills Ltd 13, noting that the petitioner had
repeatedly changed its stance on cancellation of the nomination
agreement and even returned earnest money only on 25 March 2009,
making the respondent's counterclaim maintainable. Reliance placed by
the petitioner on the decision of Thankamma Mathew v M.
Azamathulla Khan and Ors.14 was found inapplicable.
56. The Learned Senior counsel for the petitioner vehemently argued that the
Award dated 27.10.2020 declared by the Arbitrator is liable to be set aside
on the point i.e. the counter claim of the respondent was/is barred by
limitation. It was wrongly entertained by the arbitrator in wrong finding
that the counter claim is not barred by limitation. The respondent had
filed its counter claim on 07.12.2011 in response to the statement of
claim dated 22.11.2011. According to the petitioner cause of action
(2004) 2 SCC 747
AIR 1993 SC 1120
2025:CHC-OS:198
actually arose as far back as 2006 and thus, it should have dismissed on
the ground of limitation.
57. No sufficient explanation, whatsoever, was assigned by the respondent.
Despite such facts the arbitrator wrongly came to the conclusion that the
counter claim is not barred by limitation.
58. It was submitted that the Arbitrator has confused himself with a "claim
barred by limitation" and "constitution of an arbitral tribunal being barred
by limitation" The fact that substantives claim of the respondent were
already barred by efflux of time is fact, never considered by the Arbitrator.
59. The learned Arbitrator further wrongly held that the time for filing a
counterclaim starts from the date of the statement of claim. The petitioner
asserts that the time starts from the actual cause of action. It does not
start from the date of filing statement of claim by the Petitioner, which
sought declaration that the agreement was void.
60. The learned counsel has placed reliance of the judgment passed in the
case of Voltas Limited vs. Rolta India Ltd. 15 particularly paragraph no.
9.2 as under: -
"9.2. The limitation for a counterclaim has to be strictly in accordance with Section 43(1) of the Act read with Section 3(2)(b) of the Limitation Act, 1963 and any deviation therefrom is required to be authorised by any other provision of law. The only other provision of law which can depart from Section 43(1) of the Act read with Section 3(2)(b) of the Limitation Act is the
(2014) 4 SCC 516
2025:CHC-OS:198
provision contained in Section 21 of the Act, where the respondent to the claimant's claim invokes arbitration in regard to specific or particular disputes and further makes a request for the said disputes to be referred to arbitration and in that event alone, the date of filing of the counterclaim would not be the relevant date but the date of making such request for arbitration would be the date for computing limitation. The Division Bench has not kept itself alive to the requisite twin tests and has erroneously ruled that the counterclaim as filed by the respondent is not barred by limitation."
61. According to him, any decision on the point of limitation can be challenge
under section 34 of the said Act and court can interfere under such
section in view of the proposition laid down in the case of India Farmer
Fertilisers Cooperative Limited vs. Bhadra Products 16. The said
judgment later followed by Arif Azim Company vs. Aptech Limited 17.
62. As per the petitioner the date reckoned from 07.08.2006, when the
respondent came to the fact that the petitioner has refused to perform the
contract. Therefore, the time starts on and from the date of knowledge of
the respondent regarding refusal to perform contracts although the
petitioner refused to perform specific performance on 05.01.2006 by filing
of the execution application being EC.1 of 2006 seeking direction for
execution of deed of conveyance in its favour by Express Publication
(Madurai) Limited as per the preliminary decree. In terms of this
(2018) 2 SCC 534
(2024) 5 SCC 313.
2025:CHC-OS:198
application the Hon'ble High Court passed an order for execution of Deed
of Conveyance on 18th May, 2017. The filing date was 05.01.2006. The
first-time knowledge came to the respondent in January, 2006 itself but a
first contemporaneous recording of this in any document is found in
document dated 07.08.2006 and that was the latest date, when the
respondent came about the refusal of performance of nomination
agreement. Therefore, the time starts from there and it cannot be disputed
by the respondent.
63. It was further argued that even for the sake of argument, that date would
not start for its limitation then also it would fall under the limitation
period because the petitioner's notice of cancellation of Nomination
Agreement dated 28.11.2007 was served upon the respondent, which is
exhibited as C-13. The notice of cancellation was sent by registered post
and same was delivered to the respondent on 01.02.2007. It is evidenced
by the postal acknowledgement card signed by the chief executive officer
of the respondent in the same exhibit.
64. The validity of this letter of cancellation dated 28.11.2007 was repeated
and affirmed in subsequent letter dated 02.02.2008 which is Exhibit R-
16. The Respondent never responded to either of the two letters. Refusal
to accept or respond does not affect the validity of the notice. The
agreement was cancelled long before the knowledge of bribery in 2009.
2025:CHC-OS:198
65. After expiry of three years from the receipt of this notice, the end of the
limitation period would be on 1st December, 2010, and any claim based on
the cause of action of cancellation of the agreement is to be preferred
within the time prior to the expiry of the three years, and this not having
been done, the claim would automatically bar by limitation. Therefore, the
counterclaim filed on 7th December, 2011, was barred by limitation.
66. The notice of cancellation was neither withdrawn nor waived, but was
acknowledged in 2009, and is recorded in the letter sent by the
Respondent on 27th October, 2009 exhibited as C- 45 in the following
words:
"The above contract dated 5.12.2005 is still binding between yourself and my client and is quite operative and has not been frustrated."
67. The Respondent argued that time never started because no notice as
contemplated under clause 9 of the Nomination Agreement was given and
thus the counterclaim is not barred by limitation. The intimation was
given and has been proved but, in any event, it does not stop the running
of the time as set out in pleading.
68. A contentious issue as per the petitioner was not decided by the arbitrator
which goes to the root of the case as per the contention of the petitioner.
The Award should be set aside for this very reason. The Hon'ble Supreme
2025:CHC-OS:198
Court in I-Pay Clearing Services vs. ICICI Bank Limited 18 at para 41
held:
"if there are no findings on the contentious issues in the award or if any findings are recorded ignoring the material evidence on record, the same are acceptable grounds for setting aside the award itself."
69. The High Court of Bombay in an appeal in the case of Ivory Properties
vs. Bhanumati Jaisukhbhai19 confirmed the setting aside of an Arbitral
Award stating at paragraph 47 that:
"Therefore, the Appellant would be said to have had the knowledge of the breach in 1995. That being so, the period of three years would begin to run from 1995 under Article 54. Therefore, the Appellant invoking the arbitration... would have to be regarded as being barred by limitation."
70. It is a case of perverse appreciation of facts by the Arbitral Tribunal. The
appreciation of facts by arbitration cannot be re-appreciated by the Court
but the court is entitled to examine any perversity in the appreciation of
evidence. Perverse and wrong appreciation of evidence by the Arbitrator
led to setting aside the Award by the court. This has also been postulated
and propounded in the case of Delhi Metro Rail Corporation Ltd. vs.
Delhi Airport Metro Express Pvt. Ltd. 20 particularly at para 66:
(2022) 3 SCC 121
2024 SCC Online Bom 1900
(2024) 6 SCC 357
2025:CHC-OS:198
"66.........the Arbitral Tribunal ignored vital evidence on the record, resulting in perversity and patent illegality, warranting interference.
71. Section 43 of the Arbitration & Conciliation Act 1996 specifically provides
that limitation applies to arbitration as it applies to court proceedings.
72. The Law of Limitation is a public policy as well as a fundamental policy of
Indian law. Breach of the fundamental policy entails a death knell to the
award. The above principle of fundamental policy of India has been
reconfirmed by the Supreme court of India in the case of Ssangyong
Engineering and Construction Company Limited Vs. National
Highways Authority of India (NHAI) 21, at paragraph 34 and is a good
ground to set aside the Arbitral Award under Section 34 (2)(b)(ii)
Explanation 1 (1) and (iii) of the Act because the insurrection of a dead
claim to grant of specific performance is unlawful. There is a breach of
Natural Justice as well. It is also patently illegal, which goes to the root of
the matter under Section 34(2A) of the Arbitration & Conciliation Act
1996.
73. On the question of the Counterclaim of the Respondent being barred by
the laws of limitation or not, the Learned Arbitrator has come to the
following findings: -
"Thus, in this case, the time of limitation would really stop running for such qualified return of earnest money. But
(2019) 15 SCC 131
2025:CHC-OS:198
again, within 3 years from that day when the Claimant lodged statement of claim there being praying for annulment of the Agreement, the refusal to perform was again clear and there was no doubt about its intention not to perform the contract. Therefore, the period of limitation would start from the last of the above dates and the Counterclaim was filed on 7th December, 2011 which was very much within the period of limitation. Therefore, this Tribunal holds that the Counterclaim is not barred by limitation and this Issue is accordingly decided in favour of the Respondent."
74. The Learned Arbitrator, while coming to the aforementioned findings, had
considered whether time was of the essence in the present case and
interpreted clauses 9 & 10 of the Nomination Agreement and whether the
actions of the Petitioner had given rise to obligations under the
aforementioned clause. If such a situation did not arise, the cause of
action putting in motion the period of limitation would not start.
75. The Learned Arbitrator, according to this court, rightly held that no time
was fixed for performance of the Agreement in the nomination agreement
dated 5th December,2005.
76. In respect of the Respondent's counterclaim, Article 54 of Schedule I of
the Limitation Act would be applicable. Further, it was held by the
Arbitrator that the period of Limitation would not commence from the first
breach, as argued by Petitioner, but from when the refusal of performance
is made known to the Respondent. Such a condition was not fulfilled prior
2025:CHC-OS:198
to the filing of statement of claim. The Learned Arbitrator laid specific
emphasis on the legislative intent in not including the word 'first' in
Article 54 being material in the present facts.
77. The Learned Arbitrator's finding is that on filing of the Statement of claim
on 23rd November 2011, Petitioner for the first time definitively refused
performance by seeking termination, annulment or recession of the
contract in its Statement of Claim, giving rise to cause of action for filing
of suit.
78. The respondent became aware of the prayer of the petitioner and
thereafter filed his counterclaim seeking some relief as prayed for, in the
prayer portion within the limitation period.
79. The terms and conditions of the nomination agreement does not specify
the final date of expiry in clear terms. Therefore, the counterclaim was
filed within 15 days after the filing statement of claims by the petitioner,
so it was found by the arbitrator that the counterclaims filed within the
period of limitation. In respect of other pleas, giving rise to cause of action
reflecting the intention of refusal to perform based on circumstantial
facts, have been considered by the Learned Arbitrator as under: -
Firstly, oral notice given by CW-1 on the date of execution of
agreement was negated on consideration of clause 9 mentioning
future notice, Secondly, oral notice on 5th December, 2005 and
execution case filed in January, 2006 are inconsistent with
2025:CHC-OS:198
clause 10, as per such clause petitioner was duty bound not to
take steps till expiry of 90 days and thirdly, if oral notice was
given after expiry of 90 days, there would be automatic
termination and earnest deposit was to be returned but it was
complied for the first time on 25th March, 2009 under cover of
letter dated 25th April, 2009. These findings are well reasoned
and plausible view which could not be dispelled by the
petitioner.
80. The Learned Arbitrator concluded that the petitioner's plea of oral notice
was unsupported and not legally permissible, and that the Petitioner itself
had invoked the contract in 2011 by seeking annulment, thereby
acknowledging its arbitrariness. Distinguishing the decision of
Thankamma Mathew (Supra) as factually different, the Learned
arbitrator held that the counterclaim was within time.
81. Therefore, the Learned Arbitrator has arrived at the aforesaid findings
after considering the materials available on records, arguments and
contentions of the parties. As the petitioner failed to show that the
Learned Arbitrator's findings were perverse, contrary to law, or falling
under any Section 34 ground, there can be no reappraisal of evidence.
This Court therefore affirms that the respondent's counterclaim was
within limitation, and the award on this point calls for no interference.
2025:CHC-OS:198
III. Whether the Arbitrator has the power to interpret the clauses of the
nomination agreement in different manner other than the specific
averments?
IV. Whether the respondent (SBPL) is entitled to relief on account of the
undertaking given to the court that the respondent would not claim
title and possession of the property in question involved in relation
to the arbitration proceedings?
82. Both issues are taken up together as they are interlinked, for the sake of
convenience, and to avoid repetition. The Tribunal held that the
nomination agreement executed between the parties is enforceable and
that there is no bar to granting a decree for specific performance of a
contract in a suit filed by the purchaser, whereas the petitioner disputed
that such an interpretation by the arbitrator is contrary to law. The
Nomination Agreement is not enforceable as it is not an Agreement for
sale. However, the Learned Arbitrator erroneously interpreted the
Nomination Agreement as an Agreement for sale. The Petitioner is only a
guarantor, and the respondent is denoted as a nominee. None of the
original owners of the property has been involved or entered as a party
into the Nomination Agreement. The actual purpose of the Nomination
2025:CHC-OS:198
agreement, and its contents have not been considered in letter and spirit
by the Arbitrator. Therefore, the same is liable to be set aside.
83. The learned counsel for the petitioner argued that the Calcutta High Court
lacked jurisdiction, as the disputed property was situated in Hyderabad.
The issue arose in proceedings filed by the respondent under section 9 of
the Arbitration and Conciliation Act, as regards the same Nomination
Agreement. The Petitioner raised a jurisdictional objection before the
Single Bench, wherein the respondent's application was dismissed by
upholding the Petitioner's contentions.
84. The respondent chose not to claim either title or possession of the
property situated at Hyderabad, only to create jurisdiction as regards the
appeal filed by the respondent. As per the contention of the petitioner, the
Respondent confined its claim only to the extent of damages, having
expressly given up its right over the said property.
85. The relief was available to the respondent only to be able to pursue either
damages or a refund of the one crore which was paid at the time of
signing of the Nomination Agreement. Since the Petitioner's registered
office is situated in Calcutta, the Respondent's claim for damages and/ or
refund could fall within the Territorial Jurisdiction of the Calcutta High
Court.
86. Relying on the Respondent's undertaking, the Hon'ble High Court
disposed of the proceeding, overruling the objection of territorial
2025:CHC-OS:198
jurisdiction raised by the petitioner. The High Court thus recognised that
the Respondent's entitlement under the Nomination agreement was
restricted only to a claim for damages.
87. The Arbitrator, however, later negated this position. Contrary to the
Petitioner's contention and the earlier understanding, the Arbitrator
allowed a decree for specific performance of the Nomination Agreement.
The award directed the claimant to execute a sale deed in favour of the
respondent within 2 months of receipt of the award, upon acceptance of
the balance sum of Rs. 14 crores from the Respondent, in respect of the
scheduled property mentioned in the Nomination Agreement.
88. It is an admitted fact that the respondent had given an undertaking before
the Hon'ble High Court in a proceeding under Section 9 of the Act,1996
and also filed an affidavit to that effect. In paragraphs 9 and 10 thereof,
the respondent specifically stated that the immovable property situated in
Hyderabad would fall outside the jurisdiction of the Calcutta High Court,
in accordance with the jurisdictional limits prescribed by law. The
paragraphs are set out below:
Paragraph 9 "....the appellant undertakes not to proceed with its claim for possession and title of the said premises in the arbitral reference at the present stage and reserves it's right to make such claim for possession and title after conclusion of the reference." Paragraph 10 "....in order to avoid any controversy as to the jurisdiction of this Hon'ble Court to entertain the arbitration petition, is restricting the
2025:CHC-OS:198
prayers made in the counterclaim before the Learned Arbitral Tribunal to those which can be enforced by an order/award in personam and reserves it's right to make its claim for possession and title after the conclusion of the reference."
89. This undertaking was recorded in the order of the Hon'ble High Court in
its order dated 18.02.2020, and the same undertaking was subsequently
accepted by the court and the Petitioner as well. Based on an affidavit, the
Arbitral proceedings were continued and heard on these issues separately
with other issues.
90. The arguments on behalf of the Petitioner, before the Arbitral Tribunal
and also before this Court, are in the following terms: -
a. According to the petitioner, the effect of granting a decree for specific
performance of contract amounts to passing of title from the Claimant
to the Respondent and therefore, passing of decree for specific
performance will amount to violation of undertaking given to the
Division Bench of the High Court.
b. The Undertaking must be read and understood in the context of the
jurisdiction of Calcutta High Court and the relevant High Court
proceedings which led to and required the claim for title and possession
in the property at Hyderabad to be given up. The claim to title of a
property in Hyderabad by transfer or conveyance or declaration in
relation to the property is prohibited under the Undertaking because
2025:CHC-OS:198
without title and possession decree of specific performance is not
permissible in law.
c. A jurisdictional objection was taken in the Hon'ble High Court by the
petitioner before the single bench of this Hon'ble High Court, and
ultimately, dismissed the application filed by the respondent by a single
bench.
d. The Respondent being aggrieved by and dissatisfied with the order of
Single Bench, appealed before the Division Bench with an Undertaking
giving up any claim to possession or title of the property in the arbitral
proceedings. The Undertaking had such effect that the title and
possession of the property in Hyderabad was excluded from the domain
of arbitration by the respondent because seeking the conveyance or
specific performance is actually transfer of title. It is the case of the
Petitioner that the Arbitrator exceeded his jurisdiction and allowed the
claim to the title of the property, indirectly is outside of the jurisdiction
of the arbitrator by his Award under challenge.
e. Any money claims or any declarations sought will remain within the
jurisdictional limits of the Calcutta High Court. The Respondent had a
money claim for damages to the tune of Rs.992.47 crores as against the
Petitioner but the Arbitrator ignored the same and travel beyond his
jurisdiction.
2025:CHC-OS:198
f. The Undertaking was placed before the Arbitral Tribunal for restricting
the prayers to the money claims as submitted and understood in the
High Court proceedings. However, the Respondent sought specific
performance of the Nomination Agreement. This was in spite of the
Undertaking given to the Hon'ble High Court.
g. The Arbitral Tribunal tried to distinguish as if claim for specific
performance to execute a conveyance does not amount to transfer of
title or possession in the property. Giving up "title" and "possession"
means and its implies that title and possession will not be sought by
direct or indirect means in the arbitral proceedings. Directing execution
of a conveyance by the Arbitrator in the Award would be directly or
indirectly directing the transfer of title in the land.
91. In deciding the issues, the Learned Tribunal relied upon the following
decisions:
i). Balusham Aiyar v. Lakshmna Aiyar22 held as under:-
"Where a person sues for specific performance of an agreement to convey and simply impleads the party bound to carry out to the agreement there is no necessity to determine the question of the vendor's title and the fact that the title which the purchaser may acquire might be defeasible by a third party is no ground refusing specific performance if the purchaser is willing to take such title as the vendor has."
AIR 1921 Mad 172 (FB)
2025:CHC-OS:198
92. The Petitioner further contended that the judgment relied upon by the
Arbitrator is confined to the context of the Specific Relief Act 1877 and
pertains only to defects in title which have no application to the present
case. According to the Petitioner, this judgment does not suggest
abandonment of any claim to title, nor does it involve raising questions
about the title.
93. Furthermore, there is no reference within the judgment to any
undertaking given to the Hon'ble High Court being capable of breach in a
particular manner. In fact, another judgment of Madras High Court
affirmed by the Hon'ble Supreme Court of India cited by the Petitioner
during the oral arguments as well as placed in writing in connection with
the Specific Relief Act 1963 has not even been referred to and dealt with
by the Arbitral Tribunal. This case not only distinguishes the 1921 full
bench decision but is the present authority under the Specific Relief Act
1963. This is cited in Harsha Estates v. Dr. P. Kalyana Chakravarthy
and Ors.23.
ii). Arun Prakas Boral v Tulsi Charan Bose 24 held as under:
"...The purchaser is also entitled to a reference as to title where he is the plaintiff in an action for specific performance as in the present case before me. But inasmuch as in the purchaser's suit he and not the vendor is calling on the Court
2018 SCC OnLine Mad 14053
AIR 1949 Cal 510
2025:CHC-OS:198
to act he does so at his own risk. (fry on Specific Performance, 6th Edn., p. 610, Art. 1320)
9. If this was not the law then the purchaser would be without the remedy for specific performance when the defendant refused to satisfy the purchaser on the question of title and relied on his own default and failure as debarring the plaintiff from bringing in a suit for specific performance, in my judgment the purchaser in a suit for specific performance is entitled to call for an enquiry and reference with regard to title even before the stage of his acceptance of the title. It is common justice to allow a purchaser every opportunity to be satisfied on a question of title."
iii). Namburi Basava Subrahmanyam v. Alapati Hymavathi 25
held as under: -
"3.......It is true, as rightly contended by Smt. K. Amareshwari, the learned Senior Counsel for the respondents, that the nomenclature of the document is not conclusive. The recitals in the document as a whole and the intention of the executant and acknowledgement thereof by the parties are conclusive. The Court has to find whether the document confers any interest in the property in praesenti so as to take effect intra vivos and whether an irrevocable interest thereby, is created in favour of the recipient under the document, or whether the executant intended to transfer the interest in the property only on the demise of the settlor
(1996) 9 SCC 388
2025:CHC-OS:198
Those could be gathered from the recitals in the document as a whole....."
94. The Petitioner next contends that the judgment in question deals with the
nature of a document and does not suggest that relinquishing a claim to
title is restricted merely to raising questions about the title, and does not
involve any question of interpretation of a document. It is further
submitted that the judgment contains no reference to any Undertaking
given to the Hon'ble High Court that could be breached in a particular
manner, nor does it provide any reasoning as to why it should be
connected with such an Undertaking.
iv). State of Orissa v. Titaghur Paper Mills Co. Ltd. 26 held as
under:
"that real nature of a document and the transaction thereunder have to be determined with reference to all the terms and clauses of that document and all the rights and results flowing therefrom."
95. It was further contended that if the Petitioner did not have title, it would
be absurd for the respondent to claim specific performance and seek
registration of conveyance in its favour upon payment of the balance
amount of Rs. 14 crores and even at an enhanced rate of Rs. 27 crores in
terms of prayer a(iii) of the counter claim. In fact, there is no prayer in the
counterclaim for adjudication of the Petitioner's title. The meaning
1985 Supp SCC 280
2025:CHC-OS:198
ascribed to the Undertaking by the Tribunal has rendered the
Undertaking otiose.
96. It was also argued that the Arbitrator, being bound by the Undertaking
given to the High Court as much as the parties, was confined to award
damages. By decreeing specific performance instead, the Arbitrator acted
in excess of jurisdiction. The Arbitrator, having no legislative powers,
could not extend either the jurisdiction of the Court or his own
jurisdiction to adjudicate a claim relating to a property situated outside
the jurisdiction of the Calcutta High Court. In doing so, and by publishing
the Award dated 27th October, 2020, the Tribunal acted beyond the scope
of its authority.
97. Additionally, the Petitioner relied on a recent decision of the Hon'ble
Supreme Court, in the case Balwantbhai Somabhai Bhandari v
Hiralal Somabhai Contractor and others 27 in, which dealt critically
with breach of undertaking. The said judgment held that not only must
the party committing the breach be punished, but also that any reluctant
act done in breach of the undertaking should be declared void. Based on
this reasoning, the Petitioner submitted that the entire Award is liable to
be declared void. The relevant paragraphs are at paragraph 117, relevant
portions of judgment are set out below:
(2023) 17 SCC 545
2025:CHC-OS:198
Paragraph 117.2
"There exists a distinction between an undertaking given to a party to the lis and the undertaking green to a court....... the breach and disobedience would definitely attract the provisions of the 1971 Act."
Paragraph 117.3
".....declare such transactions to be void in order to maintain the majesty of law."
98. Learned Senior Counsel further submitted that the Respondent, during
argument on 12.02.2025, reiterated its claim for both title and possession.
However, in the undertaking, the Respondent had already given up any
such claim to title and possession. By continuing to advance these claims,
the Respondent is effectively blowing hot and cold at the same time, which
undermines the consistency and credibility of its position. In similar
circumstances, in the case of Mumbai International Airport Private
Limited Vs. Golden Chariot Airport and Anr. WITH Airports
Authority of India Vs. Golden Chariot Airport and Anr. 28, the Hon'ble
Supreme Court of India held in the following words at paragraph 42, 43,
and 50 referring to a Judgment by J. Ashutosh Mookerjee:
At paragraph 42
"Respondent has taken a stand and also got the benefit as a result"
(2010) 10 SCC 422
2025:CHC-OS:198
At paragraph 43
"Complete volte face of the previous stand......The answer has to be firmly in the negative."
at paragraph 50
"It is an elementary rule that a party litigant cannot be permitted to assume inconsistent positions in Court, to play fast and loose, to blow hot and cold to a approbate and reprobate."
99. The Respondent, during argument, stated that there was no question of
territorial jurisdiction, contending that the rights being sought were not
rights in rem. The Undertaking was given precisely for the purpose of
establishing territorial jurisdiction, as the Section 9 petition was
dismissed in 2013 for lack of jurisdiction, and the Application under
Sections 9 and 11 was renewed after the undertaking was given.
100. Furthermore, it was asserted that all the rights in immovable property
are indeed "rights in Rem." The authority for this is the decision of a five-
Judge Bench of the Calcutta High Court. Moulvi Ali Hossain Mian v.
Rajkumar Haldar29.
Paragraph 24
"All interests in property - whether full ownership or an interest carved out or full ownership are "rights in Rem.
AIR 1943 Cal 417
2025:CHC-OS:198
101. It was further contended that the Calcutta High Court lacked jurisdiction
under the Letters Patent and Section 16(d)CPC to entertain a suit
concerning the property in Hyderabad or to appoint an Arbitrator for the
dispute. The Arbitrator, despite being aware of the law and the
Undertaking, exceeded his jurisdiction, making the Award dated
27.10.2020, which, according to the Petitioner, is liable to be set aside
under Section 34(2)(a)(iv) for excess of jurisdiction, Section 34(2)(b)
Explanation 1(ii) and (iii) for conflict with justice and breach of
fundamental policy of Indian law, and Section 34(2A) for patent illegality.
102. This Court, having carefully gone through the Award, found that the
Arbitrator acted within its authority by interpreting the Nomination
Agreement, holding it to be an agreement to convey right, title and
interest on the basis of the decree obtained by Petitioner from Express
Group.
103. The Learned Arbitrator considered the question as to whether the
agreement is for creation of a nomination or for conveying its right over
the subject matter of the decree against Express Group upon respondent
and came to the following finding which is as follows: -
"From the above terms and considerations mentioned in the Nomination Agreement there is no trace of doubt that the object of the parties was to convey the right of the Claimant in the subject matter of the agreement by virtue of the right accrued in its favour from the decree of sale passed by the
2025:CHC-OS:198
Hon'ble High Court at Calcutta, against the Express Group at the price of Ra. 15 Crore in respect of First Schedule a mentioned in the agreement in favour of the Respondent. Otherwise, it was preposterous to suggest that it was merely a nomination in favour of the Respondent. No nominee would pay Rs. 15 Crore for becoming a nominee to have a deed in its favour without having acquired any right in the property. The decisions cited by the Claimant as regards the effect of nominations are thus of no avail to the Claimant as the Nomination Agreement in this case to convey the right of the Claimant as mentioned above in favour of the Respondent"
104. The Learned Arbitrator examined the contents of the Nomination
Agreement and observed that the consideration amount reflected the
intention to convey rights rather than merely nominate the Respondent
since agreeing to a simple nomination for such a huge amount would be
preposterous. Unlike the decision in the case of SBPL Infrastructure
Limited & Anr. Vs. State of West Bengal & Ors. 30, which did not
address the real intention of the parties, the Arbitrator analysed the
agreement in detail and concluded that it was not limited to nomination
but intended conveyance in favour of the Respondent upon payment of
the balance ₹14 crores to the Petitioner to be as guarantor. The terms
were clear, explicit, and supported by the initial payment of ₹1 crore as
earnest money.
2018 SCC OnLine Cal 6679
2025:CHC-OS:198
105. It was also emphasised that nomenclature or caption of an agreement
does not determine the parties' true intention and purpose. The case of
Punjab National Bank v. Sanchaita Investments & Ors. 31, cited by
the Petitioner, was considered but found distinguishable. The Arbitrator
acted within his powers in interpreting the contract, as such
interpretation falls squarely within his domain. Headings or labels
cannot override the actual terms agreed upon, and disputes must be
resolved in accordance with the substantive provisions of the agreement.
Indeed, it was the Petitioner who first approached the Tribunal seeking
cancellation of the Nomination Agreement with ancillary reliefs.
106. The Tribunal's finding was a plausible one, reached within its
jurisdiction, and not contrary to substantive law or the grounds under
Section 34. Interference is therefore unwarranted. While the Petitioner
argued that the Respondent was barred from relief other than damages
pursuant to its Undertaking before the High Court, the Arbitrator
considered the Undertaking, the facts, and the amended reliefs sought,
and delivered his final finding accordingly. Relevant extract whereof is
set out hereinbelow:
"As pointed out earlier, title here means the title of the Claimant in the property. In other words, even if the Claimant has acquired no title over the property by virtue of its decree against Express Group, in this Counter claim, the
89 CWN 509
2025:CHC-OS:198
Respondent would not raise such question in terms of its undertaking. Thus, the undertaking given by the Respondent does not oust the jurisdiction of this Tribunal to award specific performance if the Respondent proves the other requirements of getting a decree for specific performance of contract in accordance with law without deciding the issue of title of the Claimant in the property covered by the sale- decree against the Express Group and without granting any order of possession."
107. For the purpose of arriving at the aforementioned findings, the Learned
Arbitrator has cited some other reasons and findings as stated
hereinbelow: -
(i) Firstly, the real intention of the Nomination Agreement was to convey
right, title and interest in the Hyderabad property pursuant to a
decree against Express Group. Since the Respondent did not question
the Petitioner's title, it accepted the risk of proceeding on that basis,
and thus no adjudication of title was necessary. Accordingly, the
matter would not fall within the meaning of a "suit for land," and the
relief in the counterclaim was confined to execution of a deed of
conveyance. Because the Section 9 petition for interim relief was filed
in the Original Side of the Calcutta High Court while the property was
located in Hyderabad, the Respondent had furnished an Undertaking
before the Division Bench to maintain its interim relief application,
which was accepted by the Court.
2025:CHC-OS:198
(ii) It was also held that at no stage did the Respondent abandon its claim
for specific performance of the Nomination Agreement, either before
the Court or the Tribunal. The Undertaking only reflected that the
Respondent would not pursue claims of title and possession in the
arbitral reference, while reserving the right to make such claims after
conclusion of the proceedings. Thus, there was no abandonment as
alleged by the Petitioner.
(iii) On the effect of granting specific performance where the Respondent
had given up claims to possession and title, the Arbitrator relied on
Sections 13 and 17 of the Specific Relief Act. He held that specific
performance cannot be refused merely because the vendor claims to
have no title or a defective one.
(iv) Finally, as the Respondent was satisfied with the Petitioner's title, the
Arbitrator was not required to adjudicate title. The award was confined
to specific performance of the Respondent's accrued right to obtain
conveyance from the Petitioner. During the pendency of the
arbitration, the Express Group had already conveyed the property to
the Petitioner pursuant to a compromise decree and executing court
order, making the Petitioner's title undisputed.
108. In support of the argument, Learned Counsel has relied on the decisions
of Rohit Kochhar vs. Vipul Infrastructure Developers Limited 32 and
2024 SCC Online SC 3584
2025:CHC-OS:198
Super Smelt Industries Private Limited vs. Singular Infrastructure
Private Limited & Ors. dated 30th November, 2022 in C.S. No. 270 of
2022 with IA No. GA 1 of 2022.
109. The judgments cited are distinguishable, as the Respondent only seeks
enforcement of its right to obtain conveyance of the Hyderabad property
under the Nomination Agreement, which does not violate the
Undertaking given before the Hon'ble Court. The Respondent has not
disputed the Petitioner's title. The arbitral determination is confined to
the enforcement of this right under the Agreement. If the reference was
not about the Nomination Agreement, the Petitioner would not have itself
sought cancellation of that Agreement with consequential reliefs, fully
aware of the consequences of its refusal to perform.
110. Furthermore, the Petitioner has already secured directions from the
Hon'ble High Court for execution and registration of the Deed of
Conveyance dated 13th July, 2010, as reflected in the document itself. In
terms of order passed by this Hon'ble High Court in respect of the said
property, Deed of conveyance executed in favour of the petitioner by
Express publication and Indian Express (Bombay) Limited as confirming
Party.
111. The order of the Hon'ble High Court of Calcutta directing registration of
conveyance deed within 7 days with the Registrar of Assurances,
Hyderabad. It is relevant to note that Petitioner has also obtained the
2025:CHC-OS:198
registered conveyance in respect of the Hyderabad property by reason of
an order of the Hon'ble High at Calcutta. Therefore, the award, if it is
upheld, can be executed by reason of orders of this Hon'ble High Court.
112. Registration of the conveyance Deed made in Hyderabad. The initial
stamp duty and registration charges of Rs.3,08,00,071/- were paid by
the respondent through its own bank account. It is not denied by the
Petitioner.
113. payment receipt of balance stamp duty assessed at Rs. 3,07,99,649/- in
the collection of Stamp duty Account, Registration & Stamps
department, paid by the respondent.
114. Payment of Stamp duty by the respondent in respect of the same
property for which there is a subsisting Nomination Agreement would
clearly show that the respondent was ready and willing to obtain
conveyance of the property after the conveyance was made in favour of
the petitioner otherwise there was no reason for the respondent to
volunteer to pay stamp duty and registration charges. The petitioner has
also accepted such stamp duty and registration fee from the respondent
without any objection or demur. There is no explanation as to why they
received the stamp duty and registration fee from the respondent.
115. Statement of claim filed by the petitioner invoking the arbitration clause
being clause 12 of the Nomination Agreement. The bad intention of the
petitioner reflects not to convey the property in favour of the respondent,
2025:CHC-OS:198
when it is only after the petitioner had obtained the conveyance of the
Hyderabad property in its favour that it finally decided not to go ahead
with the Nomination Agreement for conveyance of the property to the
respondent and which led to disputes between the parties in terms of the
arbitration agreement in the Nomination Agreement.
116. Tribunal was quite conscious that if the Respondent had not approached
the Original Side of the Hon'ble High Court at Calcutta with an
application under Section 9 of the Arbitration and Conciliation Act, 1996
in order to get an interim order, there would not have been any
impediment in the way of the respondent to press all the reliefs claimed
in the counterclaim. But only to get the benefit of the interim order from
the Hon'ble High Court at Calcutta, the Respondent offered to give the
undertaking, and the Division Bench maintained the interim order on
being satisfied with the form of undertaking given by the Respondent.
117. It is clear from the undertaking that the Respondent has never
undertaken to abandon the prayer of Specific Performance of the
agreement, but has only undertaken not to proceed with its claim for
possession and title of the said property in the arbitral reference.
Reserving its right to make such a claim for possession and title after
conclusion of the reference. Accordingly, the Respondent specifically
abandoned the prayer for title and possession in the arbitral proceedings
but reserved its right to claim the same later.
2025:CHC-OS:198
118. The Petitioner argued that a decree of specific performance necessarily
involves transfer of title from Petitioner to Respondent, which would
indirectly amount to a violation of the undertaking given to the Division
Bench.
119. The Arbitrator, however, addressed this issue by referring to Sections 13
and 17 of the Specific Relief Act, 1963. These provisions clarify that:
i) If a person executes an agreement to transfer title in immovable
property, the vendor cannot later claim absence or defect in his own
title as a defence in a suit for specific performance filed by the
purchaser.
ii) In contrast, the purchaser can resist specific performance by
contending that the vendor had no title or defective title in a suit filed
by the vendor.
120. On this reasoning, the Arbitrator rejected the Petitioner's objection that a
decree of specific performance would breach the undertaking, holding
that the Respondent had confined its claim strictly in line with its
undertaking and reserved rights.
121. It is very clear and explicit that in a suit for specific performance of
contract filed by the respondent, he may be satisfied with title of the
vendor/petitioner and in that situation, the Court dealing with such suit
will not go into the question of adjudication of the title of the
vendor/petitioner.
2025:CHC-OS:198
122. On the other hand, the respondent, at his own risk, can pray for
adjudication of the title of the petitioner in the suit property after
adjudication of the proceeding. Now by virtue of the undertaking given by
the Respondent, in this proceeding, he has abandoned such right in this
arbitral proceeding and consequently, it would not be entitled to pray for
adjudication of such title or possession in this proceeding.
123. Therefore, there is no bar to pray a decree for specific performance in a
suit filed by the respondent/purchaser without adjudicating the question
of title and possession of the vendor in the property when the plaintiff
does not insist on adjudication of such question.
124. Similarly, if the Respondent/Purchaser decides not to pray for title and
possession in this proceeding reserving it's right to make such claim for
possession and title after conclusion of the reference, it is for the
Respondent to do the same, if law permits and therefore, the Tribunal
rightly not gone into that question in the proceeding. Therefore, in a suit
for specific performance of contract filed by a respondent can raise the
question of title of the purchaser in the property in question at its risk
and in view of the undertaking given by the respondent/purchaser, it is
precluded from raising such question of title and possession in the
proceeding after reserving its right make such claim for possession and
title after the conclusion of the arbitration proceeding, if law so permits.
2025:CHC-OS:198
125. The Tribunal rejected decisions relied upon by the Petitioner that were
precedents based on "SUIT FOR LAND", holding that those decisions
were irrelevant since the Division Bench had accepted the Respondent's
undertaking without requiring abandonment of specific performance.
The Tribunal, therefore, dealt with the prayer for specific performance of
the contract without considering the claim for possession and title of the
said premises in the arbitral reference.
126. As pointed out earlier, title here means the title of the
Claimant/petitioner in the property. Even for the sake of argument, if the
petitioner has acquired no title over the property by virtue of its decree
against Express Group, in this Counterclaim, the Respondent would not
raise such question in terms of its undertaking.
127. Thus, the undertaking given by the Respondent does not oust the
jurisdiction of this Tribunal to award specific performance if the
Respondent proves the other requirements of getting a decree for specific
performance of contract in accordance with law without deciding the
issue of title of the Claimant in the property covered by the sale-decree
against the Express Group and without granting any order of possession.
128. It appears that the Respondent has prayed for specific performance of
the Nomination Agreement in the following manner:
a) An award for specific performance of the Nomination
Agreement dated 5th December, 2005 and/or the object
2025:CHC-OS:198
thereof, that is to cause the subject property to be
transferred to the respondent, in the following manner:
"Transfer of the subject property by the claimant
to the respondent by execution of a Conveyance
Deed against payment of the consideration
amount as specified in the Nomination
Agreement."
129. The Tribunal found the Respondent had performed its obligations, while
the Claimant obstructed performance by falsely alleging notice under
Clause 9 and by taking the Express Group deed in its own name to
frustrate the agreement.
130. Relying on Durga Prasad v. Deep Chand33, the Tribunal directed the
petitioner to re-convey rights obtained under the sale decree to the
Respondent against balance payment, without granting possession or
ruling on title, leaving the Respondent bound by its undertaking before
the Division Bench. The plea that the Nomination Agreement became
infructuous was rejected, with reliance on Namburi Basava
Subrahmanyam v. Alapati Hymavathi34 that substance, not
nomenclature, governs interpretation.
131. Therefore, without deciding the question as to whether the Petitioner
acquired title over the property by virtue of the decree for sale against
AIR 1954 SC 75
(1996) 9 SCC 388
2025:CHC-OS:198
Express Group, bound to grant a decree for Specific Performance of the
Nomination Agreement admittedly executed by the parties.
132. Therefore, it has been rightly held by the Arbitrator that there is no bar
in granting a decree for specific performance in a suit filed by the
purchaser/respondent without adjudication of title. The observations
and findings of the Learned Arbitrator are plausible and possible views
which would not require interference of the Hon'ble Court, in the present
proceedings filed under Section 34 of the Act.
133. The judgments relied upon by the respondent in the case of National
Highways Authority of India (supra), Punjab State Civil Supplies
Corporation Limited (supra) and similarly, in the case of UHL Power
Company Limited (supra), are squarely applicable in the present facts
and circumstances of the present case is concerned that if the
arbitrator's view is plausible and possible, it need not be re-examined,
and the interpretation of contractual terms falls squarely within the
domain of the arbitral tribunal and where two views are possible and the
arbitrator has adopted one, the award cannot be set aside, and
interference is permissible only if the award is against the public policy
of India or conflicts with basic notions of morality and justice, making
court intervention virtually prohibited beyond the Act's framework, the
court does not act as an appellate forum and may only ascertain whether
the arbitrator's interpretation is plausible and possible.
2025:CHC-OS:198
134. This court also relies a decision passed in the case of Adcon Electronics
pvt. Ltd.v. Daulat and Another35, particularly paragraph Nos. 10 to 12
and 14 to 19 thereof as under:-
"10. The learned Single Judge while dismissing the chamber summons took the view that so far as the High Court of Bombay was concerned the law was well settled that suits for specific performance, even though they might relate to the land, were not suits for land. On appeal the order of the learned Single Judge was confirmed by the Division Bench opining that the suit for specific performance of an agreement for sale was not a "suit for land".
11. The question then arises as to what is meant by "suit for land". This expression has been interpreted by different High Courts as well as by the Federal Court.
12. In His Highness Shrimant Maharaj Yashvantrav Holkar of Indore v. Dadabhai Cursetji Ashburner [ILR (1890) 14 Bom 354] a Division Bench of the Bombay High Court held that a suit for specific performance would not fall within the meaning of that expression. There the suit was filed for specific performance of an agreement to mortgage certain immovable property. The agreement was made in Bombay between the parties on 8-1- 1883. The Divisional Court held, "it had jurisdiction" and granted decree. On appeal a Division Bench referred to an earlier judgment of that Court in Yenkoba Balshet Kasar v. Rambhaji [(1872) 9 Bom HCR 12] which laid down that suit for land was a suit which asked for delivery of land to the plaintiff. The High Court also referred to the view of the Calcutta High Court in Delhi and London Bank v. Wordie [ILR (1876) 1 Cal 249] (ILR at p. 263) construing that expression to mean, "substantially for land" -- "that is, for the purpose of acquiring title to, or control over, land". It also noticed the view of a learned Single Judge of the Calcutta High Court in Sreenath Roy v. Cally Doss Ghose [ILR (1880) 5 Cal 82] holding that the court had no jurisdiction to make a decree in a suit for specific performance.
(2001) 7 SCC 698
2025:CHC-OS:198
The Division Bench of the Bombay High Court held that the suit was within the jurisdiction whether regarded as a suit for specific performance or to enforce equitable mortgage by deposit of title deeds as a court of equity in England could entertain it.
14. In Debendra Nath Chowdhury v. Southern Bank Ltd. [AIR 1960 Cal 626 : 64 CWN 439] a Division Bench of the Calcutta High Court took the view that the suit for specific performance of the contract to execute and register a lease with alternative claims for damages is not a "suit for land" within the meaning of clause 12 of the Letters Patent.
15. From the above discussion it follows that a "suit for land" is a suit in which the relief claimed relates to title to or delivery of possession of land or immovable property. Whether a suit is a "suit for land" or not has to be determined on the averments in the plaint with reference to the reliefs claimed therein; where the relief relates to adjudication of title to land or immovable property or delivery of possession of the land or immovable property, it will be a "suit for land". We are in respectful agreement with the view expressed by Mahajan, J. in Moolji Jaitha case [AIR 1950 FC 83 :
1949 FCR 849] .
16. In a suit for specific performance of contract for sale of immovable property containing a stipulation that on execution of the sale deed the possession of the immovable property will be handed over to the purchaser, it is implied that delivery of possession of the immovable property is part of the decree of specific performance of contract. But in this connection it is necessary to refer to Section 22 of the Specific Relief Act, 1963 which runs:
"22. Power to grant relief for possession, partition, refund of earnest money, etc.--(1) Notwithstanding anything to the contrary contained in the Code of Civil Procedure, 1908, any person suing for the specific performance of a contract for the transfer of immovable property may, in an appropriate case, ask for--
(a) possession, or partition and separate possession, of the property, in addition to such performance; or
2025:CHC-OS:198
(b) any other relief to which he may be entitled, including the refund of any earnest money or deposit paid or made by him, in case his claim for specific performance is refused. (2) No relief under clause (a) or clause (b) of sub-section (1) shall be granted by the court unless it has been specifically claimed:
Provided that where the plaintiff has not claimed any such relief in the plaint, the court shall, at any stage of the proceeding, allow him to amend the plaint on such terms as may be just for including a claim for such relief."
17. It may be seen that sub-section (1) is an enabling provision. A plaintiff in a suit of specific performance may ask for further reliefs mentioned in clauses (a) and (b) thereof. Clause (a) contains reliefs of possession and partition and separate possession of the property, in addition to specific performance. The mandate of sub-section (2) of Section 22 is that no relief under clauses (a) and (b) of sub-section (1) shall be granted by the court unless it has been specifically claimed. Thus it follows that no court can grant the relief of possession of land or other immovable property, subject-matter of the agreement for sale in regard to which specific performance is claimed, unless the possession of the immovable property is specifically prayed for.
18. In the instant case the suit is for specific performance of the agreement for sale of the suit property wherein relief of delivery of the suit property has not been specifically claimed, as such it cannot be treated as a "suit for land".
19. We cannot also accept the contention of Mr Chitale that the suit is for acquisition of title to the land and is a "suit for land". In its true sense, a suit simpliciter for specific performance of contract for sale of land is a suit for enforcement of terms of contract. The title to the land as such is not the subject-matter of the suit."
135. In the light of above discussion and finding of the arbitrator and upon
relying on the aforesaid judgments, this court is fully convinced with
findings of the Arbitrator since there is no perversity or illegality and
hence, call for no interference under Section 34 of the Act.
2025:CHC-OS:198
ISSUE NO.5: - VIOLATION OF PRINCIPAL OF NATURAL JUSTICE
136. Insofar as the question of Violation of natural justice by the arbitrator by
citing decisions/judicial precedents while considering the issues framed
in the arbitral proceeding without noticing the parties or behind the back
of the petitioner is serious breach of the public policy of Indian law and
same required to be set aside. It was vehemently argued by the learned
Sr. counsel for the petitioner and further submitted that the learned
Arbitrator has relied numerous judgments to arrive at a conclusion that
the claim of the petitioner fails and counter claim of the respondent
succeeds and finally allowed the counterclaim of the respondent together
with costs as aforesaid.
137. According to him more or less 70 judgments were relied upon by the
Arbitrator without notice to the Petitioner, which amounts to serious
violation of principles of natural justice, and the petitioner is highly
prejudiced as no chance was afforded to revert or distinguish the same.
If the petitioner had been allowed 'Audi alterum partem', the final result
would have been changed. The Award dated 27 th October, 2020 is in
serious breach of the Principles of natural justice and therefore, the
same is liable to set aside.
138. The grievance of the Petitioner is that the Arbitrator went on a wandering
of his own on several issues, or did personal research or investigation,
and made findings based on multiple cases, and definitions and legal
2025:CHC-OS:198
provisions which neither party had relied upon or referred to the
Tribunal in oral or written arguments. All of them are new points, many
of which were not even argued, and are practically not applicable in the
facts and circumstances of the proceeding pending before the Tribunal.
139. It was argued on behalf of the Petitioner that the Arbitrator is prohibited
from travelling outside of the pleadings or the arguments made by the
parties, and/or even the cases, unless referred by the parties.
140. Even in the High Court and the Hon'ble Supreme Court, when a Judge
wishes to express a view or relies upon a case not cited by the parties at
the hearing then the judge puts the parties on notice of such a binding
precedent or provision of law is relevant to the arguments put forward
and asks the parties to consider the issue and address the court
accordingly.
141. It was further argued that if an Arbitrator bases findings on personal
knowledge or material not placed by the parties--including dictionaries,
laws, or judicial decisions--it amounts to miscarriage of justice. This is
contrary to the fundamental policy of Indian law, which requires that
parties must always have the right to comment on all factual and legal
circumstances relevant to the decision.
142. The Petitioner has placed reliance of Judgments on this issue are cases
mentioned hereunder written:
2025:CHC-OS:198
Ssangyong Engineering (supra) at paragraph 74:
"....... these guidelines were never, disclosed in the arbitration proceedings............ the appellant could have argued, without prejudice to the argument that linking is dehors the contract.........For this reason the majority award needs to be set aside under Section 34(2)(a)(iii)"
Delta International Limited & Ors. Vs. Smt. Nupur Mitra &
Ors.36, at paragraphs 39/40/41:
Paragraph 39.
".....decision is made on the basis of a judicial precedent not referred to in course of the arguments, it would amount to breach of the most elementary canons of natural justice."
Paragraph 40:
"Indeed, the miscarriage of justice that may be occasioned by a judgment referring to judicial authorities without such precedent being brought to the notice of the parties or the part likely to be affected thereby"
Paragraph 41:
"It is, therefore held that it is generally undesirable that judicial precedents be referred to or made the basis for any finding in a judgment without the attention of the
2017 SCC OnLine Cal 13094
2025:CHC-OS:198
parties represented before the court first being drawn to them."
143. Consequently, the Division Bench of the Calcutta High Court laid down
the law allowing the appeal and setting aside the decision of the Single
Judge.
144. The Respondent has furthermore relied upon a Single Bench decision of
2013 in the case of Birla Education Trust (supra) in a company law
matter, the relevant portion is set out below:
"In the event, however, a new point of law, not argued by any of the parties, is introduced in a judgment referring to authorities not cited by any of the parties, that would constitute violations of the principles of natural justice."
145. Another oral argument was made by the Respondent that the law and
cited case of the court is supposed to be known to everyone, therefore it is
not a breach of natural justice. The arbitration law as enshrined in
Sections 18 and 24 read together with exposition in Ssangyong
Engineering (supra) requires that an Arbitrator is confined to documents
and cases before him. Even if the 70 cited judgements and several
dictionaries are divided into two groups, one which was in relation to the
argued issues and the other on new legal issues, then also almost 40
cases will fall in the category of new cases on new points which were not
even argued by any of the parties. The Petitioner is aggrieved by these new
cases which are on new and different principle of law without notice. The
2025:CHC-OS:198
Petitioner is also aggrieved by the introduction of several dictionaries and
the taking of judicial notices on multiple issues by the Arbitrator.
146. The Petitioner further relied on the 2017 Division Bench judgment in
Delta International (supra), particularly at paragraph 39, which set
aside the single judge's decision, thereby limiting the proposition relied on
by the Respondent. Additionally, the Petitioner cited the Delhi High
Court's decision in Microsoft Corporation vs. Zoai Founder 37 where an
arbitral award was set aside on similar grounds in a Section 34
application, reinforcing the claim that the Award here is unsustainable. At
paragraph 48 citing a decision of the Madras High Court, M/s Tribol
Engineering Pvt. Ltd., rep. By its Managing Director Mr. K. Venkat,
Bangalore - 560 070 Vs. Indian Oil Corporation Limited, rep. By its
Deputy General Manager (Engineering), Indian Oil Bhavan, Chennai
34 and Anr.38:
"48. It is not the duty of the arbitrator to go to the aid of the parties and state what they could and should have done from themselves. His function is to not supply his special knowledge, but to play the role of an impartial arbitrator.........
147. The Petitioner argued that the Arbitrator displayed a predisposition
against it, breaching natural justice and the principle of equal treatment,
since each breach ultimately benefited only the Respondent. According to
2023 SCC OnLine Del 3800
(1998) 3 СТС 385 : 1998 SCC OnLine Mad 698
2025:CHC-OS:198
the Petitioner, the Award lacked judicial fairness, violated the
substantive provisions of the Arbitration and Conciliation Act, 1996, and
must therefore be set aside under Section 34(2)(b)(ii), Explanation 1(ii) &
(iii), and distinctly Section 34(2A) for patent illegality.
148. In reply, the Respondent strongly opposed, maintaining that the
Arbitrator decided the case strictly on the statute, evidence--oral,
documentary, and oral and written arguments--submitted by both
parties. While it is true some judgments and definitions were referred to,
these were only supplementary clarifications and did not prejudice either
party.
149. The Respondent emphasized that the findings were based squarely on
the materials brought before the Tribunal, and even if the impugned
judgments were excluded, the outcome would remain unchanged.
Further, as judgments of the High Court and Supreme Court constitute
binding law in India, an arbitrator may rely on them without notifying
the parties unless such precedents are wholly irrelevant and no manner
of application in the issue decided by the Arbitrator. It should be
demonstrated by the Petitioner while considering the case under Section
34 of the Act,1996.
150. In the course of reply, the Petitioner has relied on the decisions of
Microsoft Corporation (supra), particularly paragraphs 21 to 25, but
this judgment is distinguishable on facts as the Learned Court in that
2025:CHC-OS:198
case had brought on record material evidence by conducting its research
which is not equivalent to placing judicial precedents and/or settled legal
propositions. The said judgment is factually distinguishable, relying on
paragraph 20 as the Arbitrator proceeded to conduct his own research
on 'material evidence' available on the records and it is permissible in
law if same comes within the four corners of the statute.
151. In support of its submissions, the respondent has relied on a same
judgment of the Hon'ble High Court at Calcutta in Birla Education
Trust (supra), particularly paragraph 21 thereof to support the
proposition that judicial precedents can be relied upon by Court.
152. This court is of the considered view that none of the judgments cited by
the Arbitrator would alter the result of the proceedings, even if excluded.
No illegality, perversity, or prejudice was found in the reliance of such
precedents. The Paragraph no. 21 of the Birla Education Trust (Supra)
is set out herein under:
"21. While testing the validity of the order impugned, I will also have to examine the issue of reference to decisions in an order which was not cited by any of the parties to a litigation. Before me, no case was made out by any of the parties that these judgments were cited by way of them. In my opinion, however, if certain established principle of law is clarified by the Court itself on the basis of judicial authorities found by the Court by making its own research, that would not constitute an illegality, provided there was argument before the Court on such principle. In the event, however, a new point of law, not argued by any of the parties, is introduced in a judgment referring to authorities not cited by
2025:CHC-OS:198
any of the parties, that would constitute violations of the principles of natural justice. The judgment of the Division Bench of this Court in the case of Damodar Valley Corporation (supra), does not hold in absolute term that such reference in all cases would be illegal and invalidate the judgment itself. In the judgment impugned, the six decisions referred to by the CLB deal with the principles for granting interim order, which was an issue before the Board. As such, I do not consider such exercise on the part of the CLB to be erroneous to that degree that the same would invalidate the order itself."
153. The Petitioner herein has also failed to show before this court as to how
the learned arbitrator or as judicial authority can be estopped from relying
on the precedents of the higher Court in support of his findings, which
have already been arrived thereat. All inferior courts or Tribunal are
bound by the precedents of the Hon'ble Supreme Court and the High
Courts. As much as it would have been preferable for the Arbitrator to
notify the parties, the failure to do so, has caused no injustice or
prejudice; those judgment and research are based on his judgment on
materials placed by the parties before the Tribunal. On that note, this
Court finds the Petitioner's objection is unsustainable and requires no
interference.
ISSUE NO 6 : IGNORANCE OF THE MATERIAL EVIDENCE PLACED
BEFORE THE TRIBUNAL
154. The Petitioner argued that the Arbitrator either ignored or failed to
consider material evidence it had placed on record, and that proper
2025:CHC-OS:198
consideration of such evidence would have resulted in a different
outcome, favourable to the Petitioner.
155. This court, however, is of the view that the arbitrator has in fact
considered all the relevant material evidence placed by the parties in the
arbitral proceedings in connection with the crux of the subject matter of
disputes as referred, and assessed them correctly before concluding his
findings that the Petitioner's claims were devoid of merit and while
allowing the Respondent's counter claim thereof. Therefore, this court,
under Section 34, does not and cannot say that the Learned Arbitrator
has either ignored and/or not considered the material evidence; rather,
that it is correctly assessed.
156. This court has limited scope to consider/set aside the impugned Award
under Section 34 as already discussed herein above.
157. This Court is of the considered view that the Arbitrator had not ignored
evidence but had thoroughly examined it in detail while deciding the
issues framed therein. The Award, running nearly 300 pages, dealt
comprehensively with matters such as notices issued by the Petitioner for
termination or cancellation of the contract, oral and documentary
evidence with regard to allegations of fraud and bribery, alleged tape-
recorded transcriptions, terms and conditions of the Nomination
Agreement, negotiations between the parties, court proceedings, the
compromise decree as discussed above, and undertaking given by the
2025:CHC-OS:198
respondent with regard to title and possession etc. Therefore, contention
of the petitioner on this issue of serious violation of principle of natural
justice and non-consideration of material evidence, is unsustainable and,
therefore, contention of the petitioner is liable to be rejected.
ISSUE NO.7:- PURE QUESTIONS OF LAW
158. Two remaining pure questions of law as raised by the petitioner are as
herein under to be considered by this court: -
a. Whether the 2018 amendment to the Specific Relief Act, 1963, was
prospective or retrospective in its application?
b. Whether a proceeding for specific performance of an executory contract,
in which the Petitioner had pleaded termination of the contract, would
be maintainable in the absence of a prayer declaring such termination
to be illegal?
159. On behalf of the Petitioner, it was submitted that the amendment to
Specific Relief Act 1963 contained no indication of retrospective
application, either by express words or necessary implication. The Gazette
notification of 19.09.2018 merely fixed 01.10.2018 as the date on which
the amendment would take effect, and both the text of the amendment
and the parliamentary debates were silent on any retrospective operation.
160. The Petitioner further contended that the Tribunal's conclusion stood
vitiated because it relied on five Supreme Court decisions of its own
accord, introducing new points of law without giving notice to the
2025:CHC-OS:198
Petitioner. This denial of opportunity to respond amounted to a violation
of natural justice. These decisions formed the basis of the tribunal's
conclusion, which are noticed in the following words:
"Applying the above principles laid by the Supreme Court in the facts of the present case this Tribunal holds that the amended provisions of the Specific Relief Act, which are all procedural in nature will be applicable to the present proceedings".
161. It was further submitted that the Tribunal wrongly decided that the
Specific Relief Act is procedural law, which was not argued by either of the
parties. This is not a finding in view of the judgment of the Hon'ble
Supreme Court in the case of Hungerford Investment Trust Ltd. (In
Voluntary Liquidation) Vs. Haridas Mundhra & Ors. 39 cited by the
Tribunal. The case of Anant Gopal Sheorey Vs. State of Bombay40, on
which the Tribunal relies for its finding, is a purely criminal matter
relating to Criminal Procedure and has nothing to do with the Specific
Relief Act. The case of Garikapati Veeraya v. N. Subbiah Choudhury41
does not relate to Specific Relief law and says nothing different from the
very recent decision of the Supreme Court in the case of Rajesh Mitra
alias Rajesh Kumar Mitra and Anr. Vs. Karnani Properties Ltd. 42,
which does not lead to the conclusion that the Specific Relief Act
AIR 1972 SC 1826 : (1972) 3 SCC 684
AIR 1958 SC 915
AIR 1957 SC 540
2024 SCC OnLine SC 2607
2025:CHC-OS:198
amendment is retrospective. The Tribunal wrongly applied that the litigant
has no vested right in procedural law, citing and relying upon paragraph
26(iii) of the case H.V. Thakur v State of Maharashtra43, when the
correct and applicable paragraphs are 26(iv) and 26(v) of the same
judgment, which are set out below.
"(iv) A procedural statute should not generally speaking be applied retrospectively where the result would be to create new disabilities or obligations or impose new duties in respect of transactions already accomplished.
(v) A statute which not only changes the procedure but also creates new rights and liabilities shall be construed to be prospective in operation, unless otherwise provided, either expressly or by necessary implication."
162. It was further vociferously argued that the law set out is crystal & clear in
the paragraphs set out above. The amendment created new obligation and
duties upon the Petitioner, while simultaneously conferring new rights
upon the Respondent. Hence, the unamended continued to apply. The
Tribunal's finding that the amendment applied retrospectively, based on
certain decisions, was erroneous and constituted a direct breach of
Sections 18 and 24 of the Arbitration and Conciliation Act, 1996, since it
deprived the Petitioner of an opportunity to present its case and thereby
violated natural justice.
(1994) 4 SCC 602
2025:CHC-OS:198
163. In support, the Petitioner relied on Mehboob Ur Rehman v Ahsanul
Ghani44, which clearly held that the amended Act would not apply to
arbitral proceedings.
164. The Supreme Court itself subsequently relied upon this very precedent in
two later cases: C. Haridasan v. Anitha45, particularly para 64 and
Sangita Sinha v. Bhawana Bhardwaj & Ors. 46, particularly para 18E,
both reaffirming the principle that the Specific Relief (Amendment) Act,
2018 applies prospectively. The Tribunal, in ignoring these binding
precedents, acted contrary to the fundamental policy of Indian law. The
Petitioner contended that the Tribunal also failed to distinguish between
substantive law and substantive rights.
165. A full bench of Calcutta High Court has held that the Specific Relief Act is
an adjective law in the context of the 1877 Act, [Moulvi Ali (supra)]. It is
therefore incorrect to say that entirety of the Specific Relief Act 1963 is
only procedural.
166. The parties when entering into a contract in 2005 had certain rights and
expectation. Any application of amended law by the Arbitrator would
change the existing rights and obligation of the parties as they existed in
2005. This is prohibited and unfair.
(2019) 19 SCC 415
2023 SCC OnLine SC 36
2025 SCC OnLine SC 723
2025:CHC-OS:198
167. Indeed, the Supreme Court in Katta Sujatha Reddy v. Siddamsetty
Infra Projects Limited and Ors. 47 para 13, held that Section 10 of the
1963 Act is substantive, not procedural. Thus, the Tribunal's contrary
finding, that the entire Act is procedural, was perverse.
168. The Petitioner further argued that when the contract was entered into in
2005, the parties had specific rights and obligations. Application of the
amended law would unfairly alter these settled rights and expectations,
which is impermissible. Reliance was also placed on Saradamani
Kandappan v. S Rajalakshmi and Ors.48 and Satya Jain and Ors. v.
Anis Ahmed Rushdie and Ors.49, where the Hon'ble Supreme Court held
that after long delay, any decree for specific performance must be at the
market price of the property at the date of the decree. Despite the
Petitioner raising this point, the Tribunal failed to address or apply this
settled law.
169. It was further contended that the Respondent's prayer for specific
performance was not maintainable, as it was made without seeking
declaratory relief. This is simply because there cannot be a specific
performance of an Agreement that has been terminated and is therefore
non-existent unless the Agreement is revived by a declaration that the
termination was invalid.
(2023) 1 SCC 355
(2011) 12 SCC 18
(2013) 8 SCC 131
2025:CHC-OS:198
170. The Supreme Court of India has consistently held that absent of a prayer
for declaratory relief, that termination/cancellation of the agreement is
bad in law; a suit for specific performance is not maintainable. The
Petitioner relied on binding precedents: I.S. Sikander v. K.
Subramani50, particularly paragraph Nos. 37-38 thereof and Mohinder
Kaur v. Sant Paul Singh51, particularly paragraph no. 4 thereof, both of
which affirm that, without setting aside termination, specific relief is
barred. Despite these citations, the Arbitral Tribunal rejected the
authority of I.S. Sikander (supra) and ignored Mohinder Kaur (supra),
instead relying on Ganesh Shet v. Dr. C.S.G.K. Setty52 which the
Petitioner contended was inapplicable.
171. The Tribunal ignored these two binding precedents on the specious plea
that this issue was decided in the case of Ganesh Shet (supra).
172. The finding of the Arbitrator of the Award in the Award is set out herein
below:
"the Supreme Court did not lay down as a proposition of law that in every case of specific performance of contract where the defendant has alleged termination of contract, a prayer for declaration of invalidity of the termination must be sought"
173. It was further held by the Tribunal as hereinbelow:-
"in all suits for Specific Performance of Contract, if the defendant takes a stance that the agreement in question has been terminated
(2013) 15 SCC 27
(2019) 9 SCC 358
(1998) 5 SCC 381
2025:CHC-OS:198
by him, the plaintiff must make a prayer for declaration that such termination is illegal and that in the absence of such prayer, the suit must be dismissed, such view is inconsistent with the earlier view taken by another two Judges-bench in the case of Ganesh Shet v. C.S.G.K. Setty (Dr) (supra) and thus, is not binding as a valid precedent."
174. According to the Petitioner the ratio of Ganesh Shet (Supra) is not
applicable in the facts of the case. In that case, the dispute concerned
whether specific performance could be granted for an agreement
(Agreement B) not pleaded in the plaint but emerging from the evidence,
when the original pleaded contract (Agreement A) was found non-existent.
The Supreme Court held that relief in a suit for specific performance
cannot be granted for an agreement not specifically pleaded particularly
paragraph Nos.8-20. The question of declaratory relief against termination
never arose in Ganesh Shet. Thus, the Tribunal's reliance on it not only
prejudiced the Petitioner but also muddled the correct legal position.
175. On the contrary, the settled law, reiterated most recently in Sangita
Sinha (supra), particularly at paragraph 18E, is that in all suits for
specific performance where termination is alleged, the claimant must also
seek a declaration that such termination is invalid. This proposition has
been laid down as absolute, regardless of factual variations.
176. In view of the above, it is the contention of the Petitioner that the
Tribunal, by refusing to follow binding precedents, ignoring applicable
authorities, and rendering findings contrary to the settled legal position,
2025:CHC-OS:198
has acted in violation of the fundamental policy of Indian law. The Award
is therefore vitiated both under Section 34(2)(b) Explanation 1(ii) of the
Arbitration and Conciliation Act, 1996, being in conflict with the public
policy of India, and under Section 34(2A), as it suffers from patent
illegality on the face of the record. Accordingly, the impugned Award is
liable to be set aside.
177. With regard to the first pure question of law, the Peitioner's case is that
the Learned Arbitrator's finding is incorrect on account of the judgment of
Katta Sujatha (Supra). This judgment has been set aside by the Hon'ble
Supreme Court in the judgment of Siddamsetty Infra Projects Private
Limited (supra).
178. Even otherwise, the Learned Arbitrator has held that the Nomination
agreement dated 5th December, 2005 is in effect an agreement to convey
right, title and interest to the Respondent by the Petitioner, which the
petitioner obtained by virtue of the decree against Express Group, on
payment of consideration.
179. The Learned Arbitrator has independently disregarded the case made out
by the Petitioner and held that the judgments referred by the petitioner
have no manner of application to the facts of the present case.
180. The Petitioner argues that the Arbitrator's finding that the 2018
Amendment to the Specific Relief Act applies retrospectively is perverse.
Reliance on Katta Sujata (Supra) is misplaced as it was later set aside in
2025:CHC-OS:198
review in Siddamsetty Infra Projects (Supra). Under this decision, even
under the unamended Act, if the ingredients for specific performance are
satisfied, courts are bound to grant specific performance for immovable
property due to the mandatory nature of the word "shall" in the
Explanation to Section 10.
181. Thus, under both the unamended and amended Specific Relief Act, an
agreement for transfer of immovable property mandates specific
performance, since breach of such a contract cannot be adequately
compensated by damages. The Arbitrator's conclusion to grant specific
performance would therefore remain unchanged under either regime.
182. The Tribunal further held that while substantive rights of the parties' stem
from the Contract Act, the procedure for enforcement is governed by the
Specific Relief Act, which is not exhaustive in itself. This view aligns with
the Supreme Court's ruling in Hunger ford Investments Trust (supra)
page 1832 and similarly a Full bench Judgment of Calcutta High Court in
the case of Moulavi Ali Hussain Mian (supra).
183. On the second pure question of law, the Petitioner argued that since the
Respondent did not seek a declaration that the termination of the
Nomination Agreement was illegal, null and void, no relief of specific
performance could be granted. In the absence of such declaratory relief, a
prayer for specific performance is not maintainable.
2025:CHC-OS:198
184. The Learned Arbitrator dealt with this issue in detail in its Award, this
court does not find it necessary to quote such details herein. The Learned
Arbitrator has firstly noticed that there were specific issues which were
framed in the arbitration on the question of whether the Nomination
Agreement was cancelled or terminated by any notice in writing.
185. Referring to paragraphs 9 and 10 of the Nomination Agreement, the
Arbitrator held that the contract prohibited unilateral termination except
upon the happening of specified contingencies where the agreement would
automatically lapse. The essential pre-condition was that the claimant
must serve a 30-day notice for execution of the conveyance deed, and if
the Respondent failed to arrange funds within 90 days, the contract would
terminate automatically. The Respondent contended no such notice was
served, whereas the Petitioner argued CW1 orally conveyed such
intimation immediately after execution of the agreement.
186. The Arbitrator further held that in other words, if in the contract, there is
no clause specifying rescission of a contact unilaterally at the instance of
one or the other of the parties, the same must be done either by the
agreement of the parties or through adjudication either by way of suit for
Specific Performance of Contract filed by one who dispute the termination
or by suit for rescission of contract by the party who allegedly terminated
the contract.
2025:CHC-OS:198
187. Consequentially, in a suit for specific performance of contract, if the
petitioner herein takes a plea that he has, of his own, terminated the
contract and as such, the contract, the specific performance of which is
sought, is not in existence, the court or tribunal dealing with such
proceeding is required to specifically come to a conclusion, first, as to
whether the contract in question allows the petitioner to unilaterally
terminate the same and if the answer is in affirmative, then the next
question would be whether the contract imposes any condition precedent
which is sin qua non for exercise of such right of termination by the
petitioner.
188. If any such condition is prescribed, the Court or Tribunal will decide
whether such circumstances are existing justifying termination of the
contract by the petitioner. If the Court or Tribunal finds that the Contract
in question does not permit unilateral termination of contract at the
instance of the petitioner, it will answer the issue in favour of the
respondent. Similarly, if it finds that the circumstances in which such
termination is permissible do not exist, in that case, it will reject the
defence of the petitioner and will grant a decree for Specific Performance
provided of course that the respondent proves other conditions necessary
for getting a decree for specific performance.
189. Therefore, when the Court or Tribunal passes a decree for specific
performance of contract, in effect, it declares such right in favour of the
2025:CHC-OS:198
respondent based on its findings in the proceedings that the defences of
the petitioner were not tenable. There is, therefore, no necessity of
separately praying for declaration that all the defences taken by the
petitioner opposing the prayer for specific performance are illegal or not
tenable.
190. The Arbitrator further noted that the Petitioner itself had sought relief
declaring that the Nomination Agreement stood terminated, and also
prayed for its cancellation. On that basis, the issue of validity of
termination was squarely framed and adjudicated.
191. Having led evidence on the issue, the Petitioner could not later argue that
a separate declaratory prayer was mandatory. The Arbitrator, relying inter
alia on Ganesh Shet (Supra), concluded that Respondent's prayer for
specific performance was maintainable notwithstanding the absence of an
explicit declaratory prayer. It was submitted that the Learned Arbitrator
cannot be faulted for relying on this case as the Learned Arbitrator has
applied his mind and discussed the issue and, he has noted that-
"there are specific issues regarding the alleged termination
and the parties have led evidence on such issue and the
same is also relevant for the purpose of grant of decree of
specific performance. Thus, the suit cannot be dismissed
merely on the ground that no declaration has been prayed
for holding the termination by the claimant as illegal...."
2025:CHC-OS:198
192. Therefore, this court does not find that there is any impediment to allow
the specific performance of contract in absence of an explicit declaratory
prayer.
ISSUE NO. 8: -COSTS
193. It was argued that the arbitrator cannot award costs in an arbitral
proceeding without any prayer and unless the parties otherwise agree.
194. Learned Sr. Counsel representing the petitioner argued that the
amendments made to this Act by the Arbitration and Conciliation
(Amendment) Act, 2015 shall not apply to
i. the arbitral proceedings commenced before the commencement of the
Act;
ii. court proceedings arising out of or in relation to such arbitral
proceedings, irrespective of whether such court proceedings are
commenced prior to or after the commencement of the Act;
195. The amendments shall apply only to arbitral proceedings commenced on
or after the commencement of the Act and to court proceedings arising out
of, or in relation to, such arbitral proceedings. In the instant case, the
Learned Arbitrator awarded huge costs without varying and/or hearing
the parties, along with exorbitant interest @ 18 % per annum is not
tenable in law.
196. In reply, the Learned counsel for the respondent vehemently denies the
contention of the Petitioner and further drew attention to section 31(8) of
2025:CHC-OS:198
the pre-amendment Act, which gives power to the Arbitrator to award
costs on the basis of expenses incurred by the respondent in the
proceeding prior to, or during the arbitration proceedings. An arbitrator
can even award costs for future contingency if required.
197. The Tribunal herein awarded costs only in favour of the Respondent,
noting that the advocate's fees and incidental expenses had already been
paid by cheque, supported by ledger copies, vouchers, and invoices.
198. The Learned Arbitrator has come to a factual finding that there was no
reason to disbelieve the costs incurred by the Respondent in connection
with the arbitration proceedings, when it was paid through and only
through cheques. The Petitioner did not deny this; rather, it was agreed
between the parties that pursuant to the Arbitrator's directions on the last
sitting, both parties would have submitted their respective statement of
costs.
199. Section 19 (2) of the said Act permits the parties to agree on the procedure
to be followed by the Arbitrator Tribunal. Pursuant to the procedure
agreed, both parties submitted their statement of costs. It will appear from
the cost statements that both parties have prayed for costs incurred for
their Learned Advocates.
200. It is submitted that section 31(8) of the said Act and the explanation as it
stood before the 2015 amendment also included costs for expenses
incurred in connection with the arbitration proceedings. The phrase 'in
2025:CHC-OS:198
connection with' is very wide and will include within its ambit any cost
incurred in connection with the subject matter of disputes .
201. There was no bar in the earlier Section 31(8) for awarding of costs
incurred in Court proceedings, which was connected to the arbitration
proceeding. Therefore, even if the Learned Arbitrator was to follow Section
31(8) of the pre-amendment section, there is no reason why costs for the
court proceedings could not have been granted.
202. It was further submitted that section 31A, which has been introduced by
the Amendment Act of 2015, is a salutary amendment and only
particularises the element of cost which will be included. This does not in
any manner restrict the provision of cost which was there in the original
Section 31(8) of the said Act.
203. The petitioner has placed reliance on Section 87 of the said Act, which
was brought in by amendment in 2019. However, the said amendment
was struck down by the Hon'ble Supreme Court in the case of Hindustan
Construction (supra) particularly paragraph 63 thereof, which is set out
hereinbelow: -
"63. Also, it is important to notice that the Srikrishna Committee Report did not refer to the provisions of the Insolvency Code. After the advent of the Insolvency Code on 1-12-2016, the consequence of applying Section 87 is that due to the automatic stay doctrine laid down by judgments of this Court--which have only been reversed today by the present judgment--the award-holder may become insolvent
2025:CHC-OS:198
by defaulting on its payment to its suppliers, when such payments would be forthcoming from arbitral awards in cases where there is no stay, or even in cases where conditional stays are granted. Also, an arbitral award-holder is deprived of the fruits of its award--which is usually obtained after several years of litigating--as a result of the automatic stay, whereas it would be faced with immediate payment to its operational creditors, which payments may not be forthcoming due to monies not being released on account of automatic stays of arbitral awards, exposing such award-holders to the rigors of the Insolvency Code. For all these reasons, the deletion of Section 26 of the 2015 Amendment Act, together with the insertion of Section 87 into the Arbitration Act, 1996 by the 2019 Amendment Act, is struck down as being manifestly arbitrary under Article 14 of the Constitution of India."
204. The question of interference by this court under Section 34 is limited. In
the same judgment at paragraph 66 indicates that the law laid down in
BCCI v. Kochi Cricket Pvt. Ltd.53 is stated to be the correct law, and also
holds that the salutary amendments of the Act, 2015, will apply to all
court proceedings.
205. Insofar as the cost is concerned, this court finds that the Tribunal has
awarded costs assessed at Rs. 8,15,73,616/-, out of which Rs.
5,07,99,632 is on account of the arbitration and Rs. 3,07,73,984, on
account of court proceedings as decided in the Award. The said total cost
(2018) 6 SCC 287
2025:CHC-OS:198
was to be paid by the Petitioner with interest @ 18% from the date of the
Award, till the actual payment.
206. The Act was/is very clear on the costs, that the arbitrator has the power
to impose costs. Both Section 31 of the Arbitration Act, 1996 (unamended)
prior to 2015 as well as post the amendment of 2015, Section 31A are
very clear on awarding costs in the proceedings pending before the
Tribunal.
207. The relevant provisions stipulated in the Said Act with regard to the cost
of the arbitral proceedings are set out hereunder for the sake of
convenience:
208. Section 31 (pre-amendment) of the Arbitration and conciliation Act, 1996
reads as follows:
"Form and contents of arbitral award. -- (1) An arbitral award shall be made in writing and shall be signed by the members of the arbitral tribunal.
(2) For the purposes of sub-section (1), in arbitral proceedings with more than one arbitrator, the signatures of the majority of all the members of the arbitral tribunal shall be sufficient so long as the reason for any omitted signature is stated. (3) The arbitral award shall state the reasons upon which it is based, unless--
(a) the parties have agreed that no reasons are to be given, or
(b) the award is an arbitral award on agreed terms under section 30.
2025:CHC-OS:198
(4) The arbitral award shall state its date and the place of arbitration as determined in accordance with section 20 and the award shall be deemed to have been made at that place. (5) After the arbitral award is made, a signed copy shall be delivered to each party.
(6) 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. (7) (a) Unless otherwise agreed by the parties, where and in so far as an arbitral award is for the payment of money, the arbitral tribunal may include in the sum for which the award is made interest, at such rate as it deems reasonable, on the whole or any part of the money, for the whole or any part of the period between the date on which the cause of action arose and the date on which the award is made.
[(b) A sum directed to be paid by an arbitral award shall, unless the award otherwise directs, carry interest at the rate of two per cent. higher than the current rate of interest prevalent on the date of award, from the date of award to the date of payment.
Explanation. --The expression "current rate of interest" shall have the same meaning as assigned to it under clause (b) of section 2 of the Interest Act, 1978 (14 of 1978).] [(8) The costs of an arbitration shall be fixed by the arbitral tribunal in accordance with section 31A.] Explanation. --For the purpose of clause (a), "costs" means reasonable costs relating to--
(i) the fees and expenses of the arbitrators and witnesses,
(ii) legal fees and expenses,
2025:CHC-OS:198
(iii) any administration fees of the institution supervising the arbitration, and
(iv) any other expenses incurred in connection with the arbitral proceedings and the arbitral award."
209. Section 31A (post-amendment) of the Arbitration and conciliation Act,
2015 reads as follows:
"31A. Regime for costs. -- (1) In relation to any arbitration proceeding or a proceeding under any of the provisions of this Act pertaining to the arbitration, the Court or arbitral tribunal, notwithstanding anything contained in the Code of Civil Procedure, 1908 (5 of 1908), shall have the discretion to determine--
(a) whether costs are payable by one party to another;
(b) the amount of such costs; and
(c) when such costs are to be paid.
Explanation. --For the purpose of this sub-section, "costs" means reasonable costs relating to--
(i) the fees and expenses of the arbitrators, Courts and witnesses;
(ii) legal fees and expenses;
(iii) any administration fees of the institution supervising the arbitration; and
(iv) any other expenses incurred in connection with the arbitral or Court proceedings and the arbitral award.
(2) If the Court or arbitral tribunal decides to make an order as to payment of costs, --
(a) the general rule is that the unsuccessful party shall be ordered to pay the costs of the successful party; or
2025:CHC-OS:198
(b) the Court or arbitral tribunal may make a different order for reasons to be recorded in writing.
(3) In determining the costs, the Court or arbitral tribunal shall have regard to all the circumstances, including--
(a) the conduct of all the parties;
(b) whether a party has succeeded partly in the case;
(c) whether the party had made a frivolous counterclaim leading to delay in the disposal of the arbitral proceedings; and
(d) whether any reasonable offer to settle the dispute is made by a party and refused by the other party.
(4) The Court or arbitral tribunal may make any order under this section including the order that a party shall pay--
(a) a proportion of another party's costs;
(b) a stated amount in respect of another party's costs;
(c) costs from or until a certain date only;
(d) costs incurred before proceedings have begun;
(e) costs relating to particular steps taken in the proceedings;
(f) costs relating only to a distinct part of the proceedings; and (g) interest on costs from or until a certain date. (5) An agreement which has the effect that a party is to pay the whole or part of the costs of the arbitration in any event shall be only valid if such agreement is made after the dispute in question has arisen."
210. Therefore, from the above provisions, it is crystal clear that the Tribunal
has had the power to award costs, both under the pre- and post-
amendment law. However, the process to calculate the actual costs
2025:CHC-OS:198
depends on the expenses incurred by the parties in the proceedings,
either before or even during arbitral proceedings.
211. The calculating of costs may be done with discretion vested in the
Arbitrator, to be exercised judicially and based on evidence. Cost should
be awarded in favour the successful party and if the costs are fixed in an
extravagant or exorbitant manner, that may amount to misconduct
sufficient for setting aside the award. Arbitrator should record his reasons
for the same. In this case the respondent became successful.
212. As has been rightly submitted that it is the duty of the Arbitrator to
quantify the costs assessed in an award. The Respondent herein, being
successful, was awarded costs supported by proof. The Petitioner did not
dispute these payments. The Arbitrator allowed costs with interest @18%
per annum from the date of the award, till actual payment.
CONCLUSION AND DIRECTIONS:
213. In the light of aforesaid discussion and analysis, this court is of the
opinion that the finding of the Arbitrator corrects, legal and without any
perversity. The application filed under Section 34 of the Act,1996 by the
petitioner is devoid of merits. The Award dated October 27, 2020 made
and published by the Arbitrator is hereby affirmed.
214. Consequentially, A.P (Com) No.191 of 2024 (A.P.No. 54 of 2021) and
EC/231/2021, are, thus, dismissed with above observations.
215. There shall be no order as to costs.
2025:CHC-OS:198
216. Connected application(s) being GA 1 of 2022 in EC/255/2022 and G.A
1 of 2023 in AP-COM/191/2024 are also, thus, dismissed.
217. Execution case being EC 255 of 2022 is, thus, allowed with the above
observations.
218. The Petitioner is directed to strictly comply with the directions mentioned
in the Award dated October 27, 2020, made and published by the
Arbitrator in letter and spirit in the timeframe therein. In default, the
Registrar or his nominated officer, not below the rank of Assistant
Registrar, Original side, High Court at Calcutta, is directed to execute the
deed of conveyance in favour of the respondent (SBPL), if the petitioner
fails to do as directed by the Arbitrator in the Award, within a fortnight.
219. All the costs and expenses, for effecting the deed of conveyance at the
office of the Registrar of Assurance, Hyderabad, shall be borne by the
respondent.
220. Parties to act on the server copy of the judgment and order, duly
downloaded from the website of this Hon'ble High Court.
221. Urgent photostat certified copy of this Judgment, if applied for, is to be
given as expeditiously to the parties on compliance of all legal formalities.
(Ajay Kumar Gupta, J)
2025:CHC-OS:198
Later:
After pronouncement of the Judgment, the learned counsel
appearing on behalf of the petitioner prays for stay of the operation of the
Judgment and Order.
Such prayer is considered and rejected.
(Ajay Kumar Gupta, J.)
P.A.
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!