Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Union Of India vs Senbo Engineering Limited
2026 Latest Caselaw 1738 Cal/2

Citation : 2026 Latest Caselaw 1738 Cal/2
Judgement Date : 11 March, 2026

[Cites 8, Cited by 0]

Calcutta High Court

Union Of India vs Senbo Engineering Limited on 11 March, 2026

Author: Debangsu Basak
Bench: Debangsu Basak
                                           1

                                                                2026:CHC-OS:76-DB

                      IN THE HIGH COURT AT CALCUTTA
                     COMMERCIAL APPELLATE JURISDICTION
                             COMMERCIAL DIVISION
                                 ORIGINAL SIDE

Present:
The Hon'ble Justice Debangsu Basak
             And
The Hon'ble Justice Md. Shabbar Rashidi

                             AO COM 36 of 2024
                                    WITH
                             AP COM 208 of 2024
                               Union of India
                                     Vs.
                         Senbo Engineering Limited
                                    With
                               OCOT 1 of 2025
                               Union of India
                                     Vs.
                         Senbo Engineering Limited
For the Appellant        :     Mr. Sidhartha Lahiri, Adv.
                               Mr. Nandlal Singhania, Adv.
                               Ms. Amrita Pandey, Adv.

For the Respondent       :     Mr. Pradip Kr. Dutta, Sr. Adv.

Mr. Nilay Sengupta, Adv.

Mr. Sujit Banerjee, Adv.

Mr. Mohit Gupta, Adv.

Hearing Concluded on     :     January 21, 2026

Judgement on             :     March 11, 2026

DEBANGSU BASAK, J.:-

1. Appellant has assailed the judgment and order dated August

5, 2024 passed in AP-COM 208 of 2024 in AO COM 36 of 2024.

2026:CHC-OS:76-DB

Respondent has filed a cross objection which was registered as

OCOT 1 of 2025.

2. For the sake of convenience the parties in the appeal and the

cross objection are referred to in the manner as they appear in the

appeal. Both the appeal and the cross objection were heard

together.

3. By the impugned judgment and order, learned Single Judge

in exercise of powers under Section 34 of the Arbitration and

Conciliation Act, 1996, has allowed a part of the challenge by

setting aside a portion of the impugned award of the Arbitral

Tribunal before it, and allowed and upheld the balance part of the

award.

4. Learned advocate appearing for the appellant has contended

that, a tender dated February 11, 2011 was floated in which, the

respondent participated. The appellant had issued the Letter of

Acceptance on July 19, 2011. Finding that, the respondent was not

executing the contract in terms thereof, appellant had terminated

the same on November 10, 2017. A notice under Section 21 of the

Act of 1996 was issued on June 21, 2017. The Arbitral Tribunal

had entered into reference and in consequence thereto made and

2026:CHC-OS:76-DB

published the award on March 9, 2021 with a corrigendum thereof

on November 27, 2021.

5. Learned Advocate appearing for the appellant has drawn the

attention of the Court to the statement of claim. He has contended

that, all claims made by the appellant before the Arbitral Tribunal

fell within the excepted clause of the arbitration agreement. In this

regard, he has referred to the arbitration clause and the excepted

clause contained in the contract.

6. Learned advocate appearing for the appellant has contended

that, out of 11 claims, the Arbitral Tribunal allowed claim nos.

1,2,7,8 and 11. All of such claims which were allowed by the

Arbitral Tribunal had fallen within the excepted clause.

7. Relying upon 2014 Volume 9 Supreme Court Cases 246

(Harsha Constructions Vs. Union of India and Others), 2022

Volume 4 Supreme Court Cases 463 (Indian Oil Corporation

Limited Vs. Shree Ganesh Petroleum Rajgurunagar) and 2023

Volume 2 Supreme Court Cases 539 (Indian Oil Corporation

Limited Vs. NCC Limited) learned Advocate appearing for the

appellant has contended that, since, the disputes adjudicated upon

fell within the excepted clause, the award cannot be sustained.

2026:CHC-OS:76-DB

Learned Judge has erred in sustaining a portion of the award

passed by the Arbitral Tribunal.

8. Learned Senior Advocate appearing for the respondent has

contended that, none of the claims allowed by Arbitral Tribunal fell

within the excepted clause. He has relied upon 2011 Volume 5

Supreme Court Cases 758 (J.G. Engineers Private Limited Vs.

Union of India and Another) and 2025 SCC Online SC 419 (Dr.

Poornima Advani and Anr Vs. Government of NCT and Anr) in

support of such contention.

9. Learned Senior Advocate appearing for the respondent has

referred to the claims made by the Arbitral Tribunal as also the

excepted clause. He has contended that, none of the claims fell

within the excepted clause.

10. Learned Senior Advocate appearing for the respondent has

contended that, the learned Judge erred in disallowing claim Nos.

2,8 and 11 which were granted by the Arbitral Tribunal. He has

contended that, none of those claims fell within the excepted

clause.

11. In course of hearing of the appeal and this cross objection we

had invited the attention to the learned counsel for the parties to

2024 SCC Online SC 2632 (Punjab State Civil Supplies

2026:CHC-OS:76-DB

Corporation Limited Versus Sanman Rice Mills) on the scope

and ambit of Section 37 of the Act of 1996. The learned Counsel for

the respective parties had made their submissions on the same.

12. The appellant had invited bids comprising of a technical and

financial construction of viaduct including related works for 2.16

km length including substructure on pile foundation with

substructure and superstructure work of Dum Dum cantonment

station building. The respondent had participated in such tender

process and was successful therein. Appellant had issued a work

order dated July 19, 2011 to the respondent.

13. The contract between the parties had reciprocal obligations to

be performed by each of the parties. Disputes and differences had

arisen between the parties which were referred to arbitration of the

Arbitral Tribunal.

14. In the arbitration proceedings, the respondent had filed a

statement of claim containing 11 heads of claims, which are as

follows:-

        Claim No.           Description            Claim Amount in

                                                        (Rs.)


                                                                         2026:CHC-OS:76-DB

Claim No. 1   Claim       of    amount         for      Rs. Rs.6,30,01,176.26

              2,47,81,885.20            withheld         in

              CC/30th Account Bill

              Claim of amount withheld/not

              released         towards             CC/7th

              Escalation         Bill        for        Rs.

              2,24,53,931.00 against escalation

              in prices calculated in terms of

              the   formula      provided          in   the

              contract.

              Claim        Amount            for        Rs.

              98,16,012.33 against CC/31st On

              Account Bill submitted.

              Claim        Amount            for        Rs.

              59,49,347.73        towards          CC/8th

              Escalation Bill submitted.

Claim No. 2 Recovery of Security deposit as Rs. 10,48,723.00

retention money from the

Claimant's On Account Bills for

Rs. 10,48,723/-

Claim No. 3 Claim for Refund of total Bank Rs.22,55,37,111.00

Guarantees invoked amounting to

Rs. 22,55,37,111/-

2026:CHC-OS:76-DB

Claim No. 4 Loss due to idle on-site and off- Rs.23,65,23,517.00

site overheads during the entire

period upto 30-08-2017 = Rs.

23,65,23,517/-

Claim No. 5 Loss due to idle machinery upto Rs.30,47,30,000.00

30-08-2017=Rs. 30,47,30,000/-

Claim No. 6 Loss of profit during the entire Rs.57,55,40,556.00

period upto 30-08-2017=Rs.

57,55,40,556/-

Claim No. 7 Refund of interest on Mobilization Rs. 2,97,35,112.00

Advance paid by the Claimant so

far beyond the original schedule

and waiver of the same in

future=Rs. 2,97,35,112/-

Claim No. 8 Refund of commission paid to Rs. 1,95,10,505.00

Bank for extension of Bank

Guarantees from time to time

beyond the original contractual

period = Rs. 1,95,10,505/-


Claim No. 9   Non-payment            of       item    for Rs. 1,70,00,000.00

              dismantling       of    hutments        for

              removal of encroachments from

              site and reconstruction of new

              hutments along with improvement


                                                                             2026:CHC-OS:76-DB

                      of land and drainage system - Rs.

                      1,70,00,000/-

      Claim           Claim      for     loss        due     to Rs. 4,90,00,000.00

      No. 10          unauthorised offloading of work

                      between Ch. 3009.945 M to Ch.

                      3123.445 M for Rs. 4,90,00,000/-

      Claim           Claim for interest



      Claim           Cost of Arbitration Proceedings =

      No. 12          As to be accrued.

Total claim Amount is Rs. (Rupees One Hundred Rs.152,16,26,700.26

Fifty Two crore sixteen lacks twenty six

thousand seven hundred and paisa twenty six)

15. The appellant had filed a counter statement and counterclaim

before the Arbitral Tribunal. In the counter statement and

counterclaim, the appellant had two heads of claims, namely claims

on account of damages and claims for costs of arbitration. The

respondent had filed a rejoinder to the counter statement and

counterclaim of the appellant.

16. Arbitral Tribunal had made and published the award on

March 9, 2021. Arbitral Tribunal had corrected the award on March

27, 2021. Arbitral Tribunal had by the award as corrected allowed

2026:CHC-OS:76-DB

all the 11 claims of the respondent and dismissed the two

counterclaims of the appellant. The Arbitral Tribunal had rejected

claims counter No. 1 (iv), 4, 5, 6, 9, and 10 of the respondent. These

rejections have not been challenged by the respondent.

17. Appellant had challenged the award dated March 9, 2021 as

corrected on March 27, 2021 under Section 34 of the Arbitration

and Conciliation Act, 1996. Such challenge has been partly allowed

and partly disallowed by the impugned judgement and order.

18. By the impugned judgement and order, learned Single Judge

has upheld the challenge in respect of claims Nos. 2, 8 and 11 of

the respondent before the Arbitral Tribunal while rejecting the

challenge towards claim Nos. 1, 3 and 7.

19. The appellant has premised the primary, if not the only,

ground of challenge to the award upon the Excepted Clause in the

contract, which is as follows: -

       Existing Clause                  Revised Clause


       63 -                             63 -

Matters finally determined by Matters finally determined

the Railway - all disputes and by the Railway - All disputes

differences of any kind and differences of any kind

whatsoever arising out of or in whatsoever arising out of or

2026:CHC-OS:76-DB

connection with the contract, in connection with the

whether during the progress of contract, whether during the

the work or after its completion progress of the work or after

and whether before or after the it's the determination of the

determination of the contract, contract, shall be referred by

shall be referred by the the contractor to the GM

contractor to the Railway and and the GM shall within 120

the Railway shall within 120 days after receipt of the

days after receipt of the Contractor's representation

Contractor's representation make and notify decisions

make and notify decisions on on all matters referred to by

all matters referred to by the the contractor in writing

contractor in writing provided provided that matters for

that matters for which which provision has been

provisions has been made in made in clauses 8, 18, 22(5),

clauses 8, 18, 22(5), 39, 43(2), 39, 43(2), 45(a), 55, 55-A(5),

45(a), 55, 55-A(5), 57, 57A, 57, 57A, 61(1), 61 (2) and

61(1), 61 (2) and 62(1) to (xii)(B) 62(1) to (xii)(B) of General

of General Conditions of Conditions of Contract or in

Contract or in any clause of the any clause of the special

special conditions of the conditions of the contract

contract shall be deemed as shall be deemed as 'excepted

'excepted matters' and matters' shall stand

decisions of the Railway specifically excluded from

2026:CHC-OS:76-DB

authority, thereon shall be final the purview of the

and binding on the contractor arbitration clause.

provided further that 'excepted

matters' shall stand specifically

excluded from the purview of

the arbitration clause and not

be referred to arbitration.

Note : Existing Clause be read

issued vide Board's letter No.

96/CE-I/CT/29 dated 22-2-

2021.

20. Harsha Constructions (supra) has held that, even if a non

arbitrable dispute is referred to arbitration or even if an issue is

framed by arbitrator as to such dispute, it is not open for an

arbitrator to arbitrate on such non arbitrable dispute since it was

beyond his jurisdiction.

21. Shree Ganesh Petroleum Rajgurunagar (supra) has held

that, award on issues and matters beyond the scope of arbitration

clause are invalid.

2026:CHC-OS:76-DB

22. NCC Limited (supra) has held that, an arbitration clause is

required to be strictly construed. Any expression in the clause must

unequivocally express the intent of arbitration. If a clause stipulates

that under certain circumstances there can be no arbitration and

they are demonstrably clear thus the controversy pertaining to

appointment of arbitrator has to be put to rest.

23. J.G. Engineers Private Limited (supra) has considered the

excepted matter clause in the contract. It has held that, a contract

cannot provide that one party will be the arbitrator to decide

whether he committed breach or the other party committed the

breach. Consequently, it has held that, the question whether the

employer or the contractor was responsible for the delay in the

execution of work was arbitrable.

24. Dr. Poornima Advani (supra) has held that, if on the facts of

the case, the doctrine of restitution is attracted interest should

follow. It has held that, when a person is deprived of the use of his

money to which he is legitimately entitled, he has a right to be

compensated for the deprivation which may be called interest or

compensation.

25. Arbitral Tribunal has dealt with the plea of Excepted Clause

as follows: -

2026:CHC-OS:76-DB

" 7.2 Excepted Matters 7.2.1. Respondent's Case: The Respondent took a plea of various Matters being Excepted Matters in terms of the contract with regard to various claims like measurements, determination of rates for new items etc. 7.2.2. Claimant's Case: The Railway have taken the plea of Excepted matters with regard to the final measurements, and rates for newly introduced item E2 for affecting reduction. The claimant argued that they were not associated in either the final measurements not the determination of the new negative rate and his protestations were also simply ignored. Without following the due process as per GCC of associating the Contractor or entertaining his representation, the Claimant argued that the Railway's plea of Excepted matter has no merit. 7.2.3. Deliberations of the AT: A Contract has to be read in its totality. AT is of the view that the exceptions like Excepted Matter cannot be applied in isolation. To take the Respondent's argument regarding Measurement of quantities, undoubtedly there is a contractual provision that it is an 'excepted matter', but subject to certain pre-

conditions enjoined in the agreement being observed. The Railway cannot on one hand not follow the requisite procedure for jointly recording measurements, formally resolving representations etc. and then hide behind the plea of Excepted Matter. Hence while AT takes note and record that the Respondent have made this plea from time to time but nevertheless, the Respondent have been amiss in not following the due process as provided in the Contract, which would have made the Excepted matter immune to Arbitral interference. Hence, AT is not convinced of the Respondent's plea of treating such matters as Excepted Matters. However

2026:CHC-OS:76-DB

AT will again discuss this matter in the Claims awards discussion where the Respondent has taken the plea of "Excepted Matter."

26. Arbitral Tribunal has dealt with the plea of excepted matters

specifically. In the award, Arbitral Tribunal has dealt with

contentions of the respective parties on such an issue. Arbitral

Tribunal has held that, a contract has to be read in its totality.

Arbitral Tribunal has noted the quality of the claims of the

respective parties. It has held that, new items of claim with respect

to the bills not paid, forfeiture of security deposit are inextricably

linked to the dispute and are within the scope of arbitration.

27. It is trite law that, an Arbitral Tribunal has the jurisdiction to

decide on the parameters of the arbitrable disputes. In the facts and

circumstances of the present case, Arbitral Tribunal has come to

the finding that, all claims are inextricably intertwined with each

other and therefore, the excepted clause will not apply. In addition

thereto, Arbitral Tribunal has noted that the appellant before us,

conducted its affairs contemporaneously in such a manner so as

not to distinguish between excepted matters and matters which are

arbitral at the time of execution of contract.

2026:CHC-OS:76-DB

28. The view taken by the Arbitral Tribunal on the issue of

excepted matters being plausible, no interference is called for by the

Court exercising its jurisdiction under Section 34 of the Arbitration

and Conciliation Act, 1996 or under Section 37 thereof.

29. A Court exercising jurisdiction under Section 37 of the Act of

1996 is to consider whether, the Section 34 of the Act of 1996,

Court exercised jurisdiction within the parameters of law or not. In

the facts and circumstance of the present case, Section 34 Court

has set aside the award in respect of claim nos. 2, 8 and 11. Claim

no. 2 is on account of recovery of security deposit while claim no. 8

is on account of refund of commission paid to bank for extension of

bank guarantee and claim no. 9 is on account of interest.

30. So far as the claim no. 2 is concerned, the

claimant/respondent herein, is entitled to the security deposit

which was deducted from bills of the claimant/respondent from

time to time. When the Arbitral Tribunal has held that, the

appellant before us, was guilty of delay in handing over the work

site, deleting and adding to the contract, and unilaterally

introducing new item causing reduction in rates of RCC items and

that to with retrospective effect, and where the Arbitral Tribunal

has arrived at the finding that, the appellant created circumstances

2026:CHC-OS:76-DB

for making the respondent unable to perform its obligation under

the contract and where, the Arbitral Tribunal has concluded that

the termination of contract is without merit, then, claim no. 2 on

account of recovery of security deposit should be allowed.

31. Similarly, claim no. 8 is inextricably intertwined with the

other claims. It has been established before the Arbitral Tribunal

that, the appellant had brought about a circumstance which

prevented the respondent from executing the contract. Arbitral

Tribunal has recorded a finding that the termination of contact

itself is without any merit. Arbitral Tribunal has also held that,

there was undue delay on the part of the appellant in handing over

work sites, deletion and addition of contract and introducing new

items. Therefore, the respondent was required to extend the bank

guarantee from time to time for no fault of theirs. Consequently, it

is just and proper that, the respondent be reimbursed with the

commission paid to the bank for extension of the bank guarantee.

Contract had required the respondent to furnish a bank guarantee

which the respondent did. Respondent had from time to time

extended such bank guarantee. Obtaining such extensions of bank

guarantee was obviously at a cost to the respondent. The appellant

being guilty of delay with regard to the execution of the contract,

2026:CHC-OS:76-DB

has to compensate the respondent for the commission that the

respondent was required to pay for extension of bank guarantee.

32. The issue of claim for interest under claim no. 11 has to be

considered in light of the ratio of Dr. Poornima Advani (supra).

Delay in execution of contract being attributable to the appellant

and the termination of the contract by the appellant being held to

be illegal, and, the appellant being found to be withholding money

belonging to the respondents wrongfully, then, the natural course of

compensation for the wrongful withholding money belonging the

respondent is a compensation by way of interest being awarded in

favour of the respondent.

33. In view of the above discussions, we find that, the Court

exercising powers under Section 34 of the Act of 1996 did not apply

the parameters of law for setting aside a portion of the award,

appropriately. Learned Single Judge did not find, claim nos. 2, 8

and 11 which were disallowed were severable from the other parts

of the award itself.

34. In view of the irregular exercise of jurisdiction by the Section

34 Court, we set aside the impugned judgment and order dated

August 05, 2024. Challenge to the award consequently fails.

2026:CHC-OS:76-DB

35. AO COM 36 of 2024 is dismissed without any order as to

costs.

36. OCOT 1 of 2025 is allowed. No order as to costs.

[DEBANGSU BASAK, J.]

37. I agree.

[MD. SHABBAR RASHIDI, J.]

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

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

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter