Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mintech Global Pvt Ltd vs Ultra Tech Cement Limited
2026 Latest Caselaw 1862 Cal/2

Citation : 2026 Latest Caselaw 1862 Cal/2
Judgement Date : 16 March, 2026

[Cites 41, Cited by 0]

Calcutta High Court

Mintech Global Pvt Ltd vs Ultra Tech Cement Limited on 16 March, 2026

Author: Debangsu Basak
Bench: Debangsu Basak
                                     1




                IN THE HIGH COURT AT CALCUTTA
              COMMERCIAL APPELLATE JURISDICTION
                               ORIGINAL SIDE
Present:
The Hon'ble Justice Debangsu Basak
           And
The Hon'ble Justice Md. Shabbar Rashidi

                               AO-COM/6/2025
                       MINTECH GLOBAL PVT LTD
                                    VS
                     ULTRA TECH CEMENT LIMITED
                                   WITH
                               AO-COM/7/2025
                     ULTRA TECH CEMENT LIMITED
                                    VS
                  MINTECH GLOBAL PRIVATE LIMITED

For Mintech Global Pvt. Ltd.   :    Mr. Jishnu Saha, Sr. Adv.
                                    Mr. Rizu Ghoshal, Sr. Adv.
                                    Mr. Sirsanya Bandyopadhyay, Adv.
                                    Mr. Soham Kr. Roy, Adv.
                                    Mr. Rahul Kr. Singh, Adv.

For Ultra Tech Cement Ltd.     :    Mr. S. N. Mookherjee, Sr. Adv.
                                    Mr. Mainak Bose, Sr. Adv.
                                    Mr. Debjyoti Saha, Adv.
                                    Mr. Shubrojyoti Mookherjee,Adv.
                                    Mr. Anirudh Goyal, Adv.

Hearing Concluded on           :    February 13, 2026
Judgement on                   :    March 16, 2026

DEBANGSU BASAK, J.:-
1.    Two appeals have been heard analogously as they emanate

out of the same impugned judgement and order dated November
                                 2




8, 2024 passed by the learned Single Judge under Section 34 of

the Arbitration and Conciliation Act, 1996.

2.   For the sake of convenience, the parties in the two appeals,

are referred to as claimant and respondent as they were before

the Arbitral Tribunal.

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

has partly set aside and modified the arbitral award dated March

20, 2023. Learned Single Judge has set aside the claim from

Commitment Charges of the claimant being claim No. A3 and

modified the rate of interest on repayment of mobilisation

advance from 9% to 14.5%.

4. Learned senior advocate appearing for the claimant has

submitted that, the parties entered into a contract dated January

27, 2016. He has contended that, the objective of the contract

was setting up of a captive manufacturing unit for cement end

products with such manufacturing units being set up solely at

the instance and for the captive consumption of the respondent.

He has pointed out that the total project investment was of Rs.

65.74 crores, out of which, respondent paid Rs. 31.98 crores as

mobilization advance being 50% of the total project investment

cost which was repayable by the claimant in 96 equated monthly

installments at the rate of 14.5% interest on reducing balance

principals. He has pointed out that, the lock in period was for 10

years and extendable by 6 years. The respondent was liable to

utilise 100% of the capacity of the plant.

5. Learned senior advocate appearing for the claimant has

contended that, clause 1.10 A of the contract has to be read along

with clause 1.7 which provides for Minimum Assured Production

(MAP) and Annexure-I which provides for pricing mechanism and

for compensation payable to the claimant even in case of zero

production. He has contended that, commitment charges were

accordingly claimed and awarded on such basis for the balance

period of ten years after the respondent stopped supply.

According to him, Arbitral Tribunal has correctly held that the

payment of commitment charges was the contractual obligation of

the respondent.

6. Learned senior advocate appearing for the claimant has

contended that, the contract contained an exit clause being

clause 1.11 which has to be read with Annexure-III of the

contract. He has contended that, exit was permitted only upon six

months' written notice coupled with full indemnification and

compensation. According to him, exit clause being clause 1.11 did

not override clause 1.10 (A). In any event, the exit clause did not

become applicable as the Arbitral Tribunal has correctly held that

the contract was not validly terminated.

7. Learned senior advocate appearing for the claimant has

submitted that, in terms of the contract, the manufacturing units

were set up. Production was underway and the products were

being sold to the respondent. However, by two emails dated

March 7, 2017 and March 8, 2017, the respondent had asked the

claimant to stop procurement of raw materials till further

instructions. He has pointed out that, there was no reference to

clause 1.11 in the emails. Neither of the emails had constituted a

six month's notice. In fact, even after the emails, the respondent

had revised the commitment charges in May 2017 and

acknowledged liability to pay them. The respondent had

continued paying commitment charges till June 2017 but later

claimed that they had terminated the contract in March 2017.

8. Learned senior advocate appearing for the claimant has

contended that, the respondent had acted in breach of the

contract by prematurely exiting the contract before the expiry of

the lock in period. The contract contained an arbitration clause,

which the claimant had invoked.

9. Learned senior advocate appearing for the claimant has

referred to the proceedings and findings of the Arbitral Tribunal.

He has referred to the claims raised by the claimant and the

counterclaim of the respondent. He has referred to the fact that,

the manufacturing plant was operating during the arbitration.

10. Referring to the findings in the impugned judgement and

order, learned senior advocate appearing for the claimant has

submitted that, the learned Single Judge misread the contract

between the parties. He has submitted that, learned Single Judge

failed to harmonise the lock in period under clause 1.10 A with

the exit clause 1.11. He has contended that, the learned Single

Judge has read the exit clause being clause 1.11 in isolation and

therefore, rendered the lock in period regulatory and useless

surplusage. He has contended that, the learned Single Judge has

effectively rewritten the contract between the parties which it

cannot do.

11. Learned senior advocate appearing for the claimant has

contended that, the learned Single Judge has misread and

misapplied the ratio of 1991 Volume 1 Supreme Court Cases

533 (Indian Oil Corporation Ltd. vs. Amritsar Gas Service

and others). He has contended that, although the contract

between the parties provided for the contract to be determined at

will upon service of a prior 30 days notice, and although

compensation payable was limited to the notice period of 3

months, there was no lock in period in the case of Amirtsar Gas

Service (supra).

12. Learned senior advocate appearing for the claimant has

contended that, the learned Single Judge interfered with the

arbitral award excessively. He has contended, since the findings

and the reasoning of the Arbitral Tribunal is plausible, learned

Single Judge has erred in substituting the findings of the Arbitral

Tribunal, which is impermissible in law.

13. Learned senior advocate appearing for the claimant has

contended that, respondent never pleaded mitigation before the

Arbitral Tribunal or even in its application under Section 34 of

the Act of 1996. The respondent had never led any evidence in

support of such mitigation and did not dispute the operation of

the plant. He has contended that the plea of mitigation was raised

for the first time by the respondent by the written submission

before the learned Single Judge. He has contended that mitigation

being a question of fact cannot be argued without pleadings. He

has referred to the records of the Arbitral Tribunal. He has

contended that the claimant had run the plant under orders of

the Arbitral Tribunal dated April 16, 2018. Claimant had filed

monthly accounts showing continuous losses. He has contended

that, the learned Single Judge introduced the concept of

mitigation on the basis of oral submissions of the claimant which

violated the rules of pleadings and caused serious prejudice to the

respondent.

14. Learned senior advocate appearing for the claimant has

contended that, reduction of interest on mobilisation advance by

the Arbitral Tribunal was reasonable and justified and therefore

did not call for any interference. He has contended that, the

mobilisation advance was repayable under the contract in 96

monthly installments. In view of the respondent's refusal to

accept deliveries under the contract, leading to the breach of the

contract, Arbitral Tribunal had directed refund of the entire

mobilisation advance at a time and accordingly considered it

prudent to reduce the interest payable thereon from 14.5% to 9%.

He has contended that, the Arbitral Tribunal can take a middle

ground for a fair resolution.

15. Learned senior advocate appearing for the claimant has

contended that, the appellant invoked the arbitration for

contractual breach and premature exit by the respondent, before

the expiry of the lock in period

16. Learned senior advocate appearing for the claimant has

contended that, Arbitral Tribunal is the final authority on the

interpretation of the contract. He has contended that, liquidated

damages do not require proof of actual loss. Damages are

assessed on the date of the breach. Judicial review under Section

34 of the Act of 1996 is supervisory and not appellate. In support

of such contentions, he has relied upon 2024 Volume 1

Supreme Court Cases 479 (Reliance Infrastructure Limited

vs. State of Goa), 2025 Volume 2 Supreme Court Cases 417

(OPG Power Generation Private Limited vs. Enexio Power

Cooling Solutions India Private Limited and Another) and

2025 SCC Online Cal 10191 (Ashiana, represented by its

proprietor Ashoke Kumar Shaw vs. Biva Dutta Roy and

Others).

17. Relying upon 2024 Volume 6 Supreme Court Cases 357

(Delhi Metro Rail Corporation Limited vs. Delhi Airport Metro

Express Private Limited), learned senior advocate appearing for

the respondent has contended that, every part and parcel of a

contract must be read to gather the true intent of the parties.

18. Learned senior advocate appearing for the claimant has

contended that, neither the Arbitral Tribunal nor the Court can

make out a new contract for the parties. He has relied upon 2023

Volume 15 Supreme Court Cases 781 (PSA Sical Terminals

Private Limited vs. Board of Trustees of V.O. Chidambranar

Port Trust Tuticorin and Others), and 2006 Volume 2

Supreme Court Cases 628 (Shin Satellite Public Co. Ltd. vs.

Jain Studios Ltd.) in this regard.

19. On the proposition of the effect of lock in period in contracts,

learned senior advocate appearing for the claimant has relied

upon 2004 Volume 2 Supreme Court Cases 712 (Food

Corporation of India and Others. vs. Babulal Agrawal), 2014

SCC Online Bom 4768 (Indiabulls Properties (P) Ltd. vs.

Treasure World Developers (P) Ltd.) and 2012 SCC Online Cal

2941 (Laxmi Pat Surana vs. Pantaloon Retail India Ltd. &

Ors.), 2009 SCC Online Del 706 (Satya Narain Sharma-Huf

vs. Ashwani Sarees Pvt. Ltd.) and 2021 SCC Online Del 4167

(Zoom Communications Private Limited vs. Brij Mohan Punj).

20. On the issue that, mitigation of losses is a mixed question of

fact and law and has to be proved by adducing evidence, learned

senior advocate appearing for the claimant has relied upon 2009

SCC Online Del 2143 (MMTC Limited vs M/s. H.J. Baker &

Bros. INC..) and 2023 Volume 9 Supreme Court Cases 424

(H.J. Baker and Brothers INC.. vs. Minerals and Metals Trade

Corporation Ltd. (MMTC)).

21. On the proposition that, a plea not taken before the Arbitral

Tribunal cannot be raised for the first time before the court of law

under Section 34 of the Act of 1996, learned senior advocate

appearing for the claimant has relied upon 2009 Volume 17

Supreme Court Cases 796 (Fiza Developers & Inter-Trade

Private Limited vs. AMCI (India) Private Limited & Another),

2003 5 Bom CR 146 (Oil & Natural Gas Corporation Ltd vs.

Comex Services S.A.), All India Reporter 1956 Calcutta 321

(Shah and Co. vs. Ishar Singh Kripal Singh and Co.) and

2015 Volume 3 Bom CR 15 (Harinarayan Bajaj vs. Madhukar

Sheth).

22. On the proposition that, reduction of interest by the Arbitral

Tribunal was reasonable and justified and therefore did not call

for any interference, learned senior advocate appearing for the

claimant has relied upon 2025 SCC Online AP 4458 (Sunrise &

Engineering Industries Rep. by its Managing Partner Sri.

Myneni Veerababu vs. Hindustan Shipyard Limited, rep. by

its Additional General Manager (Law) and Another).

23. Learned senior advocate appearing for the respondent has

contended that, the scope of Section 37 of the Act of 1996 is to

ascertain whether the learned Single Judge in adjudicating the

matter acted within the scope of Section 34 of the Act of 1996 or

not. In support of such contention, he has relied upon 2024 SCC

Online SC 2632 (Punjab State Civil Supplies Corporation

Limited and Another vs. Sanman Rice Mills and Others),

2024 Volume 1 Supreme Court Cases 479 (Reliance

Infrastructure Limited vs. State of Goa) and 2025 SCC Online

SC 2088 (Sepco Electric Power Construction Corporation vs.

Gmr Kamalanga Energy Limited). He has contended that, the

claimant has not alleged or established any transgression of

jurisdiction by the learned Single Judge.

24. Learned senior advocate appearing for the respondent has

contended that, the finding of the Arbitral Tribunal that there was

no termination of the contract dated January 27, 2016 is

perverse. He has contended that, respondent relied upon email

dated March 7, 2017, March 8, 2017, April 24, 2017 and May 10,

2017 to contend that the parties had by agreement terminated

the contract and that, the claimant would retain the plant. He

has contended that, Arbitral Tribunal restricted its analysis to the

emails dated March 7, 2017 and March 8, 2017 ignoring the

emails dated April 24, 2017 and May 10, 2017. According to him,

such conduct has vitiated the award on the ground of perversity

which is a patented illegality. He has relied upon 2019 Volume

15 Supreme Court Cases 131 (Ssangyong Engineering and

Construction Company Limited vs. National Highways

Authority of India (NHAI)) in support of his contention.

25. Learned senior advocate appearing for the respondent has

contended that, even if there was no termination of the agreement

as held by the Arbitral Tribunal, then also the award towards

future commitment charges is liable to be set aside. He has

contended that, there was no evidence in support of the loss

allowed by the Arbitral Tribunal in this regard. He has contended

that, the claimant relied upon a chart annexed to the statement

of claim to compute future commitment charges. Future

commitment charges have been done from January 16, 2018 for a

period of 10 years from the alleged respective plant

commencement dates for the 3 plants. No other evidence has

been produced.

26. Relying upon 2009 Volume 12 Supreme Court Cases 1

(State of Rajasthan and Another vs. Ferro Concrete

Construction Private Limited) and 2019 Volume 15 Supreme

Court Cases 131 (Ssangyong Engineering & Construction

Company Limited v. National Highways Authority of India

(NHAI)), learned senior advocate appearing for the respondent has

contended that, mere reliance on a chart in the statement of

claim is not proof. No reasons have been given in support of the

award for future commitment charges. The commitment charges

could not have exceeded a period of 6 months as the contract is

determinable. Without proof of actual loss having been suffered,

there cannot be an award for damages. The award is therefore

contrary to binding decisions of Superior Courts and therefore is

in violation of fundamental policy of Indian law. In this regard, he

has relied upon Section 34 (2) (b) (ii) Explanation I(ii) of the Act of

1996, 2015 Volume 3 Supreme Court Cases 49 (Associate

Builders vs. Delhi Development Authority) and 2019 Volume

15 Supreme Court Cases 131 (Ssangyong Engineering &

Construction Company Limited vs. National Highways

Authority of India (NHAI)). He has also relied upon Sections 73

and 74 of the Indian Contract Act, 1872 as well as 2015 Volume

4 Supreme Court Cases 136 (Kailash Nath Associates v. DDA

and Another), 2019 Volume 5 Supreme Court Cases 341

(Mahanagar Telephone Nigam Limited vs. Tata

Communications Limited), 2023 SCC Online SC 1366

(Unibros Versus All India Radio) in this regard.

27. Learned senior advocate appearing for the respondent has

contended that, the contract was entered into on January 27,

2016. Arbitral Tribunal however has awarded commitment

charges for a period of ten years from the date of the

commencement of production of the plants i.e. on August 29,

2016, November 02, 2016 and March 29, 2017. Therefore,

Arbitral Tribunal has in effect granted commitment charges for a

period beyond the expiry of the contract. The award has thus

violated Section 34 (2A) of the Act of 1996.

28. Learned senior advocate appearing for the respondent has

contended that, the obligation of the respondent to commitment

charges is dependent upon the ability of the claimant to

manufacture and perform its obligation. He has pointed out that,

Minimum Assured Production was never reached by the claimant.

Therefore, the view taken by the Arbitral Tribunal is not plausible.

In this regard he has relied upon 2023 Volume 15 Supreme

Court Cases 781 (PSA Sical Terminals Private Limited vs.

Board of Trustees of V.O. Chidambranar Port Trust Tuticorin

and Others), 2022 Volume 4 Supreme Court Cases 463

(Indian Oil Corporation Limited vs. Shree Ganesh Petroleum

Rajgurunagar), 2020 Volume 5 Supreme Court Cases 164

(South East Asia Marine Engineering and Constructions

Limited (Seamec Limited) vs. Oil India Limited.).

29. Learned senior advocate appearing for the respondent has

contended that, even the investment of the claimant of

approximately Rs. 33 crores, award of Rs. 171.36 crores with

interest should shock the conscience of the Court. He has pointed

out that, by an order dated April 17, 2018, claimant was relieved

of his obligation under the contract. The effect of the order dated

April 16, 2018 has not been considered by the Arbitral Tribunal.

30. Learned senior advocate appearing for the respondent has

contended that, Arbitral Tribunal did not answer issue no. 2

framed in the arbitration proceedings. He has contended that,

issue no. 2 related to the obligation of the claimant to complete

the Ready Mix Motor Plant (EMM Plant). Unless such an issue is

answered, the liability of the respective parties cannot be decided

appropriately.

31. Learned senior advocate appearing for the respondent has

referred to Section 73 of the Contract Act, 1872 and submitted

that, such provision inherently includes the issue of mitigation of

damages which has a bearing on quantification of damages. He

has relied upon 1961 SCC Online SC 100 (Murlidhar

Chiranjilal vs. Harishchandra Dwarkadas and Another) in

this regard. He has contended that, the award does not deal with

the issue of mitigation at all and therefore, is contrary to the

fundamental policy of Indian Law. He has relied upon 2015

Volume 3 Supreme Court Cases 49 (Associate Builders vs.

Delhi Development Authority) and (2019) Volume 15 Supreme

Court Cases 131 (Ssangyong Engineering & Construction

Company Limited vs. National Highways Authority of India

(NHAI)) in this regard.

32. Learned senior advocate appearing for the respondent has

contended that, although, the issue of damages was not proved

before the Tribunal, the same was not dealt within the award. The

application under Section 34 of the Act of 1996 filed on behalf of

the respondent had contained grounds with regard to violations of

Sections 73 and 74 of the Contract Act, 1872.

33. Learned senior advocate appearing for the respondent has

contended that, the contract provided for interest on mobilization

advance at the rate of 14.5%. He has pointed out to the body of

the award where, Arbitral Tribunal held that the respondent was

entitled to interest at the rate of 14.5% per annum on the refund

of mobilization award from March, 2017 till repayment. However,

the award ultimately had awarded interest at the rate of 9% per

annum which is contrary to the recording in the award. According

to him, the award contains a manifest error. Relying upon 2025

Volume 7 Supreme Court Cases 1 (Gayatri Balasamy v. ISG

Novasoft Technologies Limited), he has contended that, Court

under Section 34 of the Act of 1996 has the power to modify such

errors. In any event, award of interest at the rate of 9% per

annum is different from the rate prescribed being 14.5% and is

therefore in violation of Section 31 (7) (a) of the Act of 1996. He

has relied upon 2015 Volume 9 Supreme Court Cases 695

(Union of India v. Bright Power Projects (India) Private

Limited), 2022 Volume 9 Supreme Court Cases 286 (Delhi

Airport Metro Express Private Limited vs. Delhi Metro Rail

Corporation) and 2025 SCC Online SC 2473 (Sri Lakshmi

Hotel Pvt. Limited and Another vs. Sriram City Union

Finance Ltd. and Another) in this regard.

34. Learned senior advocate appearing for the respondent has

contended that, claim A.4 made in the statement of claim was

disallowed and challenged to the same by the claimant was

dismissed by the learned Trial Judge. He has contended that, in

the appeal, no ground was taken and that, such claim was

abandoned by the claimant.

35. Parties had entered into a contract dated January 27, 2016

for the setting up of captive manufacturing unit for cement and

products, namely fly ash bricks, AAC blocks, and ready mix

mortar for the captive consumption of the respondent.

36. Under the contract, the respondent had agreed to pay 50%

of the total project investment cost. Respondent had therefore

paid ₹ 31.98 crores being 50% of the total project investment cost

of ₹ 65.74 crores to the appellant. Under the contract, the

appellant had to repay such advance of Rs. 31.98 crores in 96

equated monthly instalments at the rate of 14.5% interest

calculated on reducing balance of principal.

37. Under the contract, the claimant had set up manufacturing

unit for fly ash bricks was set up on August 29, 2016, AAC blocks

on November 2, 2016 and ready mix mortar on March 29, 2017.

38. By two emails dated March 7, 2017 March 8, 2017,

respondent had asked the claimant to stop procurement of raw

materials until further instructions.

39. Disputes and differences had arisen between the parties for

which, the claimant had invoked the arbitration clause contained

in the contract.

40. Arbitral Tribunal had entered into reference on the disputes

to refer to it. Appellant had filed a statement of the claims

containing 8 number of claims. Respondent had filed a statement

of defence and counterclaim containing number 5 of

counterclaims. Claimant had filed a rejoinder to which the

respondent had filed a sur rejoinder.

41. Claimant had filed an application under Section 17 of the

Act of 1996 before the Arbitral Tribunal on which an order dated

April 16, 2018 was passed by the Arbitral Tribunal. Claimant had

filed another application under Section 17 of the Act of 1996.

42. Before the Arbitral Tribunal, the parties had examined two

witnesses each. Arbitral Tribunal had made and published its

award dated March 20, 2023.

43. Respondent had challenged the award dated March 20,

2023 under Section 34 of the Act of 1996 by way of AP (COM) No.

334 of 2024 while the application under Section 34 of the Act of

1996 of the claimant was registered as AP(COM) 335 of 2024.

44. Claimant had put the award into execution by way of EC No.

55 of 2023.

45. By the impugned judgement and order, the learned Single

Judge has disposed of all the three applications under Section 34

of the Act of 1996. Parties have preferred two separate appeals

under Section 37 of the Act of 1996.

46. Parties have referred to various authorities on the scope and

ambit of Sections 34 and 37 of the Act of 1996. Essentially, the

authorities cited at the Bar dwelt on provisions of Sections 34(2)

(b), 34 (2-A) and 37 of the Act of 1996.

47. Punjab State Civil Supplies Corporation Ltd (supra) has

held that, the scope of Section 37 of the Act of 1996 is much more

summary in nature and not like an ordinary civil appeal given the

fact that, proceedings under Section 34 of the Act of 1996 is

summary in nature and not like a full-fledged regular civil suit. It

has held that, the scope of 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 of 1996. The appellate power under Section

37 of the Act of 1996 is limited within the domain of Section 34 of

the Act of 1996 and is exercisable only to find out if the Court,

exercising power under Section 34 of the Act of 1996 has acted

within its limits as prescribed thereunder or has exceeded or

failed to exercise the powers. 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 the evidences as if it were sitting in an ordinary

Court of Appeal.

48. Sepco Electricity Power Construction Corporation

(supra) has held that, the scope under Section 37 of the Act of

1996 is inherently limited and narrower. It is governed by the

mandate of parameters under Section 34 (2) of the Act of 1996. It

has also held that, while the initial probe is initiated during a

recourse under Section 34 of the Act of 1996, and if the Section

34 Court affirms the award, a Court exercising the mandate of

Section 37 of the Act of 1996 ought to employ caution and

reluctance to alter the concurrent findings.

49. Reliance Infrastructure Ltd (Supra) has held that, a Court

exercising power under Section 34 of the Act of 1996 is not

expected to act as an appellate Court and reappreciate the

evidence. Scope of interference would be limited to ground

provided under Section 34 of the Act. Interference under Section

37 of the Act of 1996 cannot travel beyond the restrictions laid

down under Section 34 of the Act of 1996 i.e. the Court cannot

undertake an independent assessment of the merits of the award

and must only ascertain that the exercise of powers under

Section 34 has not exceeded the scope of such provision.

50. OPG Power Generation Private Ltd (supra) has explained,

Explanation 2 to Section 34(2)(b)(ii) of the Act of 1996. It has held

that, to bring the contravention with the fundamental policy of

Indian law, into play, the award must contravene all or any of

such fundamental principles that provide a basis for

administration of justice and enforcement of law in this country.

As by way of illustration, it has stated that violation of the

principles of natural justice, disregarding orders of superior

courts in India or the binding effect of the judgment of a superior

court and violating laws of India linked to public good or public

interest, are to be considered contravention of the fundamental

policy of Indian law. However, while assessing any contravention

of the fundamental policy of Indian law, extent of judicial scrutiny

must not exceed the limits as set out in Explanation 2 to Section

34(2)(b)(ii).

51. OPG Power Generation Private Ltd (supra) has explained

what would be construed as patent illegality appearing on the

face of the award in terms of Section 34(2-A) of the Act of 1996. It

has noticed various authorities on the subject. It has quoted

paragraph 39 from 2024 Volume 6 Supreme Court Cases 357

(Delhi Metro Rail Corporation Limited vs. Delhi Airport

Metro Express Private Limited).

52. A Coordinate Bench in Ashiana (Supra) has noticed

another Coordinate Bench on the issue of scope and ambit of

Section 34 of the Act of 1996.

53. Ssangyong Engineering & Construction Company

Limited (supra) has held that, non consideration of vital evidence

in the reasoning of the Arbitral Tribunal vitiates the award due to

perversity i.e patent illegality appearing on the face of the award.

54. Associate Builders (Supra) has held that, binding effect of

the judgment of a superior court being disregarded would be

violative of the fundamental policies of Indian law within the

meaning of Section 34 of the Act of 1996.

55. South East Asia Marine Engineer and Constructions

Limited (supra) has held that, if the interpretation of the

contract by the Arbitral Tribunal is perverse and not a possible

interpretation, award passed is liable to be set aside.

56. Shree Ganesh Petroleum (Supra) has held that, an award

ignoring the terms of the contract would not be in public interest

after noticing Associate Builders (Supra).

57. The scheme of the Act of 1996 requires minimal intervention

of a Court in arbitration proceeding including the Arbitral Award.

The awards passed by the Arbitral Tribunal are not to be

interfered with alone set aside on any trivial ground. Award

passed by the Arbitral Tribunal are not required to be scrutinised

by the Court under Section 34 of the Act of 1996 as a Court of

appeal, reappreciate the evidence and substitute its finding,

where, two views are possible. However, an award passed by a

Arbitral Tribunal under provision of the Act of 1996 is not

immune from challenge.

58. Section 37 of the Act of 1996 does not required the Court to

reapprise the subject matter of the lis as a regular appeal Court,

substitute its findings with that of the Section 34 Court or the

award on a reappreciation of the evidence. What it mandates,

however, is to evaluate the decision of the Section 34 Court in

order to assess whether or not such Court acted within the

parameters of Section 34 of the Act of 1996 or not.

59. Scope of interference under Section 37 of the Act of 1996 is

limited to the grounds provided under Section 34 of the Act of

1996 and that too, to assess as to whether, the recourse under

Section 34 of the Act of 1996 was correct or not. While scope of

interference with an arbitral award is narrow under Section 34 of

the Act of 1996 it is narrower under Section 37 thereof.

60. Under Section 34 of the Act of 1996, amongst other

grounds, an award can be set aside when there is patent illegality

appearing on the face of the award and when, the award is in

contravention of the fundamental policy of India. An arbitral

award can be successfully challenged if it is established that it

was passed in violation of the principles of natural justice, or is in

disregard to orders of superior courts in India or the binding

effect of the judgment of a superior court or violates law of India

linked to public good or public interest, on the ground that it

contravenes the fundamental policy of Indian law.

61. An award can be said to be vitiated by reason of patent

illegality, if the decision of the arbitrator is perverse or so

irrational that no reasonable person would have arrived at it or

the construction of the contract is such that no fair or reasonable

person would take or that the view of the arbitrator is not even a

possible view. A finding based on no evidence at all or ignorance

of vital evidence would also attract the ground of patent illegality.

An award without reasons would suffer from patent illegality. An

award without reason or a decision on a subject not referred to

arbitration would also attract the ground of patent illegality.

62. A plausible view taken by an arbitrator, a construction of

contract which can be had on the basis of the materials placed

before the Arbitral Tribunal, erroneous application of law or

wrong appreciation of evidence are not grounds to set aside an

award under Section 34 of the Act of 1996.

63. In accordance with the remit under Section 37 of the Act of

1996, we have to evaluate as to whether or not, the impugned

judgment and order under Section 34 of the Act of 1996, falls foul

of the parameters of Section 34.

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

has, set aside the award to the extent of claim (iii) to the tune of

Rs. 127,12,64,892/- towards future commitment charges. The

learned Single Judge has also modified the award to the extent of

counter claim no. (ii) inasmuch as the interest payable on the

mobilization advanced from March, 2017 till the date of the award

is to be calculated at the rate of 14.50 % per annum instead of

9% per annum. Save as aforesaid learned Single Judge has

refused to interfere with award under any other score.

65. Before the Learned Single Judge, the parties had raised the

issues of future commitment charges and reductions of interest.

Both such issues concerned interpretation of the contract.

Interpretation of the contract is within the domain of the

arbitrator. A plausible interpretation of the subject by the

arbitrator is not open to interference by a Court under Sections

34 or 37 of the Act of 1996. However, if the award is based on no

evidence or passed ignoring the terms of the contract or the

interpretation of the terms of the contract is perverse, then the

award is to be set aside. Care and caution needs to be exercised

if the Court decides to interfere with the award. If the award is

severable then such portions of the award which requires

interference should be altered leaving the balance.

66. Learned Single Judge has taken clause 1.11 of the contract

which permits both the parties to withdraw from the contract

and Annexure III thereof into consideration for the purpose of

future commitment charges has noticed that, clause 1.11 of the

contract subjects such exit to the conditions stipulated in

Annexure-III of the Contract and that Annexure III provides two

separate situations, where, the parties to the contract choose to

exit. Learned Single Judge has considered whether the

termination was valid or not.

67. As has been noticed by the learned Single Judge, the

respondent in the arbitration choose to exit the contract.

Therefore, learned Single Judge has rightly held that, clause 2 of

Annexure III applied which provided that, if the claimant agreed

to retain the manufacturing facility, claimant will have to return

the balance mobilization advance along with any pending interest

within one month from the end of the notice period.

68. Learned Single Judge has noticed that, although, the

contract prescribed an exit notice of six months, such notice was

not issued. However, the respondent had proceeded on the

premise that the communication dated March 7, 2017 asking the

claimant to stop production was a termination notice.

69. Learned Single Judge, has held that, although a termination

notice of six months was not given, nonetheless, the conduct of

the parties have established that, the parties treated the contract

to be terminated. In such factual matrix, the learned Single Judge

has held that, the termination of the contract therefore, cannot be

said to be invalid to such extent.

70. Learned Single Judge has applied the ratio of Amritsar Gas

(Supra) in arriving at the decision that, the future commitment

charges should be limited to six months. The learned Single

Judge has taken March, 2017 being the date when, production

was directed to be stopped, as the date of commencement of the

six months' notice period and hence, held that, future

commitment charges as awarded by the award was patently

illegal.

71. We have to arrive at a finding that, the interpretation given

by the Arbitral Tribunal in the award with regard to the

termination, is a plausible explanation and therefore, does not

call for any interference under Section 34 of the Act of 1996,

since, the learned Single Judge has interfered with such portion

of the award.

72. The agreement between the parties contains a lock in period

of ten years extendable for another six years on mutual

agreement as has been stipulated in Clause 1.10(A). It also has

an exit clause at Clause 1.11. Clause 1.11 being the exit clause

has provided that whichever party withdraws from its respective

contractual agreement under the agreement within the lock in

period, such party shall fully indemnify the other as per the

consideration set out in Annexure III. Annexure III of the

agreement has provided for the eventualities of either of the

parties exiting the agreement. It has provided for situations

where, either the claimant or the respondent had decided to exit

the agreement. Parties had therefore contemplated and provided

for exit from the agreement.

73. Amritsar Gas Service and Others (supra) has considered

a distributorship agreement for sale of Liquidified Petroleum Gas

which was revoked by Indian Oil Corporation. Such

distributorship agreement had provisions for termination. In the

facts of that case, Supreme Court had modified the award to

grant relief for compensation of loss of the earning for the period

of the notice and not the restoration of the distributorship.

74. The various provisions of the agreement relating to

termination has to be considered in the given facts and

circumstances of each case in order to evaluate the quantum of

compensation that may be granted to a party who has suffered

the breach. In the facts and circumstances of the present case,

learned Single Judge has rightly modified such portion of the

award.

75. Arbitral Tribunal has proceeded on the basis that, there was

no termination notice. Therefore, Arbitral Tribunal, proceeded to

grant future commitment charges for ten years from the date of

commencement of production.

76. It is trite law that, Arbitral Tribunal cannot rewrite the

contract between the parties. Contract between the parties

prescribed payment of commitment charges in the event of an

exit.

77. Interpretation given by the Arbitral Tribunal with regard to

the commitment charges, in respect of claim (iii) is not plausible.

Arbitral Tribunal had taken the date of the commencement of

production of the three plants and 10 years therefrom to direct

payment of commitment charges. Arbitral Tribunal had

overlooked the fact that, the payment of commitment charges was

under the contract limited to ten years from the date of the

contract. Arbitral Tribunal had therefore erred in taking a

different date for the purpose of calculating 10 years for the

payment of commitment charges.

78. Arbitral Tribunal had failed to take into consideration the

orders passed under Section 17 of the Act of 1996. Stoppage of

production as communicated by the email dated March 7, 2017

has to be read and understood in the context of the conduct of

the parties subsequent thereto. Neither the respondent had asked

the claimant nor did the claimant resume production subsequent

to March 7, 2017. This has established that the contract stood

terminated on March 7, 2017. Claimant had obtained interim

order from the Arbitral Tribunal under Section 17 of the Act of

1996 relieving the parties.

79. Therefore, for all practical purposes, parties had acted on

the basis that, respondent had exited the contract with effect

from March 7, 2017. Any other interpretation is not a plausible

one.

80. With regard to the rate of interest, Arbitral Tribunal after

holding that, the claimant was liable to return the mobilization

advance with interest at the rate of 14.50 % on reducing balance

on principal, ultimately directed refund with interest at the rate of

9%.

81. Arbitral Tribunal had acted beyond the express terms of the

contract in reducing the rate of interests. It is not a case that no

rate of interest was prescribed under the contract.

82. Learned Single Judge has therefore rightly held that, the

Arbitral Tribunal acted contrary to the contract in reducing the

rate of interest.

83. We have not found that the exercise of jurisdiction by the

learned Single Judge under Section 34 of the Act of 1996, stands

vitiated.

84. In such circumstances, AO-COM/6/2025 and AO-

COM/7/2025 are dismissed without any order as to costs.

[DEBANGSU BASAK, J.]

85. 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