Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shyam Telecom Ltd. vs Arm Ltd.
2004 Latest Caselaw 903 Del

Citation : 2004 Latest Caselaw 903 Del
Judgement Date : 17 September, 2004

Delhi High Court
Shyam Telecom Ltd. vs Arm Ltd. on 17 September, 2004
Equivalent citations: 2004 (3) ARBLR 146 Delhi, 2004 (77) DRJ 91
Author: R Jain
Bench: R Jain

JUDGMENT

R.C. Jain, J.

1. A short but important question--'whether the mandate of an Arbitrator terminates on the expiry of the stipulated period for making the Award within the meaning of Section 14 of the Arbitration and Conciliation Act, 1996 ?' has arisen for determination in this case.

2. M/s. Shyam Telecom Ltd./petitioner has filed this petition under Section 14(2) of the Arbitration and Conciliation Act, 1996 (to be called as the Act) for declaring that the mandate of the sole Arbitrator has terminated on 14.11.2000 on the expiry of six months period for making the Award mentioned in Clause 3 of Article IV of Divestment agreement and consequently the Arbitration proceedings and the mandate of the Arbitrator had come to an end.

3. The relevant facts, in brief, are that the parties had entered into a Divestment agreement in 1997. Clause 3 of Article IV of the Divestment agreement inter alia contains an Arbitration agreement for reference of the disputes between the parties through Arbitration. The said clause reads as under :

"In the event of any dispute, difference of claim arising out of or in connection with or in relation to this agreement then as such disputes shall be referable to the sole Arbitration of a mutually agreed Arbitrator. The Arbitrator shall conduct the Arbitration in accordance with the provisions of the Arbitration and Conciliation Act, 1996 or any statutory modification thereof. The Arbitrator shall make and pronounce a reasoned Award. The Arbitrator shall render his Award within a period of 6 months from the date of entering upon reference. The Arbitrator shall be entitled to Award interest during the pendency of the Arbitration and pendente lite any proceedings arising there from. The Arbitrator shall file his Award in the Courts at Delhi. The agreement shall be specifically enforceable, by an injunction, or a claim in damages, or both."

4. The respondent herein had filed an application (AA No. 145/2001) under Section 11 of the Act besides an application (OMP No. 178/2001) under Section 9 of the Act. Vide an order dated 01.05.2002, this Court disposed of the said applications and appointed Mr. Justice S.C. Agarwal (Retd.) Judge of Supreme Court of India, as the Sole Arbitrator and referred the disputes arising between the parties for adjudication and decision. The order also directed that the Arbitrator shall enter upon the reference and decide all the issues including those which are raised by the parties in the said application in accordance with law and shall give his Award as expeditiously as possible, preferably within a period of four months from the date of entering upon the reference.

5. The sole Arbitrator entered upon the reference on 14.05.2002 and granted six weeks time to the claimant for filing the statement of claims, three weeks time thereafter for filing the statement of defense and rejoinder within two weeks thereafter and adjourned the matter to 03.08.2002. The statement of claim was, however, filed only on 27.07.2002. On 03.08.2002 the Arbitrator condoned the delay in filing the claim and granted time to the petitioner to file the statement of defense before 19.08.2002 and rejoinder before 03.09.2002 and documents by 06.09.2002 and adjourned the matter to 09.09.2002. Rejoinder and reply to counter claim was filed by the claimant on 08.10.2002 and on 10.10.2002. The Arbitrator granted 10 days time to the respondent for filing rejoinder to the reply and counter claim. On 18.11.2002 the petitioner herein filed an application for dismissal of the claim on the ground of non-production of original MOU and the matter was adjourned to 21.12.2002. On 04.01.2003, two applications one by the petitioner for dismissal of the claim and other by the respondent for production of copy of MOU were decided and the matter was adjourned to 20.01.2003 for finalising points for determination. On 20.01.2003 points for determination were finalised and proceedings adjourned to 15.03.2003 for oral submissions. No substantive hearing took place on 17.03.2003 and the matter was adjourned to 26.04.2003 when some part arguments were heard and the matter was adjourned to 17.05.2003.

6. On 17.05.2003, the Arbitrator noticed that the period of six months prescribed in Clause 3 of Article IV of the agreement for making the Award had expired and, therefore, called upon the parties to express their willingness or otherwise to continue with the Arbitral proceedings. It will be helpful to reproduce the extract of the order dated 17.05.2003 passed by the sole Arbitrator which reads as under :

"These Arbitration proceedings arise out of a reference made under Clause 3 of Article IV of the Divestment agreement entered into between the parties. In the said clause of the agreement, it is stipulated that the Arbitrator shall render his Award within a period of six months from the date of entering upon reference. As per order dated May 14, 2002, I entered upon the reference on that date. The period of six months, as prescribed in Article IV(3) of the Divestment agreement has already expired. This fact was not noticed and the proceedings have continued even after the expiry of the said period of six months. Today when this provision in Article IV(3) of the Divestment agreement was noticed, I asked the learned counsel for the parties as to whether the parties are agreeable to continue these Arbitration proceedings even though the period of six months prescribed under Article IV(3) of the Divestment agreement has expired and in case they wish that the proceedings be continued, they should jointly submit a letter indicating their willingness to dispense with the requirement of six months for making the Award. Mr. Jaideep Gupta, learned senior counsel for the claimant, states that the claimant would like the proceedings to continue. Mr. Satinder Kapur, learned counsel for the respondent, states that he has talked to one of the Directors of the respondent company but he wanted some time to consult the Board of Directors. Mr. Kapur, however, states that the proceedings fixed for today may be continued and that the decision as to whether these proceedings should be continued will be taken before the next date. In the circumstances, the proceedings have been continued today."

After making the above order, the learned Arbitrator fixed 21st and 22nd July, 2003 as the next dates of hearing.

7. The petitioner herein submitted an application dated 15.07.2003 stating that since the period of six months, as prescribed under Article IV(3) of the Divestment agreement had expired and the petitioner was unwilling to dispense with the said requirement of six months, the Arbitration proceedings cannot and should not continue. On behalf of the respondent it was urged that the stipulation in regard to rendering of Award within a period of six months as contained in Article IV(3) of the Divestment agreement was void being in violation of Section 32 of the Act and none of the situation mentioned in Clauses (a), (b) and (c) of Subsection (2) of Section 32 of the Act existed and, therefore, there was no question of the termination of the Arbitration proceedings. Other submission made on behalf of the respondent herein was that after the expiry of a period of six months prescribed under Article IV(3) of the Divestment agreement on 14.11.2002, the respondent continued to participate in the Arbitral proceedings without raising any objection about the continuance of the proceedings and, therefore, the respondent should be deemed to have waived the said objection. Yet another ground pressed for by the respondent was that the petitioner was estopped from taking shelter under Article IV(3) of the Divestment agreement as it has acquiesced to the continuation of the Arbitral proceedings after the expiry of the prescribed period. The submissions were controverter on behalf of the present petitioner.

8. On 21.07.2003, the Arbitrator passed the following order :

"In accordance with the direction contained in the order dated May 17, 2003, a letter dated July 15, 2003 has been addressed by the respondent wherein it has been indicated that since the six months period for Award as prescribed under Article IV(3) of the Divestment agreement has expired the mandate of the Arbitration clause had expired. The respondent have further stated that the respondent is unwilling to dispense with the said requirement of six months. Mr. Jaideep Gupta, learned senior counsel for the claimant, states that a written response to the said letter of the respondent shall be filed on behalf of the claimant within one week.

In the meantime, both the learned counsel have made their submissions on the question as to whether the proceedings can continue. Order reserved. A copy of the order shall be sent to the parties after it is finalized. Further directions will be given thereafter.

The sitting fixed for tomorrow is cancelled."

9. The learned Arbitrator after considering the respective submissions dismissed the application dated 15.07.2003 filed by the petitioner herein mainly on the ground that the petitioner must be deemed to have waived his right to raise the objection in regard to the expiry of six months period for making the Award. The concluding observations are as under :

"In the present case, the respondent, being fully aware of the stipulation in Article IV(3) of the Divestment agreement fixing a time limit of six months for making the Award proceeded with the Arbitral proceedings after the expiry of the six months period on November 14, 2002 without raising any objection to such continuance of the proceedings till July 15, 2003. In the meanwhile, a number of steps were taken in the Arbitral proceedings, namely, consideration of the application filed by the respondent for dismissing the claim of the claimant and the application submitted by the claimant for production of the original MOU, drawing up of points for determination and hearing of oral submissions of the learned counsel for the claimant. It is only at the stage of the hearing of oral submissions of the respondent that the object regarding non-continuation of the proceedings in view of expiry of the period of six months fixed under Article IV(3) of the Divestment agreement was raised by the respondent by filing the application dated July 15, 2003. Since the respondent participated in the Arbitral proceedings after November 14, 2002 without raising an objection that the proceedings could not continue, the respondent must be deemed to have waived his right to raise this objection in view of Section 4 of the 1996 Act."

10. I have heard Mr. G.L. Sanghi, learned senior counsel representing the petitioner and Mr. Rajiv Nayar, learned senior counsel representing the respondent at length and have given my thoughtful consideration to their respective submissions.

11. Before I proceed to examine the merits of the petition it seems to be necessary to consider the question of very maintainability of the present petition under the provisions of Sub-section (2) of Section 14 of the Act. Section 14 of the Arbitration and Conciliation Act, 1996, which reads as under:

"14. Failure or Impossibility to act--

(1) The mandate of an Arbitrator shall terminate if :

(a) he becomes de jure or de facto unable to perform his functions or for other reasons fails to act without undue delay ; and

(b) he withdraws from his office or the parties agree to the termination of his mandate.

(2) If a controversy remains concerning any of the grounds referred to in Clause (a) of Sub-section (1), a party may, unless otherwise agreed by the parties, apply to the Court to decide on the termination of the mandate.

(3) If, under this section or Sub-section (3) of Section 13, an Arbitrator withdraws from his office or a party agrees to the termination of the mandate of an Arbitrator, it shall not imply acceptance of the validity of any ground referred to in this section or Sub-section (3) of Section 12."

12. What is the object, intent and scope of the above provision of law would decide the question of maintainability of the present petition. This section postulates the circumstances under which the mandate of the Arbitrator can be terminated. The Arbitrator's mandate can be terminated under the following situations :

(i) Automatic termination,

(ii) By the Arbitrator himself,

(iii) By the parties,

(iv) By tribunal order,

(v) By Court's order.

The mandate of an Arbitrator automatically terminates at the death of the Arbitrator or his physical incapacity to proceed with the mandate. This provision sets following three grounds that constitutes an Arbitrator's inability ; (i) his de jure, or (ii) his de facto inability to perform his functions, or (iii) his failure to act without undue delay for other reasons. The first situation refers to an Arbitrator's legal incapacity to perform his functions under the law and relates to circumstances under which the Arbitrator by law is barred from continuing in office, for instance, incapacity, bankruptcy conviction for a criminal offence, etc. The second incapacity relates to factual inability, which includes factual situation, in which the Arbitrator is physically unable to perform his functions for instance, such as continuous ill-health, etc. The last situation "failure to act without undue delay" is an expiry provision according to which the mandate of the Arbitrator shall terminate if for other reasons he fails to act without undue delay.

13. The de jure impossibility referred to in Clause (a) of Sub-section (1) of Section 14 is the impossibility which occurs due to factor personal to Arbitrator and de facto occurs due to factors beyond the control of the Arbitrator. The judicial intervention of the Court is provided in Sub-section (2) only if a controversy remains concerning any of the grounds referred to in Clause (a) of Sub-section (1) of Section 14 of the Act. Sub-section (2) of Section 14 empowers the Court to decide the question of termination of the mandate if a controversy arises concerning the termination of the Arbitrator's mandate on one or the other grounds.

14. The moot question which falls for consideration, therefore, is whether an Arbitrator becomes unable to perform his functions on his failure to render the Award within the time limit prescribed by the Arbitration agreement. Mr. Sanghi, learned counsel representing the petitioner has not disputed that not making the Award within the prescribed period will not visit the Arbitrator with any de facto inability (incapacity) to continue with the mandate but his submission is that this would make the Arbitrator de jure unable to act legally whenever he is visited with any such legal disability. The expression "de jure" means the 'legal right' or 'authority' or 'according to law'. The Blacks Legal Dictionary defines "de jure" to be "existing by right or according to law". P. Ramanatha Aiyar's Law Lexicon, Second Edition, 1997 defines "de jure" as "of right ; legitimate ; lawful ; by right and just title".

15. In the opinion of this Court, the expression "de jure" is amply wide so as to cover a situation like the case in hand. This view is based on the settled legal position that Arbitration agreement is the fountain head of the Arbitrator's power and authority and the parties as well as the Arbitrator are governed and controlled by the terms of the said Arbitration agreement. Unless parties agree to the contrary, the terms of Arbitration agreement must operate in full. The consequence of the Arbitrator not concluding the proceedings and rendering the Award within the period prescribed under the Arbitration agreement as in the present case would uncloth the Arbitrator of his legal authority to continue with the proceedings unless the parties agree to extend the period of making the Award or a party waives his right to such an objection. It must, therefore, be held that expiry of the prescribed period for making the Award, would render the Arbitrator 'de jure' unable to continue with the proceedings and has the effect of termination of the mandate of the Arbitrator within the meaning of Section 14 of the Act.

16. Yet another important question which arises in the case is whether in absence of any provision in regard to the time limit for making the Award by the Arbitral Tribunal in the Act of 1996, any prescription of time in an Arbitration agreement is of no consequence. In other words, whether the provisions of the Act would override the terms of the agreement. Mr. Rajiv Nayar, learned senior counsel for the respondent has vehemently urged that when the Act itself is silent and does not envisage any time limit for making the Award, no contrary circumscription can be made indirectly through an Arbitration agreement. According to him the legislature enacting the said law has consciously abandoned the fixing of any time frame either for the culmination of Arbitration proceedings or making the Award as was provided in the Arbitration Act, 1940. It is urged that since there exists no provision akin to Section 28 of the 1940 Act in the Act of 1996, there is no question of any time limit, or extension of time for making the Award. In this connection he has sought support from a Supreme Court decision in the case of Oil and Natural Gas Corporation Ltd. v. SAW Pipes Ltd., 2003 (4) SCALE 92=2003(2) Arb. LR 5 (SC). In para 31 (Para 30 of Arb. LR) of the said judgment the Apex Court ruled as under :

"It is true that under the Act, there is no provision similar to Sections 23 and 28 of the Arbitration Act, 1940, which specifically provided that the Arbitrator shall pass Award within reasonable time as fixed by the Court. It is also true that on occasions, Arbitration proceedings are delayed for one or other reason, but it is for the parties to take appropriate action of selecting proper Arbitrator(s) who could dispose of the matter within reasonable time fixed by them. It is for them to indicate the time limit for disposal of the Arbitral proceedings. It is for them to decide whether they should continue with the Arbitrator(s) who cannot dispose of the matter within the reasonable time. However, non-providing of time limit for deciding the dispute by the Arbitrators could have no bearing on interpretation of Section 34. Further, for achieving the object of speedier disposal of dispute, justice in accordance with law cannot be sacrificed. In our view, giving limited jurisdiction to the Court for having finality to the Award and resolving the dispute by speedier method would be much more frustrated by permitting patently illegal Award to operate. Patently illegal Award is required to be set at naught, otherwise it would promote injustice."

17. In the opinion of this Court the above observations do not answer the query with which we are faced. It is true that 1996 Act does not prescribe any time limit for making and publishing the Award but that does not mean that parties cannot by mutual agreement provide for a time limit for making the Award by the Arbitrator and if so prescribed it would run contra to the provisions of the Act. This view appears to be more plausible and acceptable having regard to the object of having Arbitration as the alternate mode for settlement of disputes/differences between the parties. The method of Arbitration to resolve the disputes/differences between the parties certainly aims at expeditious resolution of/the disputes because it is considered that the time taken by the Courts established by the State for resolution of the disputes is unduly long and cumbersome. It must, therefore, be held that the provision of time limit for rendering Award by the Arbitrator in an Arbitration agreement is not hit by the provisions of the Act and is to be given effect unless the parties agreed to modify or extend the same by mutual consent. The learned sole Arbitrator while disposing of the application of the petitioner by the impugned order has not adverted to this argument and rightly so because had the provision in regard to time limit for rendering the Award in the agreement been redundant or overridden by the provision of the Act, there was no need for the Arbitrator to record a finding about waiver of right to object by the petitioner.

18. Now the last question which remains to be considered is as to whether on the face of the facts and circumstances obtaining on record can it be said that the petitioner has had waived its objections to the continuance of the Arbitral proceedings after the expiry of the prescribed period of six months as envisaged by Article IV(3) of the Divestment agreement. It is the admitted position on record that the Arbitrator entered upon the reference on 14.05.2002 and the period of six months for making the Award had expired on 14.11.2002 within the meaning of Article IV(3) of the Divestment agreement. It is also borne out from the Arbitral proceedings that the petitioner continued to participate in the Arbitral proceedings even after the expiry of the said period and no objection was raised by the petitioner about the termination of the mandate at any time uptill July 2003 despite full knowledge of the prescription of time limit in Article IV(3) of the Divestment agreement as far back as in May 2002 when it opposed the petition of the respondent under Section 11 of the Act. Not only that, the petitioner did not protest or raise any objection in regard to the continuance of the proceedings after 14.11.2002, the petitioner herein participated in substantive proceedings before the Arbitrator in as much as the petitioner had itself filed substantive applications before the Arbitrator inviting his adjudication in relation to the disputes referred to the Arbitrator. One such application was filed on 18.11.2002 by the petitioner for dismissal of the claim on the ground of non-production of the original MOU and thereafter participated in the proceedings held on 20.01.2003 when the Arbitrator took up the question of finalization of the points of determination and on 26.04.2003 when the hearing in the matter was finally commenced.

19. Mr. Rajiv Nayar in support of his contention that the petitioner will be deemed to have waived its right to object within the meaning of Section 4 of the Act, has sought support from the Supreme Court decision in the case of Narayan Prasad Lohia v. Nikunj Kumar Lohia and Ors., (SO ; Inder Sain Mittal v. Housing Board, ; and a Karnataka decision in the case of K.S.R.T.C. v. M. Keshava Raju, . In Narayan Prasad Lohia's case (supra), the Court considered the question of waiver of a right to object by a party in relation to the constitution of an arbitral tribunal and held that a conjoint reading of Sections 10 and 16 shows that an objection to the composition of the Arbitral Tribunal is a matter which is derogable. The Court further ruled that it is derogable because a party is free not to object within time prescribed in Section 16(2) of the Act and if a party chooses not to so object, there will be a deemed waiver under Section 4. The Court repelled the submission that Section 10 is a non-derogable provision.

20. Inder Sain Mittal's case (supra), was considered under the provisions of the 1940 Act and, therefore, is not of much help in deciding the question. In the case of K.S.R.T.C's case (supra), the Karnataka High Court considered the question of waiver morefully in relation to the right to object the jurisdiction of the Arbitrator and has held as under :

"Thirdly, the appellant should be deemed to have waived his right to object to the jurisdiction of the Arbitrator to pass the impugned Award in terms of the provisions of Section 4 of the Act. Section 4 is based on general principles such as "estoppel" or "venire contra factum proprium". It is intended to help the arbitral process function efficiently and in good faith. If there is non-compliance of any non-mandatory provision of Part I or of any requirement of the Arbitration agreement by a party to an Arbitration agreement of which the other party to the agreement though has the knowledge of such non-compliance but does not object without undue delay, or if a time limit is provided for stating that objection and no objection is taken within that period of time, such a party later on can neither raise objection about that non-compliance of any provision of Part I nor any requirement of the Arbitration agreement since such party shall be deemed to have waived its objection. Though, in order to apply the doctrine of waiver by invoking Section 4, the first condition is that the non-compliance must be of non-mandatory provision of Part I or of any requirement under the Arbitration agreement, certain mandatory provisions of the Act also provide for a grant of waiver in the event of failure to object. For example, Sub-sections (2) and (3) of Section 16 are one of such mandatory provisions. Section 16(2) of the Act provides that a plea that the Arbitral Tribunal does not have jurisdiction shall be raised not later than the submission of the statement of defense. Section 16(3) of the Act provides that a plea that the Arbitral Tribunal shall be raised as soon as the matter alleged to be beyond the scope of its authority is raised during the Arbitral proceedings."

21. Mr. G.L. Sanghi, learned senior counsel representing the petitioner has emphatically urged that in the case in hand the doctrine of waiver cannot be applied as to constitute a waiver. According to him, waiver should be with full knowledge and conscious abandonment of an existing right. He submitted that the petitioner had no conscious knowledge of his right to object the continuation of the proceedings in terms of Article IV(3) of the Divestment agreement and the parties as well as the Arbitrator became aware or acquired conscious knowledge of the same only on 17.05.2003. In this connection he has referred to the meaning of the word "notice" or "knowledge" as defined in the dictionary of Modern Legal Usage , which is to the following effect :

"Knowledge; notice. As a general matter, knowledge requires awareness of a fact or condition, while notice requires merely a reason to know of a fact or condition. Knowledge is subsumed within notice because actual awareness is well above the threshold requirement of a reason to be aware. Senior Advocate Restatement (Second) of Agency & 9 (1958) E.g., "Notice" and 'knowledge' are not synonyms; when one says of a person that he was 'on notice' of a fact, one may mean just that he should have known, not that he did know." Shacket v. Philko Aviation, Inc. 841 F2d 166, 170 (7th Or. 1988). The phrase constructive knowledge is equivalent to-and inferior to-notice."

According to him, the expression "knows" cannot be interpreted as meaning "ought to have known". In this connection he also referred to the order of the proceedings dated 17.05.2003 which expressed the tentative view of the Arbitrator in regard to the termination of his mandate consequent upon the expiry of the period of six months.

22. In the opinion of this Court, these arguments of the learned counsel for the petitioner cannot be accepted ; firstly, because having regard to the totality of the facts by no stretch it can be said that the Article IV(3) of the Divestment agreement was not to the knowledge of the petitioner and, therefore, they could not object to the continuation of the proceedings after the expiry of the stipulated period. Not only that, no objection was raised about the continuation of the Arbitral proceedings but the petitioner continued to participate in substantive proceedings before the Arbitrator up till the final stage of the proceedings. In the opinion of this Court, these facts and circumstances are so glaring so as to attract the doctrine of waiver within the meaning of Section 4 of the Act. It is a settled legal position that waiver will be deemed to have taken place when a party knowing that an irregularity has been committed, did not object to the same but participated in the Arbitration proceedings without protest. Section 4 of the 1996 Act corresponds to Article IV of 'UNCITRAL Modern Law'. The principle of waiver is not new in the Arbitration law as it was so far contained in the case law and has been codified in the statute. Besides, in the opinion of the Court the right to object the continuance of the proceedings on the ground of expiry of the stipulated period is one which falls in Part-I of the Act and which is derogable. The object of providing time limit for rendering an Award by the Arbitrator is aimed at expeditious resolution of the disputes rather than to leave the disputes unsettled or inconclusive on the expiry of the stipulated period. -Thus, looking at the matter from any angle, this Court is of the opinion that having regard to the entirety of the facts and circumstances, the petitioner will be deemed to have waived its right to object about the continuation of the proceedings or alleging the termination of the mandate of the Arbitrator simply on the ground that the time prescribed under Article IV(3) of the Divestment agreement for making the Award had expired.

23. In the result, this petition being devoid of any merits, is hereby dismissed. Parties are directed to appear before the learned Arbitrator on 1st October, 2004 at 4.00 P.M. for further proceedings in accordance with law. As sufficient time has been consumed in these proceedings, learned Arbitrator is requested to conclude the proceedings and make his Award expeditiously.

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter