Citation : 2007 Latest Caselaw 2332 Del
Judgement Date : 4 December, 2007
ORDER
Shiv Narayan Dhingra, J.
1. This Petition has been filed under Section 34 of Arbitration and Conciliation Act, 1996 challenging the award dated 24th September, 2004 passed by a Tribunal of Arbitrators.
2. There was an agreement for supply of 5,00,000 metric tonnes of Romanian origin Urea for fertilization, between the Petitioner and the Respondent. Article 10.1 of the agreement provided that parties shall amicably settle the dis-agreement or dispute which may arise between them. In any case that the dispute cannot be settled amicably then it shall be submitted to the International Chamber of Commerce in Geneva (Switzerland). Article 10.2 provided that parties have agreed to voluntarily execute the award of Arbitration and in case of default, the award could be enforced through the competent courts of law of Geneva (Switzerland).
3. After the dispute arose between the parties the respondent referred the matter to the International Chamber of Commerce in Geneva. The Secretariat of International Chamber of Commerce informed the petitioner about the request of the respondent and also asked the petitioner to appoint one Arbitrator. Vide its letter dated 10th October, 1991, Petitioner appointed Mr. B.Sen as Co-Arbitrator. During pendency of Arbitration proceedings in 1994 petitioner filed a suit before this Court seeking declaration that agreement dated 7th January, 1991 entered between the parties was not a concluded contract. In this suit an application for interim relief was filed and this Court vide order dated 13th March, 1995 directed that further proceedings before the Arbitrator shall remain stayed. However, this Civil Suit was later on withdrawn by the petitioner. The Arbitrators were informed by the petitioner regarding interim stay granted by this Court. Vide a letter dated 14th March, 1995 International Chamber of Commerce Secretariat transmitted to the parties that the Arbitral Tribunal had decided to proceed with the hearing notwithstanding the stay granted by this Court. The Tribunal concluded its hearings and passed an award which is the subject matter of challenge in this petition.
4. The petitioner has challenged the award inter alia on the ground that the award has been made in complete defiance of this Court's order dated 13th March, 1995 and was therefore in conflict with the Public Policy of India. The Tribunal's decision to proceed with the hearing despite stay order of this Court was contemptuous.
5. The challenge to the award on this ground must fail. The petitioner had withdrawn the suit filed by it in which order dated 13th March, 1995 was passed. The interim order passed by this Court became non-existent once the suit was withdrawn. The petitioner cannot say that the continuation of proceedings by the Arbitral Tribunal was in contempt of the Court. Moreover, the Arbitral Tribunal had asked the respondent if he wanted to wait for the result of the suit filed by the petitioner or he would like to take the risk of the difficulties in execution of award. The claimant had categorically stated that he would suffer the risk of the difficulties in execution and requested the Tribunal to continue with the arbitration. The Tribunal had communicated this decision to the claimant.
6. The jurisdiction of the Court runs within the territory of India; the jurisdiction of this Court does not run outside the territory of India. The Tribunal was working at Geneva. The arbitration agreement categorically noted that the award was executable only through the courts of law of Geneva. This Court could not have passed an order staying the arbitral proceedings. In Bhatia International v. Bulk Trading S.A. and Anr. Supreme Court observed that there cannot be applications under Section 9 for stay of arbitral proceedings or to challenge the existence or validity of arbitration agreements or the jurisdiction of the Arbitral Tribunal. All such challenges would have to be made before the Arbitral tribunal under the Act (para 29). I consider that the award cannot be set aside on this ground.
7. The petitioner also contended that no permission of RBI was taken before entering into contract. The award granting damages to respondent therefore, violates Public Policy of India as envisaged under FERA. I consider an award cannot be set aside because at the time entering into the contract permission of RBI was not obtained. If such a permission is necessary, it can be obtained by the party concerned before it receives the actual payment.
8. There are various other grounds taken by the petitioner in the petition. I consider that this Court need not go into those grounds as this Court considers that the petition filed by the petitioner under Section 34 of Arbitration and Conciliation Act challenging the foreign award was not maintainable. It is not disputed that the arbitration agreement provided that jurisdiction of only courts of law in Geneva(Switzerland) can be invoked for execution of the award and the disputes are to be submitted to the International Chamber of Commerce in Geneva. The Tribunal after considering documents and arguments of both the sides came to the conclusion that the law of Switzerland would be applicable between the parties for contractual obligation. The petitioner has sought to invoke the jurisdiction of this Court on the ground that one sitting of the Tribunal had taken place in India. I consider that holding of one sitting by Tribunal in India would not change the character of Award. The entire proceedings of Arbitration Tribunal had taken place in Geneva. Petitioner submitted to jurisdiction of Tribunal constituted as per rules of International Chamber of Commerce and Arbitration was conducted as per rules of International Chamber of Commerce. The law applicable was that of Switzerland and award can be executed only through Courts of Switzerland. The award passed by the Tribunal is a foreign award. Provisions of Section 34 would not be applicable to this award.
9. This Court in Bulk Trading S.A. v. Dalmia Cement (Bharat) Ltd. 2006(1) Arb. L. R 38 (Delhi) had held that an application under Section 34 was not at all contemplated insofar as foreign award was concerned. In Bharat Aluminum Company Ltd. v. Kaiser Aluminum 2006(1) Arb. L. R. 113 (Chattisgarh) (DB), a Division Bench observed that an application under Section 34 was not maintainable against the foreign awards. In Inventa Fischer GMBH and Co., K.G. v. Polygenta Technologies Ltd. 2005(2) Arb.L.R. 125 (Bombay) and in Goldrest Exports v. Swissgen N.V. and Anr. 2005(2) Arb. LR 306 (Bombay) a Single Bench of Bombay High Court also had similar views that foreign award cannot be challenged by invoking provisions of Section 34. This view was confirmed by the Division Bench of Bombay High Court in Goldcrest Exports v. Swissgen N.V. and Anr. 2005(3) Arb.LR 58 (Bombay) (DB) that being a foreign award, remedy of a party against whom award is sought to be enforced lies only under Section 48 and not under Section 34.
10. I consider that a foreign award cannot be challenged under Section 34 of the Arbitration and Conciliation Act. This petition is hereby dismissed.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!