Citation : 2009 Latest Caselaw 200 Del
Judgement Date : 21 January, 2009
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of Reserve: January 14, 2008
Date of Order: January 21, 2009
+ CS(OS) No.2582/2008 & IA No.425/2009
% 21.01.2009
M/S DRISHTICON PROPERTIES (P) LTD. ... Plaintiff
Through: Mr. Valmiki Mehta, Sr. Adv. with
Mr. Sanat Kumar, Adv.
Versus
M/S CHOPRA MARKETING PVT. LTD. & ORS.
... Defendants
Through: Mr. Rajiv Nayyar, Sr. Adv. with
Mr. Abhishek Singh & Mr. Ankur Chawla &
Mr. Rahul, Advs.
JUSTICE SHIV NARAYAN DHINGRA
1. Whether reporters of local papers may be allowed to see
the judgment? Yes.
2. To be referred to the reporter or not? Yes.
3. Whether judgment should be reported in Digest? Yes.
JUDGMENT
1. The plaintiff filed this suit for declaration and
injunction making a prayer that this Court should declare the
alleged agreement to sell dated 18th July, 2006, which contains an
arbitration clause, as null and void being forged and fabricated.
The other prayer made is that the Arbitrator appointed by the
defendants be restrained from proceeding with the arbitration
matter in pursuant to the arbitration clause contained in the
alleged agreement to sell.
2. After receiving a notice of this suit, defendant filed an
application under Section 8 of the Arbitration and Conciliation Act
with a prayer that the suit for declaration would not lie in view of
the provisions of Arbitration and Conciliation Act and the parties
should be referred to the Arbitrator who was already ceased with
the matter. The arbitration clause was invoked by the defendant
by serving a notice of reference dated 19th October, 2008 under
Section 21 of Arbitration and Conciliation Act read with Clause 35
of the agreement thereby appointing Justice (retired) Dr. A.R.
Laxman as the sole Arbitrator.
3. It is submitted by counsel for the plaintiff that this
Court has jurisdiction to entertain the suit and decide the issue
whether the arbitration agreement relied upon by the defendant
before the Arbitrator was a forged document or not. Counsel
drew the attention of the Court that the alleged signatures of
petitioner, Ajay Gupta on the agreement to sell, which contains
arbitration clause do not tally with the signatures of Mr. Ajay
Gupta as appearing on the undisputed documents executed by
him prior to the alleged agreement. These documents were
placed on record and attention of this Court was drawn to the
signatures appearing on these documents and the agreement to
sell in question. It was further submitted that in the alleged
agreement to sell no details of payment of Rs.94 lakhs allegedly
paid have been given as no such payment was made. In fact the
parties were having business transactions prior to the date of
alleged agreement and the plaintiff had taken unsecured loan
from the defendant on various dates. Part of this loan had been
paid back and part of this loan was outstanding. This amount of
Rs.94 lakhs though at one time was the outstanding unsecured
loan but it was never a consideration received against agreement
to sell. Counsel for the plaintiff took me through different loan
transactions.
4. Another submission made by the plaintiff's counsel is
that in application under Section 9 of Arbitration and Conciliation
Act made by the defendant, it was mentioned:
"9. That pursuant to such agreement an oral agreement to sell was reached between the parties where under Petitioner made payments of a sum of Rs.94,00,000/- (Ninety Four lacs Only) by way of various cheques.
10. That thereafter a Written Agreement to Sell was entered into between the parties where under the receipt of consideration of a sum of Rs.94,00,000/- (Rupees Ninety Four lacs only) was admitted by the Respondents, it was also agreed that the total consideration for the sale of the aforesaid premises shall be Rs.4 crores only and on receipt of the balance consideration amount of Rs.3 crores 6 lacs the respondent company will execute the requisite conveyance deeds."
5. It is submitted that the allegation made in Section 9
application, of payment of Rs.94 lakhs as consideration for the
agreement by various cheques was a white lie since no details of
the cheques have been mentioned, either in Section 9 application
or in the alleged agreement to sell. On the other hand, plaintiff
has placed on record the details of unsecured loan procured by it
from the defendant which amounted to Rs.94 lakhs and also
placed on record the transactions showing that part of this was
paid back.
6. Counsel for the plaintiff submitted that Mr. Naresh
Chopra, one of the Directors of defendant no. 1 and brother of
defendants no. 2 and 3 was taken as an additional Director by the
plaintiff in its company and Mr. Naresh Chopra, was aware of the
loan transactions. He, in connivance with his two brothers, to
benefit defendant no. 1 & themselves, prepared a forged
agreement to sell. The consideration of Rs. 4 crore as mentioned
in the alleged agreement dated 18.7.2006 was much less than
the consideration paid by the plaintiff for purchase of this
property, i.e. Rs.5.02 crores and it could not be imagined that the
plaintiff could have agreed to sell the property at an amount
lesser than for what he had purchased it about 2 years prior to
the alleged agreement to sell. It is further submitted that the
plaintiff learnt about this alleged agreement to sell when a notice
was received by the plaintiff on behalf of the defendants on 19th
October, 2008 and the plaintiff, vide its reply immediately refuted
the agreement.
7. Counsel for the defendants on the other hand argued
that all the issues raised by the plaintiff before this Court can be
raised before the Arbitrator and the Arbitrator alone was
competent to decide about the validity of the agreement as well
as about his own jurisdiction. He submits since the matter was
already pending before the Arbitrator and there was no doubt
about competency of the Arbitrator to decide this issue, this
Court should restrain its hands in entertaining the suit and the
application.
8. Both the parties relied upon S.B.P. & Company vs.
Patel Engineering 2005 (8) SCC 618 in support of their
contention. The majority decision in this case has been
summarized in para 47 of the judgment which reads as under:
" We, therefore, sum up our conclusions as follows:
(i) The power exercised by the Chief Justice of the High Court or the Chief Justice of India under Section 11(6) of the Act is not an administrative power. It is a judicial power.
(ii) The power under Section 11(6) of the act, in its entirety, could be delegated, by the chief Justice of the High Court only to another Judge of the Supreme Court.
(iii) In case of designation of a Judge of the High Court or of the Supreme Court, the power that is exercise by the designated Judge would be that of the Chief Justice as conferred by the statute.
(iv) The Chief Justice or the designated Judge will have the right to decide the preliminary aspects as indicated in the earlier part of this judgment. These will be his own jurisdiction to entertain the request, the existence of a valid arbitration agreement, the existence or otherwise of a live claim, the existence of the condition for the exercise of his power and on the qualifications of the arbitrator or arbitrators. The Chief Justice or the designated Jude would be entitled to seek the opinion of an institution in the matter of nominating an arbitrator qualified in terms of Section 11(8) of the act if the need arises but the order appointing the arbitrator could only be that of the Chief Justice or the designated Judge.
(v) Designation of a District Judge as the authority under Section 11(6) of the Act by the Chief Justice of the High Court is not warranted on the scheme of the Act.
(vi) Once the matter reaches the Arbitral Tribunal or the sole arbitrator, the High Court would not interfere with the orders passed by the arbitrator or the Arbitral Tribunal during the course of the arbitration proceedings and the parties could approach the Court only in terms of Section 37 of the Act or in terms of Section 34 of the Act.
(vii) Since an order passed by the Chief Justice of the High Court or by the designated Judge of that Court is a judicial order, an appeal will lie against that order only under Article 136 of the Constitution to the Supreme Court.
(viii) There can be no appeal against an order of the Chief Justice of India or a Judge of the Supreme Court designated by him while entertaining an application under Section 11(6) of the Act.
(ix) In a case where an Arbitral Tribunal has been constituted by the parties without having recourse to Section 11(6) of the Act, the Arbitral Tribunal will have the jurisdiction to decide all matters as contemplated by Section 16 of the Act.
(x) Since all were guided by the decision of this Court in Konkan Rly. Corpn. Ltd. v. Rani Construction (P) Ltd. and orders under Section 11(6) of the Act have been made based on the position adopted in that decision, we clarify that appointments of arbitrators or Arbitral Tribunals thus far made, are to be treated as valid, all objections being left to be decided under Section 16 of the Act. As and from this date, the position as adopted in this judgment will govern even pending applications under Section 11(6) of the Act.
(xi) Where District Judges had been designated by the Chief Justice of the High Court under Section 11(6) of the Act, the appointment orders thus far made by them will be treated as valid; but applications if any pending before them as on this date will stand transferred, to be dealt with by the Chief Justice of the High Court concerned or a Judge of that Court designated by the Chief Justice.
(xii) The decision in Konkan Rly. Corpn. Ltd. v. Rani Construction (P) Ltd. is overruled."
9. A perusal of above conclusions would show that once
the matter has been referred to the Arbitral Tribunal, the High
Court could not interfere with the proceedings or the orders
passed by the Arbitral Tribunal and parties can approach the High
Court only in terms of Section 37 of the Act or in terms of the
Section 34 of the Act. It is also clear that the Tribunal has
jurisdiction to rule, not only about its own jurisdiction but also
about the validity of the agreement and all the issues raised by
the plaintiff before this Court can be raised by the plaintiff before
the Tribunal. It is not a case under Section 11(6) where a prayer
for appointment of an Arbitrator has been made and the opposite
side has challenged the validity of the arbitration agreement and
Court, before referring or appointing the Arbitrator has to
adjudicate about the validity of the agreement. It is also not a
case where a suit has been filed before appointment of the
Arbitrator and during pendency defendant has made an
application that the matter be referred to the Arbitrator in terms
of Section 8 of the Arbitration Act because there is an arbitration
clause. It is a case where arbitration clause contained in the
alleged forged agreement has already been invoked and the
matter has been referred by the defendants to the Arbitrator.
Once the matter is already referred to the Arbitrator, Section 5 of
the Arbitration and Conciliation Act would come into operation
which prohibits judicial authority from intervening in the
proceedings unless it is otherwise provided in the Act. I do not
find any provision under the Act where once the arbitration
proceedings had started on the matter having been referred to
the Arbitrator by a party in terms of the agreement, the other
party can seek a declaration that the agreement or contract was
null and void being a forgery.
10. Counsel for the plaintiff also placed reliance on Vijay
Vishwanath Talwar vs. Mashreq Bank, PSC & Ors. 109
(2004) DLT 838. The facts of this case are altogether different.
In this case, one of the party was in jail when the other party got
an MoU signed under threat and the MoU contained an arbitration
clause. In the present case, the plaintiff has alleged that
signatures of his director were forged and therefore agreement
was null and void. I consider that this aspect, as well as other
aspects, can be gone into by the Arbitrator and the Arbitrator can
decide about the validity of this agreement. This court had no
jurisdiction to entertain such a suit. The suit is therefore liable to
be dismissed and is hereby dismissed.
January 21, 2009 SHIV NARAYAN DHINGRA J. ak
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!