Citation : 2009 Latest Caselaw 220 Del
Judgement Date : 22 January, 2009
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ FAO(OS) NO. 703/2006
Date of Decision : January 22, 2009
AVI COACH BUILDERS & ORS. ..... Appellant
Through : Mr. Vivekanand, Advocate.
versus
UOI ..... Respondent
Through : Ms. Jyoti Singh with Mr. Amandeep
Joshi, Advocates.
CORAM:
HON'BLE MR. JUSTICE MUKUL MUDGAL
HON'BLE MR. JUSTICE VIPIN SANGHI
1. Whether the Reporters of local papers may be No
allowed to see the judgment?
2. To be referred to the Reporter or not? Yes
3. Whether the judgment should be reported in the Yes
Digest?
% JUDGMENT (Oral)
MUKUL MUDGAL, J.
1. At the outset learned counsel for the appellant has delivered
in Court a compilation of documents stated to form part of the arbitral
record. The same is taken on record. This appeal challenges the
judgment of the learned Single Judge dated 11th September, 2006
upholding the award delivered by the Arbitrator on 30th September,
1991. The factual background may first be stated.
2. The respondent invited the quotations for construction of
passenger coaches on the chasis to be supplied by the respondent.
The appellant submitted its tender. Under the agreement initially one
chasis was agreed to be provided to the appellant to enable the
appellant to fabricate a proto-type of the coach. Upon the approval of
the proto-type, the appellant was required to fabricate the remaining
30 coaches on the chasis to be supplied by the respondent. The chasis
was to be supplied to the appellant against the security of a bank
guarantee to cover the cost of the chasis. The appellant furnished a
bank guarantee in respect of the price of one chasis against which the
appellant received the chasis. The appellant fabricated the coach and
the same was submitted to the respondent for approval on 04.08.1984,
and finally accepted by the respondent on 21.09.1984. The remaining
30 coaches were to be developed in batches of six each, and for
receiving each batch, the appellant was required to furnish the security
of a bank guarantee.
3. According to the respondent, the appellant failed to furnish
the requisite bank guarantee for six coaches and consequently despite
the approval of the prototype the contract remained unperformed by
the appellant. The respondent sought to cancel the contract and
claims to have proceeded to get the work done at the risk and cost of
the appellant. The respondent, in these circumstances, preferred a
claim before the arbitrator for Rs.14,87,720/-.
4. The defence of the respondent before the arbitrator was, inter
alia, that the respondent raised frivolous objections to the format and
content of the bank guarantee and insurance cover for the six chasis,
inasmuch as, the claimant/respondent refused to accept a clause of
the bank guarantee relating to the period of its validity, which was a
standard clause in the bank guarantees according to banking norms,
and the claimant/respondent insisted for deletion or amendment of the
same. The appellant further pleaded that its banker refused to alter
the terms of the bank guarantee as required by the
claimant/respondent, as the banker argued that the appellants had
already furnished a bank guarantee for the prototype chasis, which has
been accepted by the DGS&D/respondent along with a performance
guarantee which contained the disputed clause. Therefore, there was
no reason for the DGS&D to raise any objection at a later stage, as far
as the format of the bank guarantee was concerned. It was further
pleaded that the appellant had contacted the officers of the
respondent and informed it of the difficulties that the appellant was
facing in getting the bank guarantee amended as regards the said
clause. A letter to this effect, dated 26.07.1984, was addressed by the
appellant to their banker to which the banker had responded vide
letter dated 29.10.1984. These communications were also placed
before the learned arbitrator by the appellant. The appellant further
pleaded that in spite of its requests to withdraw the condition as to
alteration of the aforesaid term in the bank guarantee, the respondent
claimant kept sending reminders for submission of the amended bank
guarantee, and eventually the respondent cancelled the contract on
16.02.1985.
5. It appears that the appellant also placed on record of the
arbitrator the guarantee bond bearing No.191 dated 28.04.1984 which,
inter alia, stated that the bank's liability under the bond will remain till
20.04.1985, unless the action to enforce suit under the guarantee is
filed against the bank before that date. The aforesaid guarantee was
furnished in respect of the chasis provided to the appellant for
developing the prototype. The format provided by the respondent for
furnishing of the guarantee bond on the other hand provided:-
"6. We, _____________________ Bank, lastly undertake not to revoke this guarantee during the its currency except with the previous consent of the Government in writing.
Dated ______________________ day _______________."
6. The communication issued by the appellant's bank, namely,
Bank of India, dated 29.10.1984, addressed to the respondent reads as
follows:
"Dear Sir,
Ref.: Our Bank Guarantee No. 19/23 of 27-8-84 for Rs.5,51,790/- drawn in your favour expiring on 30-11-1984.
Beneficiary:- M/s Avi Coach Builders.
We refer to our captioned Guarantee Bond.
We understand from the beneficiary M/s Avi Coach Builders that you have asked for the deletion of clause 7 (Limitation Clause) from the captioned guarantee.
In this context we are to inform you that the limitation clause is a part of Bank's standard guarantee proforma. Also it may be noted that
the bank guarantee nos. 19/6, 19/14, 19/18 issued by us on 4-2-84, 23-3-84 and 28-4-84 for Rs.1,83,938/-, Rs.1,90,000/- & Rs.58,345/- respectively drawn in your favour have been duly accepted at your office.
You are requested to intimate the reasons for non-acceptance of bank guarantee with the limitation clause. In the meantime you are requested to return the captioned guarantee bond to us if it is required to be changed."
7. The pleadings of the appellant in respect of the aforesaid
aspect before the learned arbitrator were as follows:
"(ii) As per the claimants own admission in para 3 of the claim statement, the prototype was offered for inspection on 4.8.84 and also accepted by the claimants on 21.9.84. Without prejudice it is submitted that if there was any discrepancy, or any delay on the part of the respondent, the same was, rendered ineffective by the acceptance of the prototype, which proves that the respondent was at no time required to furnish Bank Guarantee and Insurance Cover for six chassis but only for one chassis required for building for prototype.
(iii) The claimant raised frivolous objections as to the format and contents of the Bank Guarantee and Insurance Cover for six Chassis; in as much as the claimants refused to accept Clause 7 of the Bank Guarantee which was a standard Clause in the Bank Guarantee according to banking norms and asked for deletion or amendment of the same.
(iv) The true position was that the respondent bankers refused to alter the terms of the Bank Guarantee as required by the claimant as the bankers argued that the respondents had already furnished a Bank Guarantee for the prototype chassis which had been accepted by the DGS&D alongwith a performance guarantee which contained the disputed Clause 7 (Time period clause). Therefore, there was no reason for the DGS & D to raise an objection at this late stage, as far
as the format of the Bank Guarantee is concerned."
8. The respondent while filing its rejoinder dealt with the
aforesaid pleadings in the following manner: -
"(ii) Para (ii) is totally wrong and denied and wholly misconceived. It is wrong to assume that the respondents were not to furnish Bank Guarantee and insurance cover for 6 chassis but were to give only for one chassis. Para 19(d) of the A/T is very clear on the subject. The respondents were to furnish BG for 6 chassis so that the continuity of construction by release of chassis could be maintained. It is denied that the respondents were to furnish B.G. and insurance cover for 1 no. chassis and not 6 nos.
(iii) Contents of this para are not admitted. The respondents did not submit BG for 6 nos. chassis. The objections raised were genuine. BG proforma was given alongwith contract. This did not have para 7. The respondents never objected to the contents of BG proforma sent to them with the contract.
(iv) Para (iv) is wholly misconceived and evasive. The true position is that the claimants were to furnish BG for 6 nos. chassis which was not furnished by them. Any matter between the claimant and bankers is their internal matter. Besides there is an attempt on the part of the claimants to confuse the issues. In the present case there is a total failure on the part of the respondents to abide by and comply with an important conditions of the contract to furnish the BG for 6 nos. chassis which the respondents have failed to furnish."
9. The arbitrator made his award dated 30.09.1991 allowing the
claim of the respondent and disallowing the counter claim of the
appellant. The arbitrator in his award, inter alia, held as follows:
"WHEREAS I, Shiv Prakash, Additional Legal Adviser to the Govt. of India, Ministry of Law & Justice, Department of Legal Affairs, New Delhi was appointed as Sole Arbitrator by the Director General of Supplies & Disposals, New Delhi vide letter No. LIT.II/A(75)/90 dated 6.11.90 under the terms and conditions agreed to by the parties with reference to the contract mentioned above and the differences between them relating to the said contract were referred to my arbitration.
AND WHEREAS I took upon myself the burden of the said reference and issued notices to the parties. Shri O.N. Moolri, Senior Govt.
Counsel alongwith Shri Om Parkash, Dy.Director, DGS&D appeared on behalf of the claimants U.O.I. Shri J.S. Sinha, Advocate and Miss Maryada Bhatt, Advocates alongwith Major A.P. Lawale, Representative of the firm appeared on behalf of the respondents M/s A.V.I. Coach Builders.
AND WHEREAS I have considered the pleadings filed by both the parties, the documentary evidence adduced by them and the detailed arguments put forth on behalf of both the parties in support of their respective cases. I have also seen certain relevant original documents from the purchase file brought before me by Shri Om Parkash, Dy. Director.
I do hereby make my award and publish it as follows:-
CLAIMANTS OF THE CLAIMANTS UNION OF INDIA:
Claim No.1)
The Claimants U.O.I claim a sum of Rs.12,90,104/- on account of loss, the details of which are given in Para 17) at page 5 of their statement of claim alleged to have been suffered by them because of breach of the subject contract alleged to have been committed by the respondents contractor.
Award No.1)
The claim is allowed to the extent of Rs.12,90,104/- for the reason that the work got done at the risk and cost of the respondents contractor is legally and contractually valid. Besides, the claimant U.O.I. had no other alternative but to cancel the subject contract as the respondents contractor had failed to furnish the Bank Guarantee towards the cost of the Chassis and the insurance cover there for which were to be supplied by the claimants U.O.I. for construction of the passenger coach, furnishing of Bank Guarantee and the comprehensive insurance policy, being the condition precedent for the supply of the Chassis to the respondents contractor as per terms of Clause 19 of the subject contract which was to be first fulfilled by the respondent contractor."
10. The learned Single Judge has rejected the plea of the
appellant that the primary issue was with regard to the unreasonable
stand of the respondent in insisting on a bank guarantee/guarantee
bond without any limitation as to time within which the same could be
invoked or the same had to remain valid for invocation, on the ground
that the issue involved was not with regard to the duration of the bank
guarantee, but the non-furnishing of the bank guarantee for six
coaches.
11. The learned counsel for the appellant submits that initially the
bank guarantee in respect of the chasis supplied to develop the
prototype coach was valid for a period of 8 months and had indeed
been accepted by the respondents. It is upon the insistence of the
Union of India that the guarantee for six chasis be open ended, that
the dispute arose and the question of furnishing the bank guarantee
for six coaches never arose as the respondent kept insisting that the
guarantee be open ended. He submits that the learned Single judge
has neither noticed the real dispute between the parties, nor the
failure of the arbitrator to even deal with the defence of the appellant,
and the learned Single Judge has not dealt with the dispute about the
nature of the bank guarantee which was required to be furnished. He
submits that if the defence of the appellant had been considered and
accepted, it is likely that the learned Arbitrator would not have made
the impugned award, holding the appellant to be in breach of its
contractual obligations. However, the arbitrator, as aforesaid, had
failed to even consider the defence of the appellant and the learned
Single Judge also did not appreciate the said failure on the part of the
arbitrator.
12. Having considered the aforesaid aspects and heard learned
counsel for the parties, we are of the view that the judgment of the
learned Single Judge is unsustainable and the same is liable to be set
aside.
13. It is not disputed that the arbitrator was obliged to give
reasons for his award. Even though the award recites that the
pleadings filed by both the parties, documentary evidence produced by
them and the detailed arguments were put forth by each of the parties,
we find the Award to be wholly lacking any reasons.
14. From the above extracted pleadings, it appears that the
fundamental dispute between the parties was whether, the appellant
was justified in demanding that the clause with regard to the limited
validity of the bank guarantee be accepted by the respondent, or,
whether the respondent was justified in insisting that the bank
guarantee to be furnished by the appellant's bank, be open ended.
Indeed this is evident from the pleadings/documents before the
Arbitrator, which included a letter dated 29th January, 1984 issued by
the Bank of India to the respondent from which it is clear that the
bank guarantee was not being accepted by the respondent due to time
limitation clause. In our view, the Arbitrator has not at all referred to
any of these pleadings and documents. There is nothing to show that
the Arbitrator has even addressed himself the said issue, before
rendering the award.
15. An arbitrator, particularly one well instructed in law, such as
the Additional Legal Adviser to the Government of India, Ministry of
Law and Justice, Department of Legal Affairs, is expected to give at
least a brief summary of his reasons in the Award, which, in our view,
he has failed to do. The preamble of the Arbitrator's award is much
longer than the so called reasoning. In spite of the pleadings of the
appellant urging the ground specifically that the demand by the Union
of India to have an open ended bank guarantee was arbitrary, the
Arbitrator and, indeed, the learned Single Judge have not dealt with the
issue. In our view, the learned arbitrator has failed to consider not only
the defence of the appellant, but even material documents produced
by the appellant while making the impugned award. The aforesaid
failures of the arbitrator clearly constitute legal misconduct and deals a
death blow to the impugned award. (See College of Vocational
Studies V. S.S.Jaitley, AIR 1987 Delhi 134.)
16. Accordingly, the appeal is allowed and the judgment of the
learned Single Judge dated 11th September, 2006 and the Award dated
30th September, 1991 are set aside. We direct a fresh consideration of
the disputes in arbitration on the existing pleadings and evidence by
another Arbitrator, to be appointed by the respondents, on or before
20th February, 2009.
17. The parties will appear before the said Arbitrator within two
weeks thereafter, or on a date and place found suitable by the said
Arbitrator to be appointed, and the Arbitrator shall render a reasoned
award, as that is an undisputable term of reference, by 30th April, 2009.
However, we make it clear that nothing stated in our judgment should
influence, or be construed as an expression of our view on the merits
of the cases of the respective parties, and the Arbitrator should decide
the disputes in accordance with law.
The appeal stands disposed of accordingly.
MUKUL MUDGAL, J.
VIPIN SANGHI, J.
JANUARY 22, 2009 Rsk
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!