Citation : 2009 Latest Caselaw 2431 Del
Judgement Date : 2 July, 2009
*IN THE HIGH COURT OF DELHI AT NEW DELHI
+ AA 428 & AA 429/2008
% Date of decision: 2nd July, 2009
PT. MUNSHI RAM & ASSOCIATES PVT. LTD..... Petitioner
Through: Mr. D. Moitra and Mr. Moaniken,
Advocates
Versus
NEW DELHI MUNICIPAL COUNCIL ..... Respondent
Through: Ms. Madhu Tewatia with Ms. Sidhi,
Advocate
CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
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 the judgment should be reported
in the Digest? Yes
RAJIV SAHAI ENDLAW, J.
1. Both petitions are between the same parties and relate to two
different but identical contracts and entail similar questions of law
and are taken up together for consideration.
2. The contracts contain the arbitration clause as under:-
"23 Disputes, if any arising during the period of this agreement between NDMC and the agency shall be referred to the sole arbitration of the Chairman, NDMC or a person nominated by him. (The fact that the person so nominated is also an employee NDMC shall not be a bar on his acting as an Arbitrator, nor shall any of the parties have any objection to his nomination for the said reason). The decision of the Sole Arbitrator so appointed shall be final and binding on both the parties. The venue of Arbitration shall be at Delhi. The courts in Delhi shall have exclusive jurisdiction, to the exclusion of all other suits."
Disputes and differences having arisen, the petitioner claims
to have written letters dated 14th August, 2008 to the Chairman,
NDMC being the persona designata in terms of the arbitration clause
aforesaid for referring the disputes to arbitration. Copies of the said
letter filed along with the petition inter-alia state:
"Thus therefore while invoking the Clause 23 of the said contract I Vinod Sharma authorized signatory for and on behalf of Pt. Munshi Ram & Associates Pvt. Ltd. call upon you either to act as an Arbitrator or nominate a person on your behalf within a period of 30 days of issue of this notice"
Upon the Chairman, NDMC not responding to the aforesaid
communication, the petitioner vide petitions dated 27th November,
2008 applied to the Chief Justice of this court under Section 11(6) of
the Arbitration and Conciliation Act. It is the case in para 21 of the
petitions that the Chairman, NDMC being the persona designata lost
the right to appoint an Arbitrator.
3. When the petitions came up first before this court on 5th
December, 2008 it was felt that the arbitration agreement between
the parties having provided for the arbitration of the Chairman,
NDMC or person nominated by him, the failure if any of the named
Arbitrator to act did not form the ground for invoking Section 11 (6)
of the Act. The following order was passed on that date:-
"The arbitration clause relied upon is of arbitration by the Chairman, NDMC or person nominated by him. The petitioner claims to have approached the Chairman, NDMC vide letter dated 14th August, 2008 to arbitrate or to nominate a person. No action is stated to have been taken by the Chairman, NDMC. Though it appears that upon the failure of nominated arbitrator to act, a petition under Section 14 and not under Section 11(6) would lie but since the Chairman, NDMC has not let known his decision whether he is wanting to act as an arbitrator or will nominate someone else as an arbitrator, issue notice to the respondent on the petitioner taking requisite steps, returnable on 30th March, 2009."
4. The respondent has been served and appeared through
counsel. Though no reply has been filed but the counsel for the
respondent has communicated that the Chairman, NDMC has since
appointed Shri Manish Kumar, Financial Advisor of the NDMC as the
Sole Arbitrator. List of notings of the officials of the NDMC has been
filed in court. The same show the appointment to have been made
on 1st April, 2009. The counsel for the petitioner also admits receipt
of a letter dated 1st April, 2009 from the Medical Officer of Health of
the NDMC in this regard. Though the counsel for the petitioner
contended that the communication ought to have been by the
designated person i.e. the Chairman, NDMC and not by the Medical
Officer of Health but there is no merit in the said contention. The
letter dated 1st April, 2009 clearly intimates that the Chairman,
NDMC has appointed Sh. Manish Kumar, Financial Advisor as the
Arbitrator. It is not the case that the Medical Officer of Health has
appointed the Arbitrator. Intimation of appointment was not required
to be by the Chairman himself.
5. The counsel for the petitioner relying upon Union of India Vs.
M/s Bharat Battery Manufacturing Company Pvt. Ltd. 2007 (7)
SCC 684 has contended that after the institution of the petition
under Section 11 (6) of the Act, the Chairman, NDMC had lost the
right to make the appointment and thus the appointment admittedly
made after the institution of the petition is of no avail and this court
ought to appoint an independent Arbitrator, preferably a retired
judge or even from the retired personnel on panel of arbitrators of
the NDMC. Reliance is also placed on State of West Bengal Vs.
Sarkar and Sarkar AIR 2006 (NOC) 1087 (CAL.); in that case the
agreement provided for the Arbitration either of the Chief Engineer
himself or of some other person appointed by the Chief Engineer; the
Chief Engineer neither entered into reference himself nor appointed
any arbitrator to adjudicate disputes; in these circumstances, the
Chief Justice was approached under Section 11(6) of the Act and
appointed an independent Arbitrator. In objection under Section 34
to the award of the said Arbitrator plea was taken that the Chief
Justice could not have appointed any person other than the named
Arbitrator. It was held by a single judge of the Calcutta High Court
that the said plea was untenable and the appointment could not be
challenged on that ground.
6. Per contra, the counsel for the respondent NDMC has
contended that the Apex court in Ace Pipe Line Contracts Pvt.
Ltd. Vs. Bharat Petroleum Corpn. Ltd. (2007) 5 SCC 304 has
held that on failure of the appointing authority to appoint Arbitrator
within a reasonable time mandamus can be issued under Section
11(6) to the authority concerned to appoint the Arbitrator and only if
it is found that the appointment in terms of the agreement would not
be conducive in the interest of the parties or for any other reasons to
be recorded in writing, the choice of Arbitrator can go beyond the
designated persons or institutions in appropriate cases. It was
further held that the court should normally adhere to the terms of
the arbitration clause except in exceptional cases and for reasons to
be recorded. Reference was also made to the departmental lethargy
in making appointment of arbitrators in terms of the arbitration
clause.
7. Ace Pipe Line Contracts Pvt. Ltd. turns on as to who should
be appointed as the Arbitrator, after the Chief Justice or his
designate is satisfied of the conditions for invocation of Section 11(6)
having been made out. In this regard a later judgment of the Apex
Court in Northern Railway Administration Vs. Patel
Engineering Co. Ltd. (2008) 10 SCC 240 may also be noticed. That
was also concerned with as to who ought to be appointed as the
Arbitrator. However, that is not the immediate issue for
consideration in the present case. The first question which arises for
adjudication is, when the arbitration agreement names the Arbitrator
and the named Arbitrator inspite of being approached by a party fails
to act, whether an application under Section 11(6) of the Act lies.
The view expressed at the time of issuing notices of the petitions on
5th December, 2008 was that such a petition does not lie and the
remedy if any of the party is to approach under Section 14 of the Act.
Notice was however issued since the Chairman, NDMC had neither
communicated his willingness to act as the Arbitrator nor
communicated that he will be nominating somebody else as the
Arbitrator. What falls for consideration in these petitions is the
correctness of the view then taken. If it is found that the petitioner
was right in approaching this court under Section 11(6) of the Act,
then the settled legal position is that the person who under the
agreed procedure was to appoint the Arbitrator, loses the right of
such appointment upon the filing of the petition. If such right is lost,
whether the appointment still has to be of a person who was eligible
under the agreement to be appointed or of an independent person
would then arises for consideration.
8. Neither of the judgments cited by the counsels concern the
aforesaid aspect.
9. Taking the language of the statute first, Section 11 is
concerned, as the heading thereto discloses, with "Appointment of
arbitrators". Section 11 (2) permits freedom to the parties to agree
on a "procedure" for appointing the Arbitrator. Sections 11 (3)&(4)
deal with an agreement for arbitration with three arbitrators.
Section 11(5) deals with an agreement providing for an arbitration
with a sole arbitrator. Section 11(6) with which we are concerned is
as under:-
"Where, under an appointment procedure agreed upon by the parties,-
(a) a party fails to act as required under that procedure;
or
(b) the parties, or the two appointed arbitrators, fail to reach an agreement expected of them under that procedure; or
(c) a person, including an institution, fails to perform any function entrusted to him or it under that procedure, a party may request the Chief Justice or any person or institution designated by him to take the necessary measure, unless the agreement on the appointment procedure provides other means for securing the appointment."
The aforesaid would show that Section 11 generally and
Section 11(6) particularly is concerned only with an appointment
procedure agreed upon by the parties. Sections 11 (4), (5) & (6)
provide for the remedy in the eventuality of default by a party to act
in relation to such appointment procedure. Section 11 (6) (a)&(b)
clearly refer to the procedure for appointment. Similarly, Section
11(6) (c) though providing for failure to perform any function
entrusted, qualifies such failure to be under that procedure. Thus in
my view Section 11 (6) is the remedy for default in abiding with the
procedure and does not deal with the case of the failure of the
Arbitrator to act. Neither does it deal with failure of a named
Arbitrator to act nor does it deal with the failure of an Arbitral
Tribunal constituted in accordance with the procedure to act. As
aforesaid though Section 11(6) (c) refers to failure to perform any
functions entrusted, but is qualified with the words "under that
procedure".
10. The question then arises is, if the remedy for, the named
arbitrator or the constituted arbitrator/arbitral tribunal failing to
act, is not under Section 11 (6), then what is the remedy of a party in
such a situation.
11. In my view, the answer is to be found in Section 14 of the Act,
which is 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. In my view, Section 14 is a complete answer to the question
posed above. The same provides for a situation where the Arbitrator
is unable to perform his functions or for other reasons fails to act
without undue delay. An application then lies to the court for
decision on the termination of the mandate.
13. In the present case, the parties agreed to the arbitration of the
Chairman of the NDMC or of a person nominated by him. Upon
disputes having arisen, the petitioner was required to prefer its
claim before the Chairperson of the NDMC. The Chairperson of the
NDMC was entitled to either enter upon reference himself or to
refer the same to any other person. If he failed to act without undue
delay, the petitioner was entitled to then take a stand that the
Chairman was de facto unable to perform his functions as an
Arbitrator and if the NDMC or the Chairman did not accept the said
position, it was open to the petitioner to apply to the court under
Section 14 for a finding that the mandate of the Chairman to act as
the Arbitrator had terminated. The petitioner however did not do so
and on the contrary approached the Chief Justice under Section
11(6) of the Act.
14. Though as aforesaid no judgments on this aspect were cited
but I find that an argument in this regard was raised before the
Division Bench of this court in Indian Oil Corporation Ltd. Vs.
Kiran Construction Co. 102 (2003) DLT 908 DB. In that case the
agreement between the parties was for arbitration of the Managing
Director, Marketing Division of the Indian Oil Corporation and if
such Managing Director was unable or unwilling to act as the Sole
Arbitrator, of arbitration by some other person designated by such
Managing Director in his place. The respondent in that case
approached the Managing Director for arbitration. Upon the
Managing Director maintaining silence, an application under Section
11(6) of the Arbitration Act was filed. During the pendency of the
said application the Managing Director appointed the Dy. General
Manager of the Indian Oil Corporation as the Arbitrator and the said
person entered upon reference. The factum of appointment was
brought to the notice of the court where Section 11(6) was pending.
However, the court held that since the appointment had been made
after the expiry of 30 days hence the Managing Director of the
Indian Oil Corporation had lost the right to appoint an Arbitrator
and a retired judge of this court was appointed as the Sole
Arbitrator. A writ petition was preferred to the Division Bench
against the said order. It was the contention of the counsel for the
Indian Oil Corporation before the Division Bench that the court
could exercise jurisdiction of appointing an Arbitrator only if the
procedure had not been prescribed in the agreement itself or when
there was a default in complying with the agreed procedure;
however when the agreement is of a named Arbitrator, Chief Justice
or his designate could only secure the appointment of the person so
named and since the named person had entered upon reference
during the pendency of application under Section 11(6) of the Act,
Chief Justice or his nominee would not do anything more except to
uphold his appointment. It was further contended that even if the
Arbitrator had not been named, the Chief Justice was not vested with
any power to appoint an independent Arbitrator because that would
be in violation of the procedure agreed by the two parties.
15. However, the Division Bench of this court did not accept the
aforesaid contention and interpreted Section 11 (6) of the Act as
entitling the Chief Justice to also make an appointment where the
named Arbitrator fails to perform the function entrusted to him,
though the words "under the procedure" were also used. The
Division Bench for holding so reasoned "therefore, there being no
other alternative procedure provided nor providing any other means
for the appointment of an Arbitrator, the respondent as per the
provision of the Act requested the Chief Justice".
16. I must however point out that there is no reference whatsoever
in the aforesaid judgment of the Division Bench to Section 14 of the
Act. The Division Bench appears to have proceeded on the premise
of there being no other provision in the Act providing for the failure
of the named Arbitrator to act and thus the Division Bench held that
such contingency would also fall within the domain of Section 11(6)
of the Act. However, as aforesaid such contingency is covered by
Section 14 of the Act and Section 15 provides that where the
mandate of the Arbitrator terminates inter-alia under Section 14,
substitute Arbitrator shall be appointed according to the rules
applicable to the appointment of the Arbitrator being replaced.
17. I would ordinarily be, however, bound by the judgment
aforesaid of the Division Bench. However, the principle of per
incuriam is that if a judgment is in ignorance of a provision of law, it
is not a binding precedent. Here, as aforesaid, attention of the
Division Bench was not invited to Section 14 of the Act, which led
the Bench to hold that there being no provision in the Act to deal
with cases of failure of Arbitral Tribunal to act, the same ought to be
held as within the ambit of Section 11 (6), even though Section 11
(6) by its language is confined to cases of failure to act in terms of
procedure agreed or provided, only for appointment of the arbitral
tribunal and does not extend to failure of named or appointed
arbitrator to act. I am thus humbly of the view that a petition under
Section 11(6) of the Act does not lie upon the arbitration agreement
providing for arbitration of a named arbitrator and such arbitrator
failing to act.
18. Another Single Judge in Kamala Solvent Vs. Manipal
Finance Corp. Ltd. AIR 2001 Madras 440 has also held that when
an Arbitrator is named in the arbitration agreement, the provisions
of Section 11 of the Act are not attracted and the court will not have
jurisdiction to try and decide the petition filed by a party for
appointment of another Arbitrator.
19. Though the option of referring the matter for reconsideration
to the Division Bench is available but in the facts and circumstances
of the case I think that following that procedure would lead to
delays. The effect of dismissal of this application would be that the
arbitrator nominated by the Chairman, NDMC will proceed with the
arbitration. Though this application under Section 11(6) is held to be
not maintainable, even if it were to be maintainable, the designate of
the Chief Justice, in view of Section 11(8) of the Act and the law laid
in Ace Pipe Line Contracts Pvt. Ltd. and Northern Railway
Administration (Supra), could always issue a mandate to the
Chairman, NDMC to arbitrate or to nominate an arbitrator; such
arbitrator has already been nominated as aforesaid.
20. Thus in my view upon the Chairman who was the named
Arbitrator failing to act, the option of the petitioner was to first
approach him/respondent NDMC with the plea that upon his failure
to act as the Arbitrator his mandate to act as the Arbitrator had
terminated. If such representation of the petitioner was not accepted
and controversy in this regard remained, the petitioner could apply
under Section 14 to the court to decide on such termination of
mandate. In my view, the provision in the arbitration clause
enabling the Chairman to, in the event of not wanting to arbitrate
himself, nominating another person as arbitrator, would also not
make any difference. Firstly, the action of the Chairman of not
nominating any other person was indicative of the Chairman wanting
to arbitrate himself. Secondly, in the absence of any general order
of the Chairman recusing himself, under the clause petitioner was
required to approach the Chairman as arbitrator and the court
cannot presume that the Chairman was only the appointing authority
and not the arbitrator himself.
21. I am also not inclined to treat this petition as one under
Section 14. The requirements of Section 11 (6) and of Section 14 are
entirely different. While an application under Section 11(6) is to lie
to the Chief Justice or his designate, an application under Section 14
is to lie to the court. Further while under Section 11(6) the right of
appointment terminates and the court is empowered to appoint an
independent Arbitrator, under Section 14 the court can only return a
finding of the mandate having terminated and the parties under
Section 15(2) have to resort to the rules applicable to the
appointment of the Arbitrator being replaced. The time limitation as
in Section 11 are also not applicable to Section 14.
In Section 14 the cause of action is the Arbitrator having failed
to act without undue delay. Upon the failure of the Chairman to act,
the only relief available under Section 15 (2) is of directing the
Chairman to nominate an Arbitrator. In the present case, the
Chairman has already appointed the Arbitrator. That having been
done, no further orders are even otherwise required.
22. The applications are accordingly dismissed as not
maintainable, however with no order as to costs.
RAJIV SAHAI ENDLAW (JUDGE) 2nd July, 2009 PP
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!