Citation : 2009 Latest Caselaw 2912 Del
Judgement Date : 30 July, 2009
*IN THE HIGH COURT OF DELHI AT NEW DELHI
+ OMP No.126/2001
% Date of decision: 30.07.2009
M/S POYSHA OXYGEN PVT. LTD. ....Petitioner
Through: Mr. P. Mishra, Sr. Advocate with Mr.
Sandeep Sharma, Advocate.
Versus
SH. ASHWINI SURI & OTHERS ... Respondents
Through: Mr. Sanjeev Anand with Mr. D.
Nishant and Mr. Anuj Bedi,
Advocates for Respondents No.2&3.
AND
OMP No.127/2001
M/S GOYAL MG GASES PVT. LTD. ..... Petitioner
Through: Mr. P. Mishra, Sr. Advocate with Mr.
Sandeep Sharma, Advocate.
Versus
SH. ASHWINI SURI & OTHERS ..... Respondents
Through: Mr. Sanjeev Anand with Mr. D.
Nishant and Mr. Anuj Bedi,
Advocates for Respondents No.2&3.
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 Yes
in the Digest?
RAJIV SAHAI ENDLAW, J.
1. Both petitions under Section 34 of the Arbitration Act, 1996
arise out of a common arbitral award dated 31st July, 2000 in the
claims preferred by each of the petitioners against the respondents
(common in both the cases). The petitioners had before the
arbitrator, preferred claims, besides against the respondents, also
against M/s Ganga Automobiles Ltd. (which is not a party hereto).
Identical questions being involved in the two petitions, they are
taken up together for consideration.
2. To appreciate the challenge to the arbitral awards, it is
deemed expedient to set out certain facts.
3. On 14th February, 1997 the following documents were executed
in each case:-
(a). An Inter Corporate Deposit Agreement between M/s Ganga
Automobiles Ltd. and the petitioner in each case. In the said
agreements, identical in language, M/s Ganga Automobiles Ltd. is
described as the borrower and the petitioner in each case as the
lender. The language of the said agreements is inter-alia as under:
"Whereas the borrower is at present in need of financial assistance for the usual business operations of the company and had approached the lender for the same by way of Inter Corporate Deposits.
And whereas lender has agreed to grant to the borrower the required Inter Corporate Deposit herein after referred to as "ICD" (of Rs.1 crores in favour of petitioner M/s Poysha Oxygen Pvt. Ltd. and Rs.2.70 crores in favour of petitioner M/s Goyal MG Gases Ltd.) on the above representation of the borrower, for a period of 90 days at an interest rate of ................
In view of the above consideration lender has advanced on this day the sum of (Rs. 1 crores in case of petitioner M/s Poysha Oxygen Pvt. Ltd. and Rs.2.70 crores in case of petitioner M/s Goyal MG Gases Ltd.) to the borrower as ICD for a period of 90 days at an interest rate of 30% per annum payable............... the receipt of which is hereby expressly and specifically admitted by the borrower as well as by a separate money receipt"
(b). Deeds of personal guarantee were executed separately by the
respondent No.1 Sh. Ashwini Suri, respondent No.2 Sh. G. Sagar
Suri in favour of each of the petitioners and for amounts aforesaid
with respect to each of the petitioners. The terms of the said deeds,
which are also identical and in so far as relevant for the present
purposes are as under:-
"Whereas the lender has considered to grant to M/s Ganga Automobiles Ltd........... an Inter Corporate Deposit of Rs............... vide ICD agreement dated 14th February, 1997 for the usual business operation of the borrower company and in consideration of the representations made by the guarantor to the lender, the lender has agreed to provide the deposit mentioned herein above.
In consideration of the premise, the guarantor hereby unconditionally, absolutely and irrevocably guarantees to and agrees with the lender as follows...................
In the event of any default on the part of the borrower in payment/repayment of any of the monies referred to above or in the event of any default on the part of the borrower to comply with or perform any of the terms conditions and covenants contained in the ICD Agreement the guarantor shall, upon demand, forthwith pay to the lender without demur all the amounts payable by the borrower under the ICD Agreement".
(c). Deed of corporate guarantee with respect to amount of ICD
agreement with each petitioner was also executed by the respondent
No.3 M/s. Delhi Auto & General Finance Pvt. Ltd. (Delhi Auto). The
terms thereof relevant for the present purposes were as under:-
"Whereas the lender has considered to grant to the borrower an Inter Corporate Deposit of Rs.................... vide ICD Agreement dated 14th February, 1997 for the usual business operations of the borrower company and in consideration of the representations made by the guarantor to the lender, the lender has agreed to provide the deposit mentioned herein below:-
And whereas in case of default by the borrower in repayment of the facilities given to them as mentioned herein above and on the request of the lender this deed of guarantee and indemnity is being executed in favour of the lender and shall remain in existence till all the monies, liabilities, damages and other obligations .............. to the lender is met out by the borrower to the entire satisfaction of the lender.
The guarantor hereby agrees and undertakes to make without delay, demur or protest on first demand the payment of any or all of the obligations that may become payable at any point of time even if the borrower in any
way refuses, defaults, denies, disputes or fails to pay or reimburse the due amounts to the guarantor or to lender or otherwise."
4. Needless to mention that all the aforesaid documents
contained an arbitration clause.
5. Disputes and differences having arisen between the parties, an
arbitrator was appointed and the petitioner in each of the cases
claiming default of M/s Ganga Automobiles Ltd. and the respondents
herein as guarantors preferred claims against them.
6. The respondents herein as well as M/s Ganga Automobiles Ltd.
filed a joint reply to the claims of each of the petitioner. It was inter-
alia their case that a fortnight before 14th February, 1997 the
representatives of the petitioners had a meeting with Sh. Ashwini
Suri and Sh. G. Sagar Suri i.e respondents No.1&2 herein and had
promised to provide them a temporary loan of Rs.2.70 crores and
Rs.1 crore respectively provided corporate guarantee was given for
that purpose by the respondent No.3 Delhi Auto and also personal
guarantees are given by the respondents No.1&2 Sh. Ashwini Suri &
Sh. G. Sagar Suri; negotiations in that respect continued for ten days
and ultimately on 14th February, 1997 each of the petitioners got
executed an agreement titled as Inter Corporate Deposit Agreement
from M/s Ganga Automobiles Ltd. stating therein that each of the
petitioners had agreed to grant to the said M/s Ganga Automobiles
Ltd. Inter Corporate Deposit of Rs.2.70 crores and Rs.1 crores
respectively. It was further the defence of the respondents and M/s
Ganga Automobiles Ltd. that on the basis of the promise of the
petitioners to advance the temporary loans of Rs.2.70 crores and
Rs.1 crore the respondents executed the guarantee papers aforesaid
which were to be valid and operative only if the petitioner had paid
the said sum of Rs.2.70 crores and Rs.1 crore respectively and not
otherwise; that the said monies were never advanced by the
petitioners and thus the consideration for the documents executed
on 14th February, 997 did not materialize and therefore the said
documents became inoperative and void ab initio.
7. The petitioners filed replications in which it was inter-alia the
case of the petitioners that they had prior to 14th February, 1997 lent
monies to M/s First Maruti Leasing Co. Inc. a unit of M/s W.E. Indian
Adventures Pvt. Ltd. and M/s Ganga Automobiles Ltd. was the
guarantor for repayment of the said monies; that upon default by the
aforesaid M/s First Maruti Leasing Co. Inc., the petitioners had
threatened action/legal proceedings and the loan was restructured
and M/s Ganga Automobiles Ltd. became the principal borrower for
the monies already due and executed Inter Corporate Deposit
Agreement aforesaid and the respondents became the guarantors. It
was thus the case of the petitioners that there was consideration for
the documents executed on 14th February, 1997 in the form of past
transaction and the documents executed on that date were not
without consideration.
8. From the arbitral record, it appears that witnesses were
examined and cross examined before the arbitrator. However, it
appears that during the pendency of the arbitration proceedings M/s
Ganga Automobiles Ltd. was ordered to be wound up and the counsel
for the official liquidator was appearing for M/s Ganga Automobiles
Ltd. and the counsel earlier appearing for the respondents herein
and M/s Ganga Automobiles Ltd. continued to appear for the
respondents.
9. The arbitrator has in the award held that the Inter Corporate
Deposit Agreement executed by M/s Ganga Automobiles Ltd. in
favour of the petitioners was for consideration. The arbitrator for
holding M/s Ganga Automobiles Ltd. liable to both the petitioners
has held that it is an admitted fact that as on 14th February, 1997 the
said M/s Ganga Automobiles Ltd. owed Rs.2.70 crores and Rs.1 crore
respectively to the petitioners on the basis of previous agreements
and further that in terms of the previous agreements, M/s Ganga
Automobiles Ltd. was a guarantor and in the transaction on 14th
February, 1997 it became the principal borrower. The arbitrator has
further found that the respondent No.1 herein Sh. Ashwini Suri
being the Managing Director of M/s Ganga Automobiles Ltd. was
aware of the transaction in question and of the existing liability of
M/s Ganga Automobiles Ltd. and further found that in case fresh
documents were not to be executed, the petitioners would have
immediately taken legal steps for recovery of admitted liabilities.
The arbitrator held "forbearance to enforce legal right is good
consideration".
10. The arbitrator further held that though in the documents
executed on 14th February, 1997 there was no reference to existing
liability being taken over by M/s Ganga Automobiles Ltd. as principal
borrower but the issuance of cheques and letter by M/s Ganga
Automobiles Ltd. made it evident that the consideration for the new
agreements was past existing liability. The arbitrator thus held the
Inter Corporate Deposit Agreement executed by M/s Ganga
Automobiles Ltd. to be for valid consideration.
11. Having held so, the arbitrator proceeded to determine the
liability of respondents as guarantors. It was observed that the deeds
of guarantee themselves did not at all indicate that the petitioners
were not to advance Rs.2.70 crores and Rs.1 crore to M/s Ganga
Automobiles Ltd. and also did not indicate that the consideration for
the agreements was past existing liability. The arbitrator further
held that the respondent No.2 Sh. G. Sagar Suri and respondent
No.3 Delhi Auto cannot be presumed to be aware that the
transaction of 14th February, 1997 was based on past existing
liability of M/s Ganga Automobiles Ltd. The arbitrator then referred
to illustration (c) of Section 127 of the Contract Act and held "Thus a
past consideration is not a sufficient consideration of a contract of
guarantee". Reference is also made in the award to Sections 142 &
143 of the Contract Act laying down that any guarantee obtained by
means of misrepresentation is invalid. The award also refers to the
resolution of the board of directors of the respondent No.3 Delhi
Auto (though not found by me on arbitral record) permitting the
company to become guarantor for loan to be taken by M/s Ganga
Automobiles Ltd. from the petitioners. The arbitrator observed that
the said resolution did not permit the respondent No.3 Delhi Auto to
become guarantor for any past liability of M/s Ganga Automobiles
Ltd. The arbitrator thus held the deed of guarantees executed by
respondent No.2 Sh. G. Sagar Suri and No.3 Delhi Auto & General
Finance Pvt. Ltd. to be void.
12. As far as the respondent No.1 Sh. Ashwini Suri is concerned
the arbitrator held him liable to petitioner M/s Goyal MG Gases Pvt.
Ltd. for Rs.2.70 crores but held deed of personal guarantee executed
by him in favour of petitioner M/s Poysha Oxygen Pvt. Ltd. also to be
void for the same reasons as applicable to the other respondents.
13. The senior counsel for the petitioners has made a short
submission. He has contended that the award is contrary to public
policy because the claims have been allowed against M/s Ganga
Automobiles Ltd. from which nothing can be recovered, having been
ordered to be wound up and have been declined against the
respondents from whom alone the monies could be recovered. It is
argued that the arbitrator has thus left the petitioners with a paper
decree; umbilical cord of the documents executed by all the
respondents was stated to be the monies which the arbitrator also
has found to have been advanced by the petitioners to the
respondents. Contradiction is also pointed out in the award, in at
one place holding forbearance to be a good consideration and at
another place holding otherwise. It is further argued that once the
monetary award had been made against the principal borrower, the
award is unfair in holding the guarantees to be bad. It is further
contended that there are inconsistencies and contradictions in
allowing the claim against respondent Sh. Ashwini Suri in one case
and disallowing it in the other, and it is further contended that what
is good against Sh. Ashwini Suri in the case in which he has been
held liable is good against him in the other case, as well as against
the other guarantors in both cases. Reference is also made to a
letter dated 14th February, 1997 of the petitioner M/s Goyal MG
Gases Pvt. Ltd. to M/s Ganga Automobiles Ltd. in reference to the
discussions with the respondent Sh. G. Sagar Suri. It is argued that
the intent of the parties was to provide security and which has been
defeated in the award. The senior counsel though admitting bad
drafting of the documents urged that the same cannot be permitted
to be used as fig leaf of defence. He thus argued that the corporate
veil should be pierced and the award dismissing the claims against
respondents Sh. G. Sagar Suri and M/s Delhi Auto and Sh. Ashwini
Suri (in once case) be set aside.
14. Per contra, the counsel for the petitioner has contended that
the arbitrator has decided in terms of the documents between the
parties and no error can be found with the award. He has reiterated
illustration (c) to Section 127 and has stated that the respondent Sh.
Ashwini Suri had been held liable to the petitioner M/s Goyal MG
Gases Pvt. Ltd. because of the peculiarity of that transaction and
which is not so in the transaction with petitioner M/s Poysha Oxygen
Pvt. Ltd.
15. The senior counsel for the petitioner has in rejoinder urged for
setting aside of the award on the grounds of morality.
16. Since the arbitrator has in declining the claims against the
respondents relied only on illustration (c) to Section 127 of the
Contract Act, even though neither any law in that respect is
mentioned in the award nor has any been cited, it was felt necessary
to check the same.
i. Reference may first be made to the judgment of the
Division Bench of Karnataka High Court in Jayakunvar
Manilal Shah Vs. Syndicate Bank
MANU/KA/0365/1991. It was held that the words
"anything done....... for the benefit of the principal
debtor" in Section 127 are wide enough to cover the past
transaction also; it is not necessary that conferment of a
benefit upon the principal debtor by the creditor must be
contemporaneous with the execution of surety bond, in
order to provide consideration for the agreement of
guarantee. Reference was made to Halsbury's Laws of
England 4th Edition at Para-117 inter-alia to the effect
that the consideration for a promise of guarantee need
not be contemporaneous with the agreement of
guarantee and need not appear in writing. Reference
was also made to Jagadindranath Roy v. Chandranath
(1904) 31 Calcutta 242 where the surety bond was
executed two years after the deed and it was held that
the demand for fresh surety was made and the surety
became a fresh surety in order to save the principal
debtor from the results of failure to comply with the
demand of the creditor and as such the execution of the
surety resulted in advantage to the debtor and therefore
was sufficient consideration for execution of the surety
bond. With reference to illustration (c) to Section 127
(Supra) it was held, that the same cannot cut down the
amplitude of Section 127 and though an illustration to a
section could not be readily assumed to be repugnant
thereto, reliance was placed on Shambhu Nath Mehra
Vs. The State of Ajmer MANU/SC/0023/1956 holding
that an illustration does not exhaust the full content of
the section which it illustrates but equally it can neither
curtail nor expand its ambit.
ii. Illustration (c) to Section 127 also came up for
consideration before the Division Bench of the Gujarat
High Court in State Bank of India Vs. Smt. Kusum
Vallabhdas Thakkar MANU/GJ/0303/1991. It was held
that this kind of illustration would apply to a total
stranger and volunteer who for no consideration
whatsoever, agrees to pay in default of payment by the
principal debtor. It was held that only in those cases the
agreement would be void for being without
consideration. In the facts of the case, it was held that
anything done for the benefit of principal debtor is a
sufficient consideration to the surety and owing to the
relationship of the principal debtor and the creditor in
that case, it was held that there was consideration and
illustration (c) of Section 127 could not come in the way.
Reference was also made to Chitty on Contracts-General
Principles, 25th Edition, paras 176 and 177 where the
promise not to enforce a valid claim against the debtor or
a third person was held to be a sufficient consideration
for a counter-promise by the debtor or a third person i.e
to give security for the debt or to do some other act.
iii. Reference may next be made to the judgment of the
Division Bench of the Bombay High Court in Union
Bank of India Vs. Avinash P. Bhonsle
MANU/MH/0923/1991. A reference in this judgment was
made to Aniruddha Mitra Vs. The Administrator
General of Bengal MANU/PR/0013/1949 holding that
the purpose of illustration is to illustrate the section,
such illustrations should not be read as extending the
meaning or restricting operation of the section,
especially so, when the effect would be to curtail a right
which the plain words of the section would confer; the
Division Bench thus held that the language of Section
127 was clear and unambiguous and the sweep of its text
could not be curtailed by using Illustration (c) to impose
limitation on the expression "anything done or any
promise made for the benefit of the principal debtor" that
it should be done at the time of giving the guarantee. It
was held that the language is wide enough to include
anything that was done or a promise made before giving
the guarantee.
iv. The question also came before the Division Bench of
Andhra Pradesh High Court in Y. Venkatachalapathi
Reddy Vs. Bank of India MANU/AP/0481/2002.
Reference in this regard was made to the definition of
consideration in Section 2 (d) of the Contract Act as
"when at the desire of the promisor, the promisee or any
other person has done or abstained from doing or does or
abstains from doing, or promises to do or to abstain from
doing, something, such act or abstinence or promise is
called a consideration for the promise." It was similarly
held that there being no ambiguity in the language of
Section 127, illustration „c‟ could not be read as
abridging or explaining the same.
v. Another Division Bench of the Gujarat High Court in
State Bank of India Vs. Premco Saw Mill AIR 1984
Gujarat 93 held that it is a settled legal position that if
the document is stating some wrong consideration, oral
evidence can be given to show that real consideration
was other than what has been stated in the document. In
that case also the guarantee deeds were executed as if
the payments were to be made to the principal debtor in
future when in fact the loans had already been advanced
and they were not to be advanced afresh at the time of or
subsequent to the agreement of guarantee. So ex facie
the consideration mentioned in the guarantee deed was
incorrect. However, the court found that consideration
for which the guarantee was given was in the knowledge
of the parties and the language of the guarantee bond
was held to be immaterial.
vi. As far as this court is concerned, I find that a single
judge in Rattantrya Dhari Jain Vs. S. Avtar Singh ILR
(1971) Delhi 284 held that Section 128 of the Contract
Act says that anything done or any promise made can be
a sufficient consideration to the surety; this was held to
mean the contract with principal debtor already created
to be a sufficient consideration for the surety. It was also
held that contracts should be interpreted in the light of
the Latin Maxim "Ut res magis quam vel pereat" i.e. in
such a way so as to make it valid.
vii. Recently another single judge of this court in Madan Lal
Sobti Vs. Rajasthan State Industrial Development
and Investment Corporation Limited
MANU/DE/9636/2006 also had occasion to consider the
said provision. In that case also, as in this case, the
execution of the documents was not disputed. The plea
was that the documents were got executed by
misrepresenting and concealing material facts; it was the
case that the mortgage in that case was created much
after the date of sanction and disbursement of the loan in
favour of the borrower, without any further facility being
advanced at that stage; the mortgage was thus alleged to
be null and void for lack of consideration. It was the plea
that the consideration for a contract can be passed only
once and thus the additional guarantee cannot be legally
claimed and enforced in law unless fresh consideration is
given and which was not so given in that case. Reliance
was also placed on illustration (c) to Section 127 of the
Act. This court found that the mortgage in that case
came into being after the issuance of demand letters and
failure of the borrower to clear the dues. It was held to
be obviously a case of creation of mortgage arising from
forbearance to sue and thus it was held that the
mortgage could not be said to be without consideration.
The court held that the mortgage in that case being to
secure forbearance to sue against the borrower, the
mortgagor could not be permitted to defeat the rights of
the creditor and the courts ought not to permit the same.
Thus it will be found that this court also laid emphasis on
existence of consideration rather than on whether the
deed of guarantee was executed contemporaneously or
subsequent to the consideration. Thus the view of this
court is not different from that of the various other High
Courts as discussed above.
17. Unfortunately, the award in the present case save for merely
referring to illustration „c‟ of Section 127 has not discussed the same
at all. However, a discussion of the various dictas, most of which are
of a date prior to that of the award would show that the courts have
refused to read the illustration (c) to Section 127 literally as done by
the arbitrator. In view of the said settled position of law, there is no
option but to hold the award to the extent declining the claim of the
petitioners against the respondents Sh. G. Sagar Suri and M/s Delhi
Auto as well as partly against the respondent Sh. Ashwini Suri as
contrary to law. As per the law laid down in ONGC Ltd. Vs. Saw
Pipes Ltd. AIR 2003 SC 2629, the same would constitute a ground
for setting aside of the award to the said extent.
18. However, I would be failing in my duty if I do not refer to
judgments taking a contrary view of Section 127 and/or illustration
(c) thereto.
19. Reference may first be made to Ram Narain
Vs. Lt. Col. Hari Singh AIR 1964 Rajasthan 76 where a single
judge held on the basis of illustration (c) to Section 127 that anything
done or any promise made for the benefit of the principal debtor
must be contemporaneous to the surety's contract of guarantee in
order to constitute consideration therefor. It was further held that a
contract of guarantee executed afterwards without any consideration
is void. Reliance was placed upon Nanak Ram Vs. Mehin Lal
(1875) ILR 1 All 487 and the judgment of the privy counsel in
Kalicharan Vs. Abdul Rahman MANU/PR/0083/1919 and another
judgment of the Allahabad High Court in Chakhan Lal Vs.
Kanhaiya Lal AIR 1929 All 72 and yet another judgment of the
Oudh High Court in M. Ghulam Husain Khan Vs. M. Faiyaz Ali
Khan AIR 1940 Oudh 346 (taking the same view as judgments in
para 16 above) distinguished.
20. I am however not only unable to accept the reasoning of the
single judge of the Rajasthan High Court but may mention that this
court also in Madan Lal Sobti aforesaid though referring to the
Ram Narain case, nevertheless held that consideration even though
subsequent, once shown was sufficient and the deed of guarantee
could not be avoided on such ground.
21. In view of the judgments of several High Courts mentioned
hereinabove and with which I respectfully concur, the interpretation
placed in the award on illustration (c) to Section 127 of the Contract
Act cannot be accepted. I hold that a past consideration is a
sufficient consideration for the contract of guarantee.
22. The arbitrator has while applying illustration (c) of Section
127, also held that the respondents, Sh. G. Sagar Suri and M/s Delhi
Auto "cannot be presumed to be aware of the fact the present
transactions were based on past existing liability of M/s Ganga
Automobiles Ltd." The arbitrator has gone to the extent of
suggesting that the contracts of guarantee were obtained by the
petitioners by misrepresentation. There does not appear to be any
basis whatsoever for the arbitrator to reach the said conclusion. The
respondents Sh. Ashwini Suri and Sh. G. Sagar Suri and M/s Delhi
Auto were before the arbitrator, represented by the same advocate
as representing M/s Ganga Automobiles Ltd. till prior to its winding
up. They all filed a joint written statement. They all attempted to
avoid their liability, as principal debtor as well as guarantors on the
plea that while all the documents read as if monies were to be
advanced by the petitioners to M/s Ganga Automobiles Ltd. after
execution thereof, in fact no monies were so lent/advanced. It was
not the case of the respondents Sh. Ashwini Suri and Sh. G.Sagar
Suri and M/s. Delhi Auto that they were not aware of the transaction
between petitioners and M/s Ganga Automobiles Ltd. Once the
arbitrator has negatived the said plea qua M/s Ganga Automobiles
Ltd., I am unable to appreciate the distinction carved out by the
arbitrator between M/s Ganga Automobiles Ltd. and the
respondents/guarantors.
23. In fact it was the case of respondents and M/s Ganga
Automobiles Ltd. in their reply before the arbitrator that the
transaction of the petitioners was with Sh. Ashwini Suri and Sh. G.
Sagar Suri. Thus not only from the pleadings of the respondents, the
involvement of the respondent Sh. G. Sagar Suri is made out but also
of respondent M/S Delhi Auto, in as much as it is the pleading of
Delhi Auto also that the petitioners had about 10 days prior to 14 th
February, 1997 met/approached the respondents Ashwini Suri and
G. Sagar Suri with the offer to lend monies to Ganga Automobiles
Ltd. and all the respondents had agreed to stand guarantee for the
same. Once the arbitrator reached the conclusion that consideration
for execution of documents was not fresh loan but past transactions,
the joint case of the respondents could not be split up as done in the
award. Once the case set up by the respondents was found to be
false to that extent, there was no occasion for the arbitrator to give
the benefit given to the respondents. The award also loses sight of
the fact that it was not the case of the respondents that they were
strangers to the transactions between the petitioners and Ganga
Automobiles Ltd. On the contrary their express plea was of all of
them along with Ganaga Automobiles, having together transacted
with the petitioners. The transactions set up by them have been
disbelieved by the arbitrator. Having done so, it is contrary to
normal human conduct that the respondents in the transaction
actually found in the award, would have acted separately qua the
petitioners.
24. There is yet another aspect of the matter. In the Inter
Corporate Deposit Agreement, after the recitals inter-alia to the
effect that the petitioners had agreed to loan monies to M/s Ganga
Automobiles Ltd., there is also a recital whereunder M/s Ganga
Automobiles Ltd. has acknowledged receipt of the monies from the
petitioners respectively. The deeds of personal guarantee/corporate
guarantee executed by the respondents/guarantors also refer to the
agreement of Inter Corporate Deposit. Thus the guarantors were
aware of acknowledgment of receipt of monies by M/s Ganga
Automobiles Ltd. The deeds of guarantee were executed
simultaneously to the agreement of Inter Corporate Deposit. The
arbitrator has returned a finding that monies were in fact payable by
M/s Ganga Automobiles Ltd. to the petitioners. That finding of the
arbitrator has become final and has not been challenged. Once, it is
held that there was consideration for the Inter Corporate Deposit
Agreement, the guarantees issued for the same consideration, by no
stretch of imagination can be said to be without consideration and
thus void.
25. This court in Saurabh Exports Vs. Blaze Finlease and
Credits Pvt. Ltd. 129 (2006) DLT 429 has held that a corporate
identity cannot be used to defraud the creditors. I find the award to
be doing precisely that in the present case.
26. The next question which arises for consideration is that in spite
of aforesaid, whether this case falls in the category of cases
requiring interference under Section 34 of the Act. It has been my
view that mere wrong interpretation or application of law or a
contradiction in the award or an inconsistency would not always
justify this court interfering with the award. The test to be applied is
of perversity and of the judicial conscience being shocked. Whether
this case qualifies the said test or not is to be next seen.
27. The Division Bench of this court in Gyan Chand Totu Vs.
Subhash Chand FAO(OS) No.1 of 2004, as quoted in NTPC Ltd.
Vs. Wig Brothers Builders & Engineers Ltd. 160 (2009) DLT 642,
has held that the pivotal principle while deciding the scope for
interference with award on grounds of public policy is that the award
can be set aside if it is patently illegal, but the illegality must go to
the root of the matter and if the illegalities are of trivial nature, it
cannot be held that the award is against public policy. It was further
held that the award can be set aside if it was so unfair and
unreasonable so as to shock the conscience of the court.
28. There is inherent danger in laying down such tests of „shocking
the judicial conscience of the court‟ for setting aside of the arbitral
awards. The same is bound to lead to a lot of subjectivity; the
measure/perception of such „shock‟ and „judicial conscience‟ being
inherently different of different courts. I have been unable to find to
any judgment defining the same. Rather than attempting to define
the same, it is deemed necessary to set out reasons why the
conscience of this court is shocked and why the arbitral award in the
present case is found to be so unfair and unreasonable so as to be
set aside.
29. The petitioners in the present case took care to secure their
monies by getting multiple documents signed and by making not only
M/s Ganga Automobiles Ltd. liable but making the respondents
herein also liable for the same. The respondents also agreed to make
themselves liable and admittedly executed documents, on the basis
of whereof the petitioners acted. The award changes the said
transaction and on a technicality of law which is also not found to be
correct. The award sets at naught the commercial transaction
between the parties and further deprives the petitioners of the
benefit of the documents got executed by them from the respondents
and owing to execution whereof the petitioners in 1997 refrained
from taking proceedings against M/s Ganga Automobiles Ltd. which
till then had not been ordered to be wound up and from which the
said monies would have then been recovered. In view of the order of
winding up of M/s. Ganga Automobiles Ltd., the award though in
favour of the petitioners would not let the petitioners see the colour
of money. The illegality forming basis of such an award can thus by
no stretch of the imagination be said to be trivial. The award by
dismissing the claims against the respondents protects them, to the
detriment and prejudice of the petitioner, from the claims for which
they are found by this court to be liable in law. It is not a case of
mere difference in amounts awarded or difference of assessment of
claims but allows the respondents, from whom monies can be
recovered, to go scot free. It is this which shocks the conscience of
this court in as much as it sends a message to the public at large, of
law not coming to the aid of the petitioners to whom monies are
admittedly due and protecting the respondents who had executed
deeds of guarantee for repayment of the said monies. Such awards if
allowed to stand would bring the entire machinery of administration
and dispensation of justice to disrepute.
30. Time has come to change the perception of, „the law‟ as Mr.
Bumble (in Oliver Twist) said "is an ass - an idiot". Justice cannot be
frustrated by legalistics. It is the duty of every court to prevent its
machinery from being made a sham, thereby running down the rule
of law itself as an object of public ridicule. It will and must prove
any stratagem self defeating if a party indulges in making the law a
laughing stock, for the court will call him to order. Justice Krishna
Iyer in Bushing Schmitz Private Limited Vs. P.T. Menghani
AIR 1977 SC 1569 quoted with approval Lord Erskine "there is no
branch of the jurisdiction of this Court more delicate than that,
which goes to restrain the exercise of a legal right". He further held
"But the principle of unconscionability clothes the court with the
power to prevent its process being rendered a parody".
31. I also find an inherent inconsistency in the award in so far as
denying the claims of the petitioner, M/s. Poysha Oxygen Pvt. Ltd.
against the respondent Sh. Ashwini Suri while allowing the claim of
the petitioner, Goyal MG Gases Pvt. Ltd. against him. No rationale is
found in making the said distinction when the transactions in the two
cases were identical.
32. I thus set aside the award in so far as disallowing the claims of
the petitioners against respondents G. Sagar Suri and M/S Delhi
Auto and in so far as disallowing the claim of petitioner M/S Poysha
Oxygen Pvt. Ltd. against respondent Ashwini Suri. The next question
which arises is as to whether the parties are to be referred back to
arbitration.
33. Section 34 of the 1996 Act, literally read, empowers the court
only to set aside the award. Section 34(4) provides for the court
giving an opportunity to the arbitral tribunal to resume the arbitral
proceedings. One option in the aforesaid state of law is to require the
arbitrator to now go into the claims of the petitioner which were
earlier disallowed. Such method was adopted in Kirpal Singh
Khurana Vs. Union of India MANU/DE/0449/1997 and in B.P.L.
Ltd. Vs. State of A.P. JT 2001 (1) Supp 599.
34. Section 34 of 1996 Act uses the expression „set aside‟ only in
contradistinction to the myriad options given to the court under the
1940 Act. The reason is not far to fathom. The 1996 Act limits the
courts' jurisdiction to interfere with the award. The grounds
provided for interference were such which if found could only lead to
setting aside of the award. The legislature therefore did not feel the
need to expressly provide for the power in the court to `modify' the
award, in as much as, if the grounds provided for were to be
perused, there would be no occasion for modification and only result
would be setting aside of the award. The Apex Court in Mcdermott
International Inc Vs. Burn Standard Co Ltd. 2006(5) SLT 345
thus held that power of court under Section 34 was only to set aside
the award.
35. However, the Apex Court in Numaligarh Refinery Ltd. Vs.
Daelim Industrial Company Ltd. MANU/SC/3629/2007 has not
disapproved the modification of the award done by the District Court
and the High Court in appeal in that case and itself also modified the
award in terms of its findings. In fact in Mcdermott International
Inc also, the Apex Court after laying in para 55 that under Section
34 the court is only empowered to set aside, in the last para modified
the award. Similarly, the interest rate awarded by arbitrator has
been modified in Krishna Bhagya Jala Nigam Ltd. v. G.
Harischandra Reddy MANU/SC/0705/2007.
36. In my opinion, the power given to the court to set aside the
award, necessarily includes a power to modify the award,
notwithstanding absence of express power to modify the award, as
under the 1940 Act. Just as ONGC Ltd. Vs. SAW Pipes Ltd.
MANU/SC/0314/2003 interpreted the ground of award being against
the public policy to include contrary to substantive provisions of law
or against the terms of contract SBP & Co Vs. Patel Engineering
Ltd. 2005 8 SCC 618, interpreted the powers under Section 11(6) to
be inclusive of judicial powers. The speedy disposal of lis is the
underlying thought in the radical changes made in the Arbitration
Law. If the powers of the court under Section 34 are restricted to not
include power to modify, even where the court without any elaborate
enquiry and on the material already before the arbitrator finds that
the lis should be finally settled with such modification and if the
courts are compelled to only set aside the award and to relegate the
parties to second round of arbitration or to pursue other civil
remedies, we would be not serving the purpose of expeditious /
speedy disposal of lis and would be making arbitration as a form of
alternative dispute resolution more cumbersome than the traditional
judicial process. With great respect, I find myself unable to hold so.
The Constitution Bench of Apex Court in SBP & Co reversed the
judgment of earlier Constitution Bench inter alia holding that when a
statute confers a power or imposes a duty on judicial authority, that
authority unless shown otherwise is to act judicially. The
Constitution Bench adopted the procedure laid therein in the context
of the Act and to best serve the purpose sought to be achieved by the
Act of expediting the process of arbitration without too many
approaches to the court at various stages.
37. Such modification of the award would however have to be
within the confines of interference with arbitral awards, as held
under the 1940 Act and would not permit the courts to substitute
their opinion for that of the arbitrator. Such modification of award
will be a species of "setting aside' only and would be "setting aside to
a limited extent". However, if the courts were to find that they
cannot within the confines of interference permissible or on the
material before the arbitrator are unable to modify and if the same
would include further fact finding or adjudication of intricate
questions of law, the parties ought to be left to the forum of their
choice i.e. to be relegated under Section 34(4) of the Act to further
arbitration or other civil remedies.
38. In the present case, as already noticed above, the disputes
pertain to a transaction of the year 1997. The petitions have been
pending in this Court for the last eight years. Claims were made
against respondents as guarantors. The claims against principal
debtor had already been allowed. Upon setting aside of the award in
so far as holding the respondents not liable, the liability of the
respondents is the same as that of the principal debtor M/s Ganga
Automobiles Ltd., as already determined in the award. It is clarified
accordingly. The petitioners shall be entitled to execute the award
for the amounts awarded against M/s Ganga Automobiles Ltd.,
against the respondents Sh. Ashwini Suri, Sh. G. Sagar Suri and M/s.
Delhi Auto & General Finance Pvt. Ltd. also.
39. Resultantly the petitions are allowed with the
modifications/clarifications aforesaid in the arbitral award.
Petitioners shall also be entitled to costs from the respondents of Rs.
50,000 in each petition for the proceedings before this court.
RAJIV SAHAI ENDLAW (JUDGE) July 30, 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!