Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Poysha Oxygen Pvt. Ltd. vs Sh. Ashwini Suri & Others
2009 Latest Caselaw 2915 Del

Citation : 2009 Latest Caselaw 2915 Del
Judgement Date : 30 July, 2009

Delhi High Court
M/S Poysha Oxygen Pvt. Ltd. vs Sh. Ashwini Suri & Others on 30 July, 2009
Author: Rajiv Sahai Endlaw
*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

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter