Citation : 2009 Latest Caselaw 3568 Del
Judgement Date : 4 September, 2009
*IN THE HIGH COURT OF DELHI AT NEW DELHI
+ OMPs No.207/2000, 208/2000 &159/2001
% Date of decision: 4th September, 2009
DELHI STATE CIVIL SUPPLIES
CORPORATION LTD. ....Petitioner
Through: Mr. V.P. Singh, Sr. Advocate with Ms.
Anju Bhattacharya & Mr. Premjit,
Advocates for the Petitioner.
Versus
UNION OF INDIA
(ARMY PURCHASE ORGANISATION) ... Respondent
Through: Mr. Rajeev Saxena, Advocates for the
Respondent/UOI in OMPs No.207/2000
& 208/2000.
Mr. A.K. Bhardwaj, Advocate for the
Respondent/UOI in OMP No.159/2001
CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1. Whether reporters of Local papers may
be allowed to see the judgment? No
2. To be referred to the reporter or not? No
3. Whether the judgment should be reported No
in the Digest?
RAJIV SAHAI ENDLAW, J.
1. The three petitions under Section 34 of the Arbitration Act,
1996, between the same parties, though in relation to three different
arbitral awards, involve identical disputes, and are taken up together
for consideration.
2. The petitioner is a Government of India Undertaking. It is
unfortunate that in spite of the dicta of the Supreme Court in ONGC
Vs. Collector of Central Excise 1995 Supp. (4) SCC 541, such
disputes inter-se Government/Govt. Undertakings continue to haunt
the courts. In the present case also, the parties are shown to have
approached the Cabinet Secretary for resolution of the disputes.
However, the office of the Cabinet Secretary was of the opinion that
since the disputes in terms of the agreement were referable to an
arbitrator and which was not a tribunal, the clearance of Committee
of Disputes was not required to proceed with the arbitration
proceedings. Thus the time of the arbitrator, himself an officer of the
Government, and of this court is being taken up for matters which
ought to have been decided/settled by the Committee of Disputes
under the Cabinet Secretariat.
3. The Ministry of Defence of the Government of India had floated
an invitation to tender for supply of different kinds of Dal which form
the subject matter of the arbitral award in the three petitions. The
petitioner Delhi State Civil Supplies Corporation Ltd. was one of the
tenderers. The tender of the petitioner was accepted by the
respondent and the communication thereof sent to the petitioner and
the petitioner was also directed to furnish the security deposit as
required to be deposited on acceptance of tender, as provided in the
terms & conditions of the invitation to tender. The petitioner
however failed to make the security deposit or to make the supplies
within the time stipulated. The respondent suo moto extended the
time for delivery, again in accordance with the terms & conditions of
the invitation to tender and finally upon failure of the petitioner to
supply the goods, terminated the contract at the cost and risk of the
petitioner. The respondent thereafter made purchase of the goods
from the State Trading Corporation and notified the petitioner of the
said Risk Purchase and the liability of the petitioner thereunder and
upon failure of the petitioner to pay the amounts claimed, in
accordance with the arbitration clause in the invitation to tender, the
arbitration proceedings commenced. The petitioner contested the
arbitration proceedings inter-alia on the ground that no contract was
concluded between the parties. The petitioner contended that in
terms of the invitation of tender the petitioner was required to attach
to its tender, Income Tax Clearance Certificate, Partnership Deed
and Power of Attorney and it was further provided therein that
tenders not accompanied by the requisite documents "are likely to
be ignored". The petitioner pleads that it did not enclose the
requisite documents to its tender and thus it's tender was not
complete and was to be ignored by the respondent. It was further the
case of the petitioner that even after the acceptance of the tender of
the petitioner, the petitioner was called upon to deposit the security
deposit for fulfillment of the contract and since it did not deposit the
security amount, no contract came into existence. The petitioner
contested the claim also on the ground that the respondent could not
have unilaterally extended the time for delivery and on the ground
that the Risk Purchase was made not on the date of the termination
of the agreement, if any, with the petitioner but subsequently and
the claim of the respondent was based not on the difference in price
on the date of termination of the agreement but on the basis of the
cost of Risk Purchase.
4. The Arbitral Tribunal has vide award in each case held that:-
a. since the petitioner had made the offer in pursuance to
invitation to tender and the said offer had been accepted
by the respondent, a binding, concluded contract came
into existence between the parties;
b. furnishing of the security deposit was a condition of the
contract and the petitioner by neither furnishing the
security deposit nor making the supplies was in breach of
the contract;
c. that the contract was cancelled at the risk of the
petitioner, in terms thereof and the cancellation was
found to be valid;
d. that the Risk Purchase tenders were placed thereafter on
M/s State Trading Corporation and Risk Purchase was
done at the lowest offer without deviation;
e. that the purchases under the said Risk Purchase Tenders
were made by the respondent;
f. that the Risk Purchase Tenders were on the same terms
& conditions as the original tender;
g. that the Risk Purchase was completed within the
stipulated period;
5. The Arbitral Tribunal thus allowed the claim of the respondent
and also awarded interest to the respondent against the petitioner @
18% per annum from the last date for forwarding the Risk Purchase
amount and till the date of payment.
6. The senior counsel for the petitioner has in support of these
petitions raised the same contentions as were raised before the
arbitrator i.e. that there was no concluded contract; that the
measure of damages applied by the arbitrator is contrary to law -
reliance in this regard is placed Section 73 of the Contract Act and
Section 55 to 59 of the Sale of Goods Act; it is also argued that the
award is not reasoned; it is further contended that the breach on the
part of the petitioner occurred upon failure of the petitioner to
furnish the security deposit while the Risk Purchase was made after
several months; that there was no evidence before the Arbitral
Tribunal of the rate prevalent on the date on which the petitioner
failed to furnish the security deposit. Reliance is placed by the senior
counsel for the petitioner on
i. ONGC Ltd. Vs. Saw Pipes Ltd. (2003) 5 SCC 705 on
the scope of this petition;
ii. State of Madhya Pradesh Vs. Firm Gobardhan Dass
Kailash Nath AIR 1973 SC 1164 holding that where the
making of the initial deposit was a condition precedent
for acceptance of the tender, in the absence of such
initial deposit there could be no concluded contract;
iii. The Bazpur Co-operative Sugar Factory Ltd. Vs.
Surendra Mohan Agarwal AIR 1984 Allahabad 174
holding that where the claim was not based on difference
between market price prevailing on the date of breach
and contract price, there could be no award of damages
under Section 73 of the Contract Act;
iv. M/s Matanhella Brothers Vs. Shri Mahabir
Industries Pvt. Ltd. AIR 1970 Patna 91 laying down
that there could be no unilateral extension of contract;
v. Bijoy Singh Vs. Bilasroy & Co. AIR 1952 Calcutta 440
laying down that an award containing a wrong basis for
damages is liable to be set aside;
vi. Sitaram Bindraban Vs. Chiranjilal Brijlal AIR 1958
Bombay 291 laying down that it is open to the parties to
create for themselves any special rights and obligations
providing their own measure of damages in case of
breach of contract;
vii. Lancaster Vs. J.F. Turner & Co. Ltd. 1924 King's
Bench Division 222 laying down that settlement should
be made on the basis of a price not later than a certain
date.
7. The senior counsel for the petitioner has also referred to
Section 28 of the Act and contended that in accordance therewith
the award is to be in accordance with the substantive law of India as
enshrined in the aforesaid judgments. The awards in the present
case being contrary to the aforesaid judgments containing the
substantive law of India are liable to be set aside.
8. The senior counsel for the petitioner has lastly urged that in
any case the rate of 18% of interest awarded by the arbitrator is
exorbitant and excessive and is liable to be reduced by this court.
Reliance in this regard is placed on Krishna Bhagya Jala Nigam
Ltd. Vs. G. Harischandra Reddy AIR 2007 SC 817.
9. Per contra, the counsel for the respondent Union of India has
referred to the reply of the petitioner before the arbitrator
containing the letters of the petitioner and contended that the same
show that the petitioner also accepted that a concluded binding
agreement to have come into existence/materialized between the
parties and in fact was seeking clarifications from the respondent
with respect to execution thereof; it is contended that the petitioner
is now estopped from contending otherwise. Reliance is placed on
Union of India Vs. Maddala Thathiah (1964) 3 SCR 774 in
support of the proposition as to when a binding contract comes into
existence. On the plea of the petitioner of the award being not
reasoned, reliance is placed on Markfed Vanaspati & Allied
Industries Vs. Union of India (2007) 7 SCC 679. However, I may
notice that this judgment relates to a non-speaking award and would
thus not be applicable. The counsel for the respondent has next
relied upon Union of India Vs. M/s Stelco Engineers 2006 (1) RAJ
68 Delhi on the scope of interference in such awards.
10. I may first deal with the contention of the senior counsel for
the petitioner of the awards being not reasoned. A five Judge Bench
of the Supreme Court in Goa Daman Diu Housing Board Vs
Rama Kant V.P. Darvotkar AIR 1991 SC 2089 in an appeal from
the order of the Bombay High Court setting aside the award for
being without reasons inspite of being required to give reasons,
accepted the argument that the mere statement of the arbitrator that
the award had been made after hearing the parties and after
consideration of papers and documents filed by the parties to be
enough and it was held that such an award could not be said to be
illegal or suffering from any misconduct. It was further held that
unless there was anything to show that the arbitrator has
misconducted himself or the proceedings in any other manner or to
show that the award had been improperly procured, or that the
arbitrator has not fairly considered the submissions of the parties in
making the award in question, the award cannot be set aside. The
Supreme Court held that from the statement aforesaid of the
arbitrator it was evident that the arbitrator had considered all the
specific issues raised by the parties in the arbitration proceedings
and come to the finding returned. The Division Bench of this court in
a recent Judgment in DDA Vs Madhur Krishna
MANU/DE/0984/2009 has also relied upon the said constitution
bench judgment. In D.D. Sharma Vs Union of India (2004) 5 SCC
325 also the arbitrator had in the award stated that he had
examined and considered the pleadings submitted by and on behalf
of the parties and documentary and oral evidence produced before
him. The same was held sufficient by the Supreme Court to hold that
there did not exist any material on record to show that the
arbitration while making the award ignored any material documents.
The same was the position in Bijendra Nath Srivastava Vs
Mayank Srivastava 1994 6 SCC 117. There also the challenge to
the award for being without any reasons was met, by the arbitrator
recording the award that he had heard the parties and considered all
the points raised by them, the rights and claims of the parties
involved and the accounts and evidence produced by them.
11. A reading of the awards in the present case shows that the
arbitrator has gone through the contentions raised by the parties
and perused the documents filed by them in support of their
contentions and has on the basis of communication of acceptance
and acknowledgment thereof by the petitioner held that a concluded
agreement came into being between the parties. Once the finding of
concluded agreement is found to be reasoned, the breach thereof is
not in dispute. The arbitrator has similarly given reasons for other
findings also. The arbitrator has found that the Risk Purchase was
made by the respondent within the agreed time of one year. This
shows that the arbitrator has gone into the aspect of the date of the
Risk Purchase for the computation of damages to be awarded to the
respondent. Thus, it cannot be said that the award is without any
reasons whatsoever. It is also settled law that the court in these
proceedings would not go into sufficiency or insufficiency of reasons
by the arbitrator (MCD Vs. M/s Jagan Nath Ashok Kumar (1987)
4 SCC 497). The only object of finding whether the reasons exist or
not is to satisfy that the arbitrator has not acted arbitrarily and has
considered the material placed before him before returning the
findings in the award.
12. The finding of the arbitrator of a concluded contract having
come into existence between the parties is a finding of fact. The
same is not interferable in these proceedings and nothing has been
shown as to why the said finding is contrary to any substantive law.
The judgment in Firm Gobardhan Dass Kailash Nath (Supra)
relied upon was on its facts of the initial deposit being a condition
precedent to the coming into force of the contract. The senior
counsel for the petitioner has not shown any term in the tender
document in the present case which made the making/placing of a
security deposit by the petitioner a condition precedent to the
acceptance of the bid by the respondent. I have satisfied myself
from the terms & conditions of the tender document (clause 9 of the
Appendix) that the making/placing of the security deposit in the
present case was an action subsequent to the acceptance of the bid
resulting in concluded contract between the parties and was not a
condition precedent thereto.
13. As far as the challenge to the computation of damages for
breach of contract is concerned, I think the judgment in Sitaram
Bindraban (Supra) relied upon by the petitioner is a complete
answer to the same. The purpose of Section 74 of the Contract Act is
to place the party other than the one committing the breach of the
contract in the same position as it would have been, had no breach
occurred. In the present case, the only way in which the respondent
could be placed in the same position as it would have been had the
petitioner not committed the breach was by sourcing the goods
which the petitioner had agreed to supply from elsewhere.
Considering the procedure which the respondent Union of India is
necessarily required to follow in procuring the said goods, nothing
wrong can be found with the tenders being issued at the risk of the
petitioner. The issuance of the said tenders and the acceptance
thereof involves a time lag. A pedantic insistence on the damages to
be computed on the date of the breach, when it was known to the
parties that it is not possible for the respondent to make the
purchase on the same date would not fulfill the criteria of the
respondent being placed in the same position as it would have been
had the petitioner not committed breach of the agreement. The
petitioner had in the present case with its eyes open entered into an
agreement whereunder the respondent could make the Risk
Purchase within one year of the breach (clause 2(ii) of the Appendix).
The parties having agreed to the method of computation of damages,
no fault can be found with the award computing the damages on
such basis. There was no such mechanism agreed in the contract
under consideration in The Bazpur Co-operative Sugar Factory
Ltd. (Supra). The arbitrator is thus found to have followed the
agreement between the parties in the present case.
14. I may also notice that acquisition of goods by the respondent
Union of India entails not only the damages qua difference in price
but also other damages. The cost of issuing fresh tenders, screening
the same, placing orders and the resultant delays is not measurable.
In these circumstances, the criterion laid down in the agreement of
measure of damages is to be considered as a genuine pre- estimate
of the losses which would be suffered by Union of India in the event
of breach. The Supreme Court in Saw Pipes Ltd. (Supra) has dealt
with the aspect of the losses suffered in such cases being not
measurable. I find the said principle applicable to the present case
also.
15. Thus no grounds are found for interference in the awards.
However, as far as the contention with respect to the rate of interest
awarded by the arbitrator is concerned, only for the reason of the
petitioner also being a Government entity, it is deemed expedient to
reduce the rate of interest from 18% per annum to 9% per annum.
Save as foresaid, the petitions are dismissed.
No orders as to costs.
RAJIV SAHAI ENDLAW (JUDGE) September 4th,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!