Citation : 2010 Latest Caselaw 676 Del
Judgement Date : 8 February, 2010
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ ARB. A. 18/2005
Date of decision:- 8th February, 2010.
PRASAR BHARTI ..... Petitioner
Through: Mr. Rajeev Sharma, Advocate
Versus
MAA COMMUNCATION ..... Respondent
Through: Mr. Shyam Moorjani with Ms.
Anuradha Anand, Advocates
AND
+ ARB. A. 20/2005
PRASAR BHARTI ..... Petitioner
Through: Mr. Rajeev Sharma, Advocate
Versus
MAGNA VISION ADVERTISERS ..... Respondent
Through: Mr. Amit Kumar, Advocate
CORAM:
HON'BLE THE CHIEF JUSTICE
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. These applications under Section 11 (6)(c) of the Arbitration
Act, 1996, though entertainable by the Chief Justice or his designate,
were vide order dated 4th September, 2009 referred to this Bench, to
consider the aspect of limitation within which an application under
Section 11(6) can be filed. The counsels for the respondents had relied
upon the judgment of a Single Judge of this Court in Sh. Rajesh
Kumar Garg v. MCD 149 (2008) DLT 343 to contend that the
limitation of three years commences from the date on which, had there
been no arbitration clause, the cause of action would have accrued. It
was felt that the matter was required to be considered by a larger
bench.
2. The counsels for the respondents during the hearing also relied
on Steel Authority of India Ltd. Vs. J.C. Budharaja AIR 1999 SC
3275; therein, relying on Panchu Gopal Bose v. Board of Trustees for
Port of Calcutta (1993) 4 SC 338, it was held that the period of
limitation for commencement of an arbitration runs from the date on
which the cause of arbitration accrued, that is to say from the date
when the claimant first acquired either a right of action or a right to
require an arbitration to take place upon the dispute concerned. It was
further held that the period of limitation for commencing an arbitration
runs from the date on which, had there been no arbitration clause, the
cause of action would have accrued. In fact, the said passage from
Panchu Gopal Bose (supra) reproduced in Steel Authority of India
Ltd. (supra) forms the backbone of the contention of the counsels for
the respondents. Reliance in this regard is also placed on Shah
Construction Co. Ltd. v. Municipal Corporation of Delhi AIR 1985
Delhi 358.
3. The judgments in Steel Authority of India Ltd., Panchu Gopal
Bose and in Shah Construction Company Ltd. (supra) are under
Section 20 of the Arbitration Act, 1940. In fact, the Division Bench of
this Court in Shah Construction Co. Ltd. noticed that the 1940 Act
provided for three kinds of arbitration i.e. (i) arbitration without
intervention of Court (i.e. Section 3 to Section 19), (ii) arbitration with
intervention of a court where there is no suit pending (Section 20) and
(iii) arbitration in suits (Chapter IV). It was further held that a party
may proceed under Section 20 instead of proceeding under Chapter-II
(Section 8); Section 20 confers power on court to order the agreement
to be filed and further to make an order of reference to the arbitrator
appointed by the parties or where the parties cannot agree upon an
appointment, to an arbitrator appointed by the court. It was further
distinguished that Section 8 does not contain any provision
empowering the court to make an order of reference as one found in
Section 20 (4); the party has thus an option to proceed either under the
provision of Chapter II (Section 8) or of Chapter III (Section 20) in
proceeding with the reference; there is nothing in Section 20 to compel
the other party not to take recourse to Section 8 of the Act; it is his
choice whether to apply under Section 8 of under Section 20 of the
Act. Yet further it was held that there is no period of limitation if the
parties proceed under Section 8 of the Act.
4. The Division Bench in Shah Construction Co. Ltd. therefore
carved out the difference between Section 8 and Section 20. The law as
laid down in Panchu Gopal Bose and in Steel Authority of India Ltd.
of the limitation of three years from the date of accrual of cause of
action for the claim was held to apply to a petition under Section 20 of
the Act only and not to a petition under Section 8 of the Act.
5. We find that the limitation for filing a petition under Section 8 of
the 1940 Act has been the subject matter in Utkal Commercial
Corporation v. Central Coal Fields Ltd. AIR 1999 SC 801 where it
was held that in a case under Section 8 (2) of the 1940 Act, Article 137
of the Limitation Act, providing limitation of three years, applies and
the time for the purpose of limitation begins to run from the date when
the right to make an application under Section 8 accrues i.e. upon the
failure of the other party to concur in the appointment of the arbitrator
within 15 days inspite of notice. It was held by the Supreme Court that
in order to be entitled to ask for a reference there must be a notice
contemplated under Section 8 and no compliance thereof.
6. The position under the 1996 Act in Section 11 is akin to that
under Section 8 and not to that under Section 20 of the 1940 Act. In
fact, the procedure as prescribed under Section 20 of the 1940 Act has
been totally done away with in the 1996 Act. Under the 1996 Act, a
party to an arbitration agreement cannot straightaway approach the
court for appointment of the arbitrator, as a party to an arbitration
agreement was entitled to under Section 20 of the old Act. Under
Section 11 of the new Act, even if there is no named arbitrator, the
party is not entitled to approach the court straightaway and is required
to first issue notice to the other party proposing the names of the
arbitrators and is to approach the court only upon the failure of
consensus within 30 days of such notice. The procedure prescribed in
Section 11 is mandatory. Thus, the question of a party preferring an
application under Section 11(4) or under Section 11(6) to the Chief
Justice or his designate does not arise unless the procedure of giving a
notice is followed and without such procedure being followed and
failure thereof, there would be no cause of action for the petition under
Section 11(4) or 11(6) of the Act. Thus, the limitation for filing an
application under Section 11(4) or 11(6) of the Act cannot but accrue
only upon the failure of the procedure prescribed and can possibly have
nothing to do with the limitation for preferring the claim. The
Supreme Court in J.C. Budhraja Vs. Chairman, Orissa Mining
Corporation Ltd. (2008) 2 SCC 444, relied by the counsel for the
petitioner, has clearly held that the period of limitation for filing a
petition under Section 8(2) of the 1940 Act seeking appointment of an
arbitrator cannot be confused with the period of limitation for making
the claim.
7. We therefore find that the limitation for filing an application
under Section 11(4) would commence running only from the expiry of
30 days from the receipt of request mentioned in Section 11(4) (a) or
(b) and the limitation for an application under Section 11(6) would
commence running from the happening of the contingencies mentioned
in sub-clause (a) or (b) or (c) thereof.
8. Faced with the aforesaid, the counsel for the respondent has in
his written submissions handed over today contended that the law
aforesaid qua Section 8 of the 1940 Act would not apply inasmuch as
the arbitration clause in the agreement between the parties in the
present case is for arbitration of an officer appointed to be the
arbitrator by the Director General, Doordarshan. The same in our view
will not make any difference. Section 8 of the 1940 Act also applied in
a situation where the appointed arbitrator neglected or refused to act or
when the vacancy in the Arbitral Tribunal is not filled. The petitioners
in the present cases have pleaded that they approached the Director
General, Doordarshan for appointment of the arbitrator vide notice
dated 3rd May, 2003 but the Director General, Doordarshan failed to
appoint the arbitrator till the filing of the petition in /or about January,
2005. Section 11(6)(c) applies when in an appointment procedure
agreed upon by the parties, a person fails to perform any function
entrusted to him under that procedure. In the present case, the
petitioner had filed the applications under Section 11(6) of the Act
within three years of approaching the Director General, Doordarshan
for appointment of the arbitrator. The applications are thus within
time.
9. There is no dispute that the Article of the Schedule to the
Limitation Act that is applicable is Article 137, providing limitation of
three years. It was also so held in Kerala State Electricity Board Vs.
T.P. Kunhaliumma AIR 1977 SC 282.
10. The learned Single Judge in Rajesh Kumar Garg (supra) found
that the contractor had given notice demanding arbitration after more
than 6-8 years of completion of the work; it was not the case that the
final bills were not prepared and for that reason the dispute could not
have arisen. It was held that the cause of action for the application
under Section 11 was when the claims had accrued and the applicant in
that case had slept over their rights. The claims were held to be stale
and hopelessly barred by limitation and the application under Section
11 dismissed. The said judgment relied on Major (Retd.) Inder Singh
Rekhi Vs. DDA (1988) 2 SCC 338, also a case under Section 20 of the
1940 Act and which has been distinguished hereinabove. We therefore
do not find Rejesh Kumar Garg, relying on Inder Singh Rekhi as
limitation applicable to a petition under Section 11 of the Act, as good
law. We may however clarify that even if the petition under Section 11
is found to be in time, it may still be dismissed if claims sought to be
resuscitated are still found to be long dead ones.
11. The respondent has also challenged the claims being within
time. We had at the time of hearing clarified that the question of
claims being within time or not is not found by us to be such which can
be decided by the Chief Justice or his designate. The same is in any
case not the obligatory function of the Chief Justice under Section 11
of the Act as held in National Insurance Co. Ltd. Vs. Boghara
Polyfab Pvt. Ltd. AIR 2009 SC 170. However, we find that the
respondent in the synopsis of submissions has taken the said plea
again, though no arguments have been addressed thereon. The
petitioners have pleaded that an agreement (on 25th March, 1989 in AA
20/2005 and on 10th April, 1995 in AA 18/2005) was entered into
between the President of India and the respondents, that payments were
due under the said agreement; that in 1997, The Prasar Bharati
(Broadcasting Corporation of India) Act, 1990 was notified; that in
terms of the said Act, the amounts payable by the respondents to the
Government of India, became payable to the petitioner; that ultimately
in 2001-2002 notices demanding the amounts were sent and upon the
same remaining uncomplied with, in 2003 the Director General,
Doordarshan was approached for appointment of arbitrator in terms of
the agreement, as aforesaid. It is the case of the petitioner that since the
petitioner has stepped into the shoes of the President of India, the same
period of limitation for recovery of dues, as available to the
Government, is available to the petitioner also. The respondents have
controverted the said position. We, having at the time of hearing itself
indicated that all the said questions shall be left to the arbitrator and the
counsel for the respondents having not controverted at that time, we
reiterate the same. We have recorded the respective contentions only to
demonstrate that without further investigation, it cannot be said that the
claims are long dead ones and such investigation/adjudication is best
left to the arbitrator.
12. The counsel for the respondent has in the synopsis also stated
that the Chief Justice is also required to decide whether there is privity
of contract between the parties or not. The agreement in the present
case was between the President of India and the respondent. It is the
case of the petitioner Prasar Bharati (Broadcasting Corporation of
India) Ltd. that upon the promulgation of The Prasar Bharati
(Broadcasting Corporation of India) Act, 1990, the amounts due from
the respondent to the Govt. of India have become the entitlement of the
petitioner under Section 16 of the said Act. The present is a case
where the petitioner claims to be the successor in interest of the party
with whom the respondent had admittedly entered into agreement. We
deem it appropriate that the said objection of the respondents be also
kept open and be left to be decided by the arbitrator. Suffice it to state
that in the facts it cannot be said that there is no arbitration agreement
between the parties or that the respondent should not be vexed with the
arbitration without determination on the said aspect.
13. The synopsis of the respondent also raises the pleas of the
petitioner having no cause of action and of the qualification of the
agreed arbitrator being an officer of the government or the
Corporation. The first of the same is outside the ambit of Section 11 of
the Act. As far as the qualification of arbitrator is concerned, though
the Supreme Court in Northern Railway Administration Vs. Patel
Engineering Co. Ltd. 2008 (10) SCC 240 has held that the court even
while appointing the arbitrator under Section 11 of the Act is to give
due regard to the qualifications if any prescribed in the agreement, but
we do not find any qualification to have been prescribed in the present
case; being an officer of the Govt. of India or the Prasar Bharati is not
a qualification for appointment as the arbitrator.
14. The result is that the applications succeed. The petitioners have
become entitled to the appointment of an arbitrator by the Chief Justice
or his designate. We accordingly appoint Justice Arun B. Saharya
as the arbitrator. He is on the panel of the Delhi High Court
Arbitration Centre. The arbitration shall be under the aegis of the said
Centre. The parties are left to bear their own costs.
CHIEF JUSTICE
RAJIV SAHAI ENDLAW
February 8, 2010 gsr
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!