Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

National Highways Authority Of ... vs M/S. Bsc-Rbm-Pati (Jv)
2010 Latest Caselaw 3247 Del

Citation : 2010 Latest Caselaw 3247 Del
Judgement Date : 14 July, 2010

Delhi High Court
National Highways Authority Of ... vs M/S. Bsc-Rbm-Pati (Jv) on 14 July, 2010
Author: A.K.Sikri
                                  REPORTABLE

*              IN THE HIGH COURT OF DELHI AT NEW DELHI

     CM Nos.15130, 3843, 3844/2007 in FAO No.104 of 2007

                                           &

                            ARB. A. No.12 of 2009

                                                  Reserved On: 12th July, 2010
%                                              Date of Decision: 14th July, 2010

1)     CM Nos.15130, 3843, 3844/2007 in FAO No.104 of 2007

       NATIONAL HIGHWAYS AUTHORITY OF INDIA                       . . . Appellant

                              through :            Mr. Sandeep Sethi, Senior
                                                   Advocate with Mr. Sumit
                                                   Gehlot and Mr. Juned Akhtat,
                                                   Advocates.

                                         VERSUS

       M/s. BSC-RBM-PATI (JV)                                   . . .Respondent

                              through:             Mr. P.H. Parekh, Senior
                                                   Advocate with Mr. Arjun Gard
                                                   and   Mr.   Vishal    Prasad,
                                                   Advocates.

2)     ARB. A. No.12 of 2009

       M/s. B. Seenaiah & Company                                ...Appellant

                              through:             Mr. P.H. Parekh, Senior
                                                   Advocate with Mr. Arjun Gard
                                                   and   Mr.   Vishal    Prasad,
                                                   Advocates.

                              VERSUS


       NATIONAL HIGHWAYS AUTHORITY OF INDIA                    . . . Respondent

                              through :            Mr. Sandeep Sethi, Senior
                                                   Advocate with Mr. Sumit
                                                   Gehlot and Mr. Juned Akhtat,
                                                   Advocates.


CORAM :-

       HON'BLE MR. JUSTICE A.K. SIKRI


       1.      Whether Reporters of Local newspapers may be allowed
               to see the Judgment?
       2.      To be referred to the Reporter or not?
       3.      Whether the Judgment should be reported in the Digest?

Arb. A. 12 of 2009 and FAO 104 of 2007                               Page 1 of 11
 Arb. A. 12 of 2009 and FAO 104 of 2007   Page 2 of 11
 A.K. SIKRI, J.

1. CM No. 3844 of 2007

Exemption is allowed, subject to just exceptions.

CM stands disposed of.

2. CM Nos. 3843 & 15130 of 2007 in FAO No. 104 of 2007

and ARB. A. No. 12 of 2009

Both these matters are interconnected. For this reason, they

were heard together and are being disposed of by this

common order.

3. It may be mentioned that FAO No.104 of 2007 has already

been decided vide orders dated 29.03.2007. It would be

appropriate to take note of few facts in brief and the orders

passed in FAO on 29.03.2007 before coming to the present

proceedings.

4. M/s. B. Seenaiah & Company and Others (hereinafter referred

to as „the petitioner‟) was awarded a contract - II for four

laning including strengthening of existing two lane pavement

between Raniganj and Panagarh in West Bengal (474 Km to

515.236 Km on NH 2) by National Highways Authority of India

(hereinafter referred to as „the respondent‟). It was one of the

obligations of the petitioner to furnish the performance

security in the form of a Bank Guarantee for an amount

equaling 10% of the contract price. Four bank guarantees

amounting to Rs.16,07,90,547/- were submitted in accordance

with proforma prescribed in Clause 10.1 of the contract on

20.04.1996. Thereafter, contract-II was signed by the

authorities on 24.07.1997. The petitioner executed the

contract. The engineer, as per the contract, also issued defect

liability certificate dated 23.09.2003 stating that the works

under the contract were fully completed and the defects

therein had been rectified to his satisfaction in accordance

with Clause 62.1. He also specified 18.09.2003 as the date on

which the petitioner is deemed to have completed his

obligations to execute and complete the works.

5. There was no quietus to the matter with the execution of the

contract inasmuch as certain disputes erupted between the

parties. According to the petitioner, the respondent did not

make various payments which were due to the joint

venture/petitioner. The petitioner, in these circumstances,

invoked the Arbitration Clause and submitted claims of

Rs.64.74 Crores before the Arbitral Tribunal, without

intervention of the Court. The respondent denied and

disputed those claims by filing its reply on 24.05.2005.

Thereafter, on 12.06.2006, the respondent also submitted its

contract claims for Rs.42.42 Crores.

6. According to the petitioner, the performance guarantees given

by it were valid for a period of 28 days from the date of

issuance of defect liability certificate. However, the

respondent did not return the bank guarantees and on the

contrary, threatened to encash the same. The petitioner, thus,

filed petition (OMP No.233 of 2006) under Section 9 of the

Arbitration and Conciliation Act, 1996 (hereinafter referred to

as „the Act‟). This OMP was decided by the respondent and

was ultimately disposed of on 22.08.2006 by this Court. The

relief sought by the petitioner in the said OMP, viz., restraining

the respondent from encashing the bank guarantee was sent

to the Arbitral Tribunal directing the arbitrators to decide the

same within a period of six months from the date of the

receipt of that order.

7. Armed with the said order, the petitioner moved an application

under 17 of the Act for release of bank guarantees furnished

by the joint venture/petitioner. On this application, the Arbitral

Tribunal passed orders dated 08.02.2007 directing the

respondents to release those bank guarantees.

8. At this stage, FAO No. 104 of 2007 was filed by the respondent

under Section 37(2)(b) of the Act challenging the aforesaid

orders dated 08.02.2007 passed by the Arbitral Tribunal. This

appeal, as mentioned above, was disposed of by this Court on

29.03.2007. Relevant and operative portion of the said orders

reads as under:

"Contention of learned counsel for the appellant is that such a direction for release of PSBG should not have been given by the Arbitral Tribunal under Section 17 of the Act. The order is challenged on merits as well. Learned counsel for the respondent, on the other hand, submits that after making a statement in this Court in the application filed by the respondent under Section 9 of the Act and agreeing for a decision on this aspect by the Arbitral Tribunal, it does not lie in the mouth of the appellant now to challenge the jurisdiction of the Arbitral Tribunal. Mr. Parekh also submits that as the contract was duly executed to the satisfaction of the appellant and the Engineer had issued Defect Liability Certificate (DLC), there is no question of retaining the said PSBG by the respondent.

After hearing the arguments for sometime, suggestion was given as to whether the respondent should continue to keep the bank guarantee alive till the disposal of arbitration proceedings before the Arbitral Tribunal subject to the condition that in case the respondent succeeds before the Arbitral Tribunal, expenses incurred by the respondent for getting the bank guarantee renewed from time to time shall be borne by the appellant. Mr. Parekh had accepted this suggestion. Learned counsel for the appellant took time to seek instructions. Mr. Sethi, learned senior counsel appearing for the appellant states that it would not be possible for the appellant to give any statement to this effect agreeing to this condition.

As is clear from the aforesaid and also the detailed order passed by the Arbitral Tribunal, the case of the respondent is that it is not obliged to keep the bank guarantee alive. The bank guarantee is in the sum of Rs.1,60,79,05,450/-. Arbitration proceedings are still on and the matter is to be heard on merits. If the respondent is asked to keep the bank guarantee alive, insofar as the respondent is concerned, it will have to bear the expenses for the same

which will have to be paid to the Bank for renewal of the bank guarantee from time to time. Therefore, in a matter like this, equities would demand that the PSBG is kept alive so that interest of the appellant is secured in case ultimately the appellant succeeds in the matter. On the other hand, if ultimately respondent succeeds in its claims and it is held that there was no need for keeping the bank guarantees alive, the respondent can be compensated by burdening the appellant with the expenses which the respondent would have incurred in renewing the bank guarantee.

This appeal is, accordingly, disposed of with directions to the respondent to keep the PSBG alive during the pendency of the proceedings before the Arbitral Tribunal. It is made clear that in the event of the respondent succeeding before the Arbitral Tribunal, the Arbitral Tribunal shall be competent to award the amount incurred by the respondent in renewing the bank guarantee. However, it is made clear that the appellant shall also not encash the said bank guarantee.

The Arbitral Tribunal may also endeavour to conclude the proceedings and give its award as early as possible and preferably within four months from today."

9. CM 15130 of 2007 is filed in this FAO by the petitioner

(respondent in the said FAO). It is, inter alia, averred that

after the aforesaid order was passed and the matter went back

to the Arbitration Tribunal, the additional application was filed

before the Arbitration Tribunal on 10.07.2007, inter alia,

submitting that the Tribunal should pass two distinct and

separate award for each of the reference before the Arbitration

Tribunal, viz.:

a) Reference before the Arbitration Tribunal filed before

the parties; and

b) Reference before the Arbitration Tribunal by this

Court vide orders dated 22.08.2006 as to whether

Bank Guarantee kept should be released or be

decided in OMP filed.

10. The Tribunal has, however, passed vide orders dated

12.09.2007 directing that the bank guarantee should be kept

in force till all the disputes between the parties raised before

the Arbitration Tribunal are finally resolved. Submission of the

petitioner is that while passing this order, the Arbitral Tribunal

has not appreciated the true nature of the orders passed on

29.03.2007 in FAO No.104 of 2007 inasmuch as the intention

behind that order was to give the award in respect of bank

guarantee, separately.

11. Arbitration Application No.12 of 2009 is filed under Section

37(2)(b) of the Act challenging the same order dated

12.09.2007 of the Tribunal. It is stated by way of this petition,

the petitioner, by way of abundant caution, laying independent

challenge to the said order. Insofar as this application is

concerned, Mr. P.H. Pareksh, learned Senior counsel was

candid in conceding that the orders dated 12.09.2007 of the

Arbitral Tribunal are not appealable orders and no such appeal

is maintainable. Even otherwise, the contention based on the

purported reference "is misconceived that there is no

provision of making „reference‟ under the Arbitration and

Conciliation Act, unlike the position which existed in Arbitration

Act, 1940. He, therefore, did not press this petition and

submitted that since same prayer was made in CM No.15130

of 2007 in FAO No.104 of 2007 as well. This Arbitration

Application is dismissed as not maintainable.

12. Coming back to CM No.15130 of 2007, prayers made by the

petitioner are as under:

(i) To direct the Arbitral Tribunal to dispose the BG

main claim statement filed by the respondent on

02.09.2006 passed by this Court in OMP No.233 of

2006 for release of the Bank Guarantees for

Performance Security forthwith without linking it to

other claims referred under the Contract.

(ii) Direct the appellant to discharge, release and

return to the respondent the said BGs numbers

30/97, BSC-04, 316020008535-HP, 316020008492-

HP in terms of the order of AT dated 08.2.2007.

(iii) To pass any further orders that this Court deems

fit and proper.

13. Submission of Mr. Parekh was that the earlier orders passed by

the Tribunal on 08.02.2007 was challenged by the

respondent/NHAI primarily on the ground that such an order

under Section 17 was not in the nature of award and direction

to release bank guarantee could not have been given by the

Arbitral Tribunal under Section 17 of the Act. His submission

that because of this reason, the order was set aside and when

the directions were given to dispose of the matter within four

months, it was but natural that the question of bank

guarantee, which was referred to by any proceedings under

Section 9 of the Act could be adjudicated separately and the

Arbitral Tribunal could pass the award thereon independently

and other disputes, which were referred to by the parties.

14. I do not agree with the aforesaid contention of Mr. Parekh.

The order passed on 29.03.2007 has already been reproduced

above. It is clear that earlier order dated 08.02.2007 passed

by the Arbitral Tribunal directing the respondent to release the

bank guarantee was not only challenged on the ground that

such an order was not permissible under Section 17 of the Act,

but was challenged on merits as well. During the arguments,

suggestion was given as to whether the petitioner would

continue to keep bank guarantees alive "till the disposal of the

arbitral proceedings before the Arbitral Tribunal". Even the

condition was put that in case the petitioner herein succeeds,

the expenses incurred in renewal of the bank guarantee shall

be borne by the NHAI. The petitioner had accepted this

suggestion. However, NHAI was not agreeable to the

suggestion of bearing the cost. Still this stipulation was added

in the order that in case the petitioner succeeds, NHAI shall

bear the expenses incurred for keeping bank guarantee alive

during the pendency of the arbitral proceedings. It was

categorically recorded:

"Arbitration proceedings are still on and the matter is to be heard on merits. If the respondent is asked to keep the bank guarantee alive, insofar as the respondent is concerned, it will have to bear the expenses for the same which will have to be paid to the Bank for renewal of the bank guarantee from time to time. Therefore, in a matter like this, equities would demand that the PSBG is kept alive so that interest of the appellant is secured in case ultimately the appellant succeeds in the matter. On the other hand, if ultimately respondent succeeds in its claims and it is held that there was no need for keeping the bank guarantees alive, the respondent can be compensated by burdening the appellant with the expenses which the respondent would have incurred in renewing the bank guarantee.

This appeal is, accordingly, disposed of with directions to the respondent to keep the PSBG alive during the pendency of the proceedings before the Arbitral Tribunal.

15. Reference was clearly to the entire arbitration proceedings

and not limited to the issue relating to bank guarantee. The

counsel for the petitioner had even agreed to keep the bank

guarantee alive. In view of the fact that the orders was passed

and suggestion given by the petitioner in prayers made in this

application cannot be allowed.

16. This application is accordingly dismissed.

17. One aspect, however, still remains to be adverted to. In the

order dated 29.03.2007, it was observed that endeavour shall

be made by the Arbitral Tribunal to conclude the proceedings

and giving the awards as early as possible and preferably

within four months from the date of receipts of the order.

More than three years have passed. During the course of

hearing, it was informed that proceedings are still half way

through. No doubt, Arbitral Tribunal has specifically observed

in its order dated 12th September, 2007 that the case involves

lengthy nature of disputes and large number of claims and

counter claims and, therefore, it would not be possible to

comply with the direction/orders dated 29.03.2007. However,

that would not be a ground to continue and prolong the

arbitration proceedings infinitive or endlessly. As pointed out

above, even from 29.03.2007 more than three years have

passed. Mr. Parekh informed that more than Rs.1 crore

expenses have already been incurred in getting the bank

guarantees renewed.

18. The very purpose of arbitration is defeated if these

proceedings are protracted abnormally. These proceedings

have already taken number of years. Efforts should be made

to conclude the same expeditiously. The very fact that

lengthy nature of disputes are involved as observed by the

Arbitral Tribunal, itself provides justification for regular

hearings, preferably on day to day basis. However, the

Arbitral Tribunal, it was informed by the counsel for the

parties, is fixing dates after every two months or so and

hearing does not last for more than two hours or so. If the

proceedings in future continue in this fashion, it will take many

years before the award is rendered. This cannot be

countenanced.

19. In these circumstances, I am of the opinion that Arbitral

Tribunal should fix hearings at a stretch for one week. It can

be from Monday to Friday and for each day hearing should be

in pre-lunch and post lunch session with each session of two

and half hours. If the arguments are not concluded in that

week, hearings can be fixed again for one week in a similar

manner, after a short gap. Learned counsel for the parties

informed that if hearings are fixed for two weeks in the

aforesaid manner, they would be able to complete their entire

submissions.

20. Accordingly, the Tribunal is directed to fix the hearings in the

aforesaid manner and finish the matter within four months.

21. All the applications as well as Arbitration Petition are

dismissed.

(A.K. SIKRI) JUDGE JULY 14, 2010.

pmc

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter