Citation : 2013 Latest Caselaw 1903 Del
Judgement Date : 29 April, 2013
*IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 29th April, 2013
+ LPA No.862/2004
ATV PROJECTS INDIA LTD. ..... APPELLANT
Through: Mr. Shailesh K. Kapoor & Mr. Ajay
Kumar, Advs.
Versus
INDIAN OIL CORPORATION LTD. & ANR.. RESPONDENTS
Through: Mr. V.N. Koura, Adv. with Ms. Monia Aneja & Mr. Sumeet Benipal, Advs. for R-1.
CORAM :-
HON'BLE THE CHIEF JUSTICE HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
RAJIV SAHAI ENDLAW, J
1. This intra-court appeal impugns the judgment dated 09.07.2004 of
the learned Single Judge allowing W.P.(C) No.4967/2003 preferred by
the respondent no.1 Indian Oil Corporation Ltd. (IOCL). The said writ
petition was filed by the respondent no.1 IOCL against the order dated
02.06.2003 of the respondent no.2 Sole Arbitrator, in an arbitration
proceeding between the appellant and the respondent no.1 IOCL.
2. The respondent no.2 was appointed as the Sole Arbitrator vide
order dated 07.05.2002 of the Civil Judge (Senior Division) Panipat,
Haryana in a petition under Section 11 of the Arbitration & Conciliation
Act, 1996 preferred by the appellant. The respondent no.2 Arbitrator
entered upon reference and directed the appellant to file its Statement of
Claim with supporting documents. The appellant failed to file the
Statement of Claim inspite of repeated opportunities and which lead to
the respondent no.2 Arbitrator to, vide order dated 12.03.2003, hold the
appellant to have lost its right to file the Statement of Claim. However
since the respondent no.1 IOCL stated that it also had claims against the
appellant, the matter was adjourned for the respondent no.1 IOCL to file
its Statement of Claim. The appellant applied for recall of the order dated
12.03.2003 holding that it had lost its right to file Statement of Claim.
The respondent no.2 Arbitrator after hearing, vide order dated 02.06.2003
allowed the said application of the appellant, condoned the delay on the
part of the appellant in filing the Statement of Claim and took the
Statement of Claim of the appellant on record.
3. It was impugning the aforesaid order of the respondent no.2
Arbitrator that the respondent no.1 IOCL filed the writ petition from
which this appeal arises.
4. The learned Single Judge, in the impugned order has held that two
questions arose for consideration i.e. the maintainability of the writ
petition against the order of the respondent no.2 Arbitrator and the
powers of the respondent no.2 Arbitrator to recall his earlier order. The
learned single Judge has held the writ petition to be maintainable and the
mandate of the respondent no.2 Arbitrator having stood terminated qua
the claim of the appellant and the respondent no.2 Arbitrator having
become functus officio in this regard and thus the respondent no.2
Arbitrator being not empowered to consider the application of the
appellant for recall. Accordingly, the order dated 02.06.2003 of the
respondent no.2 Arbitrator recalling the order dated 12.03.2003 and
taking the Statement of Claim of the appellant on record was set aside.
5. Notice of this appeal was issued and the proceedings before the
respondent no.2 Arbitrator (vis-à-vis claim of the respondent no.1 IOCL)
were though permitted to continue but final award therein stayed. The
appeal was subsequently on 10.01.2005 admitted for hearing and the
proceedings before the Arbitrator were stayed. When this appeal came up
for hearing on 12.01.2010, it was the contention of the counsel for the
appellant that though the notice of the writ petition was issued only on the
aspect of maintainability but after hearing on the aspect of
maintainability, besides the order holding the writ to be maintainable,
order was also pronounced on the merits and on which arguments had not
been heard. However since considerable time since the judgment of the
learned Single Judge had lapsed, the counsel for the appellant stated that
the merits of the matter be also considered by the Division Bench only.
6. Thereafter when this appeal came up for hearing, attention of the
counsels was invited to Awasthi Construction Co. Vs. Government of
NCT of Delhi MANU/DE/5926/2012 holding that, the Arbitral Tribunal
is empowered to review procedural orders and the writ remedy to be not
available against the orders of the Arbitral Tribunal and the matter was
adjourned to give an opportunity to the counsels to study the said
judgment.
7. The counsels have been heard. The counsel for the respondent
no.1 IOCL in accordance with the liberty granted while reserving the
judgment has also filed written submissions. Though the counsel for the
appellant was also given an opportunity to file a response thereto but no
such reply has been filed.
8. The learned Single Judge has held; (i) that the arbitration
proceedings qua the claim of the appellant could not be said to have been
terminated under any of the other clauses of Section 32 of the Arbitration
Act; (ii) that the order dated 12.03.2003 of the respondent no.2 Arbitrator
could thus be only construed as an order in exercise of powers under
Section 25(a) read with Section 32 (2)(c) of the Act; (iii) that with the
termination of the arbitration proceedings, the mandate of the Arbitral
Tribunal also stood terminated and the Arbitral Tribunal ipso facto has no
jurisdiction in respect of such proceedings and became functus officio;
(iv) that though the arbitration proceedings qua the claim of the
respondent no.1 IOCL remained pending but Section 38 of the Act
permitted / contemplated termination of part of the arbitral proceedings
also and thus continuation of arbitral proceedings in respect of claim of
the respondent no.1 IOCL would not ipso facto mean that the arbitral
proceedings in respect of appellant‟s claim were alive and continuing; (v)
that the order dated 12.03.2003 of the respondent no.2 Arbitrator
terminated the proceedings in respect of the claim of the appellant; (vi)
that the recall order dated 02.06.2003 could not be construed as an order
under Section 16 of the Arbitration Act because the arbitral proceedings
qua the claim of the appellant having stood terminated, there was no
question of the Arbitral Tribunal ruling on its own jurisdiction under
Section 16 of the Act; (vii) that the bar under Section 5 of the Act applied
only when an arbitration proceeding was pending and alive and is not a
bar where arbitral proceedings have terminated; (viii) that the arbitration
proceedings qua the claim of the appellant having stood terminated, the
bar of Section 5 of the Act was not available; (ix) Section 5 of the Act is
even otherwise not a bar on the exercise of powers under Articles 226 and
227 of the Constitution of India; (x) that since no remedy was available to
the respondent no.1 IOCL against the order dated 02.06.2003 of the
respondent no.2 Arbitrator, the writ petition was maintainable; (xi) that
since the respondent no.2 Arbitrator had become functus officio qua the
claims of the appellant, the need for going into the question whether the
respondent no.2 Arbitrator was justified in recalling the order or not, did
not arise.
9. We had while pronouncing the judgment in Awasthi Construction
Company supra noticed the judgment aforesaid of the learned Single
Judge impugned in this appeal and have expressly disagreed with the
same. We as such asked the counsel for the respondent no.1 IOCL to
address us only on whether Awasthi Construction Company requires
reconsideration.
10. The counsel for respondent no.1 IOCL has argued that Awasthi
Construction Company does not consider the judgments of the Supreme
Court in Punjab Agro Industries Corporation Ltd. Vs. Kewal Singh
Dhillon (2008) 10 SCC 128 and in Punj Lloyd Ltd. Vs. Petronet MHB
Ltd. (2006) 2 SCC 638 holding the writ remedy to be available. However
on going through the said judgments, we find that the writ remedy in
Punjab Agro Industries Corporation Ltd. supra was held to be available
against the order of the Principal Civil Judge, Senior Division,
Chandigarh exercising powers under Section 11 of the Act as a delegatee
of the Chief Justice. The Supreme Court since then in SBP & Co. Vs.
Patel Engineering (2005) 8 SCC 618 has held such delegation to be
impermissible. We are even otherwise of the view that a judgment
holding the writ to be maintainable against the orders of a delegatee of
Chief Justice will have no application on the question of maintainability
of a writ petition against the order of an Arbitral Tribunal. The writ
petition under consideration in Punj Lloyd Ltd. supra also was against the
order of a delegatee of the Chief Justice. Moreover, the said judgment
does not address the question of maintainability of the writ petition. The
judgments cited thus do not persuade us from taking a view different
from already taken in Awasthi Construction Company supra.
11. The counsel for the respondent no.1 IOCL in the written
submissions has also referred to:
(i) New India Civil Electors (P) Ltd. Vs. Oil and Natural Gas
Corporation (1997) 11 SCC 75 and Associated
Engineering Co. Vs. Government of Andhra Pradesh
(1991) 4 SCC 93 in support of the contention that an
Arbitrator is a creature of a contract, and has submitted that
an Arbitral Tribunal cannot be equated to an Industrial
Tribunal or other statutory Tribunal of perpetual existence;
(ii) Shukkoor Vs. Muthoot Vehicle and Asset Finance Ltd.
AIR 2011 Kerala 31 in support of the proposition that the
mandate of the Arbitrator terminates by the termination of
arbitral proceedings with respect to the claims of a party and
the Arbitral Tribunal ceases to be an Arbitral Tribunal with
respect to such claim and becomes functus officio; and
(iii) NBCC Ltd. Vs. J.G. Engineering Pvt. Ltd. (2010) 2 SCC
385 in support of the proposition that an Arbitrator has no
authority to confer jurisdiction on himself once his mandate
has terminated.
12. The counsel for the appellant has along with the appeal paper book
filed a compilation of judgments but which were neither referred to
during the hearing nor relied upon except for N. Jayalaxmi Vs. R.
Veeraswamy, 2004 (1) Arb. LR 31 (AP) where a Single Judge of the
Andhra Pradesh High Court held a writ petition to be not maintainable
against the order of Arbitrator.
13. The matter having been dealt with by us exhaustively in Awasthi
Construction Company, we deem it appropriate to set out here in below
our reasoning from the said judgment only:
"8. We have also drawn the attention of the counsel for the appellant to the judgment of the Supreme Court in S.B.P. & Co. vs. Patel Engineering Ltd. (2005) 8 SCC 618 in paragraphs 45 and 46 whereof it has been held as under:
"45. It is seen that some High Courts have proceeded on the basis that any order passed by an arbitral tribunal during arbitration, would be capable of being
challenged under Article 226 or 227 of the Constitution. We see no warrant for such an approach. Section 37 makes certain orders of the arbitral tribunal appealable. Under Section 34, the aggrieved party has an avenue for ventilating his grievances against the award including any in-between orders that might have been passed by the arbitral tribunal acting under Section 16 of the Act. The party aggrieved by any order of the arbitral tribunal, unless has a right of appeal under Section 37 of the Act, has to wait until the award is passed by the Tribunal. This appears to be the scheme of the Act. The arbitral tribunal is after all, the creature of a contract between the parties, the arbitration agreement, even though if the occasion arises, the Chief Justice may constitute it based on the contract between the parties. But that would not alter the status of the arbitral tribunal. It will still be a forum chosen by the parties by agreement. We, therefore, disapprove of the stand adopted by some of the High Courts that any order passed by the arbitral tribunal is capable of being corrected by the High Court under Article 226 or 227 of the Constitution. Such an intervention by the High Courts is not permissible.
46. The object of minimizing judicial intervention while the matter is in the process of being arbitrated
upon, will certainly be defeated if the High Court could be approached under Article 227 or under Article 226 of the Constitution against every order made by the arbitral tribunal. Therefore, it is necessary to indicate that once the arbitration has commenced in the arbitral tribunal, parties have to wait until the award is pronounced unless, of course, a right of appeal is available to them under Section 37 of the Act even at an earlier stage."
In view of the aforesaid dicta of the Supreme Court, the doubts expressed by the learned Single Judge as to the very maintainability of the writ petition against the order of the Arbitral Tribunal are well placed.
9. As far as the judgment of the High Court of Patna relied upon by the appellant is concerned, the same merely follows the judgment of a Single Judge of the Bombay High Court in Anuptech Equipments Private Ltd. v. Ganpati Co-operative Housing Society Ltd. AIR 1999 Bombay 219. The reasoning which prevailed with the Bombay High Court, can be analyzed as under:
A. That the Act uses three different expressions i.e. arbitral award, order and decision, with remedies thereagainst provided in Section 11(7), Section 13(3), Section 14(2), Section 16(5), Section 34 and Section 37(2).
B. No remedy had been provided against certain orders of the arbitral tribunal and one instance whereof was an order under Section 25(a) of the Act.
C. Section 5 of the Act prohibits intervention in arbitral process, ruling out approaching the Civil Courts against such orders.
D. The remedy under Section 34 against such order is also not available, being available only against an award or an interim award.
E. That for an order to be an award, it must be akin to a decree.
F. An order under Section 25(a) terminating the proceedings for default in filing a statement of claim could not be treated as an award.
G. That if such orders were to be read as an award, it would create an anomaly inasmuch as termination can happen under Section 32(2) or under Section 16 also and remedy of appeal is provided whereagainst, indicating that order of termination of proceeding is different from an award.
H. That while under Section 31, an award is required to state reasons, an order under Section 25(a) may be without any reason.
I. Finding no remedy available against such an order, it was held that the jurisdiction under Article 226 available against any person or authority could be invoked against an order under Section 25(a) of the Act.
10. Though the Patna High Court in Senbo Engineering Ltd. (supra) merely followed the Bombay High Court in holding the writ petition to be maintainable but also examined, whether the arbitral tribunal has the power and authority to recall its earlier order terminating the proceedings and following the judgments holding the Adjudicator under the Industrial Disputes Act, 1947 to be having such powers, held that the arbitral tribunal has the power of procedural review and authority to recall, on sufficient cause being shown, an order terminating the proceedings under Section 25(a).
12. We may also notice that the same learned Judge who sitting in Bombay High Court had pronounced the judgment in Anuptech Equipments Private Ltd., sitting as the Chief Justice of High Court of Allahabad, in S.K. Associates v. Indian Farmer and Fertilizers Cooperative Ltd.
MANU/UP/2357/2010, reiterated that an arbitral tribunal would be such a „person‟ to whom a writ could go under Article 226 of the Constitution of India and that due to the non availability of a remedy to an aggrieved person, held the remedy of Article 226 to be available. Though the observations aforesaid of the Supreme Court in S.B.P. & Co. (supra) were
noted but were held to not apply to termination of proceedings under Section 25(a). It was further held that, termination of proceedings if does not result in an award, though cannot give rise to a challenge under Section 34 but if the claim is within limitation it is open to a party to apply afresh.
13. Notice may also be taken of the dicta of another Division Bench of the Bombay High Court in Rashtriya Chemical Fertilizers Ltd. v. J.S. Ocean Liner Pte. Ltd. MANU/MH/0355/2010 though holding the writ remedy to be available, but to be confined to minimum and to be exercised in very exceptional and deserving cases.
14. The High Courts of Bombay, Allahabad and Patna have held the writ remedy to be available only for the reason of no other remedy being available to a party aggrieved from an order under Section 25(a). The Patna High Court however held that, notwithstanding the arbitral proceedings having been closed, the remedy of approaching the arbitral tribunal is available and further held the arbitral tribunal, upon being satisfied with the sufficiency of the cause for default given, is empowered to set aside the dismissal in default. It was however not considered that if such remedy of approaching the arbitral tribunal is available, the writ remedy could not be justified on the ground of „no remedy‟.
15. The first question which thus according to us needs to be answered is, whether the remedy of approaching the arbitral tribunal for review/recall of termination of proceedings is available, inasmuch as the only consideration which has prevailed in the judgements aforesaid for holding the writ remedy to be available is that a party cannot be left remediless. If the remedy of approaching the arbitral tribunal is available, the said reasoning would disappear.
16. Though the remedy of review has in State of Arunachal Pradesh v. Damani Construction Co. (2007) 10 SCC 742 been held to be not available to an arbitral tribunal and it is otherwise a settled principle that the power of review is not an inherent power and must be conferred by law either expressly or by implication (and of which there is no indication in the Arbitration Act) but the Supreme Court in Grindlays Bank Ltd. v. CGIT 1980 Supp SCC 420 followed in Kapra Mazdoor Ekta Union v. Birla Cotton Spg. And Wvg. Mills Ltd. (2005) 13 SCC 777 though in the context of Industrial Adjudicator, carved out a difference between a procedural review and a review on merits. It was held that procedural review is inherent or implied in a Court or a Tribunal, to set aside a palpably erroneous order passed by it under a misapprehension. On the contrary, a review on merits is for correction of error of law apparent on the face of the record. The law that there is no power to review unless the statute specifically provides for it,
was held to be applicable to review on merits and not to a review sought due to a procedural defect. It was held that such procedural defect or inadvertent error must be corrected ex debito justitiae to prevent the abuse of process and such power inheres in every Court or Tribunal. Cases where a decision is rendered by the Court or a quasi judicial authority without notice to the opposite party or under a mistaken impression that notice had been served upon the opposite party were held to be falling in the category where the power of procedural review may be invoked. It was held that the party seeking such review has to establish that the procedure followed by the Court or the quasi-judicial authority suffered from such illegality that it vitiated the proceedings and invalidated the order made therein inasmuch as the opportunity of hearing was denied without the fault of that party. The Supreme Court held that in such cases the matter has to be re-heard in accordance with the law without going into the merits of the order passed and the order is liable to be recalled and reviewed not because it is erroneous but because it was passed in a proceeding which was itself vitiated by an error of procedure or mistake. It was yet further held that once it is established that the party was prevented from appearing at the hearing due to sufficient cause, the matter must be re-heard and decided again. It is important to at this stage highlight that the Supreme Court in Damani Construction Co. (supra) was concerned with review
of an award and which power of "review on merit" was held to be not vested in the arbitral tribunal.
17. We may in this regard also notice that the legislature, in Section 25, has not provided for termination of proceedings automatically on default by a party but has vested the discretion in the arbitral tribunal to, on sufficient cause being shown condone such default. We are of the view that no distinction ought to be drawn between showing such sufficient cause before the proceedings are terminated and after the proceedings are terminated. If the arbitral tribunal is empowered to condone default on sufficient cause being shown, it maters not when the same is shown. It may well nigh be possible that the sufficient cause itself is such which prevented the party concerned from showing it before the proceedings terminated. It would be a pedantic reading of the provision to hold that the arbitral tribunal in such cases also stands denuded. Once the legislature has vested the arbitral tribunal with such power, an order of termination cannot be allowed to come in the way of exercise thereof.
18. There is another reason for us to hold so. The emphasis of the Arbitration Act is to provide an alternative dispute resolution mechanism. The provisions of the Act ought to be interpreted in a manner that would make such adjudication effective and not in a manner that would make arbitration proceedings cumbersome. A view that the arbitral tribunal is
precluded, even where sufficient cause exists, from reviving the arbitral proceedings and the only remedy available to a party is a writ petition and which remedy is available only in the High Court often situated at a distance from the place where the parties are located, would be a deterrent to arbitration. It is also worth mentioning that Section 19(2) of the Act permits the parties to agree on the procedure to be followed by the arbitral tribunal. The parties may, while so laying down the procedure, provide for the remedy of review/revival of arbitral proceedings and which agreement would be binding on the arbitral tribunal. If the arbitral tribunal in such a situation would be empowered to, on sufficient cause being shown, revive the arbitral proceedings, we see no reason to, in the absence of such an agreement hold the arbitral tribunal to be not empowered to do so. If it were to be held that such power of review/recall is not available to an arbitral tribunal, the arbitral tribunal would not be competent to set aside an order under Section 25(b) also, compelling the respondent against whom proceedings have been continued, to file a writ petition, making the continuation of proceedings before the arbitral tribunal a useless exercise.
19. Before parting with the said line of reasoning, the consequences of the arbitral tribunal entertaining such procedural review may also be discussed. If the Arbitral Tribunal finds sufficient cause and restores the arbitral
proceedings, the challenge to such order of restoration would lie along with challenge to the award itself if against such aggrieved party. However if the arbitral tribunal does not accept as sufficient, the cause furnished for default, the arbitral tribunal would necessarily give reasons therefor within the meaning of Section 31 and such order of the Arbitral Tribunal would definitely constitute an award remedy whereagainst would be available under Section 34 of the Act. The definition in Section 2(1)(c) of the Act of an "arbitral award" is an inclusive one i.e. of the same including an interim award; else an arbitration award is not defined. However, sub-Section (1) of Section 32 provides for termination of arbitral proceedings either by an arbitral award or by an order of the arbitral tribunal under sub-Section (2) of Section 32. An order of dismissal of an application for review/recall of an order under Section 25(a) does not fall under any of the clauses in sub- Section (2) of Section 32. The same thus has to necessarily fall within the meaning of award.
20. We are further of the view that the proceedings under the Arbitration Act cannot at all times be viewed through the prism of CPC. The Act equates the award to a „decree‟ only for the purposes of the enforcement thereof under Section 36 and our concepts and terminology of a suit cannot otherwise be applied to arbitration proceedings. The Supreme Court in Paramjeet Singh Patheja v. ICDS Ltd. (2006) 13 SCC 322
held that the legal fiction of equating the award to a decree is for the limited purpose of enforcement and not intended to make an award a decree for all purposes. Ordinarily even the default termination order under Section 25(a) would be an award, with the remedy however available to the party of approaching the arbitral tribunal with sufficient cause for setting aside of the default termination order. We may in this regard notice that Section 34 allows an arbitral award to be set aside when a party was under some incapacity or when proper notice of the arbitral proceedings was not served or when the party was otherwise unable to present his case. The said grounds for setting aside would be invoked only if orders as under Section 25(a) were to be an award and there would have been no occasion for the legislature to provide such grounds under Section 34 if default orders were not to be an award. The same also follows from sub-Section (4) of Section 34 whereunder, upon challenge under Section 34 being made to such termination, the Court has been empowered to relegate the parties to the arbitral tribunal. We see no reason to not hold an order under Section 25(a) to be an award merely because the remedy of appeal against orders of terminations under Section 16(2) & (3) has been provided. Further, the order under Section 25(a), stating default on the part of the party, would satisfy the requirement of the award to contain reasons. Moreover, merely because the arbitral tribunal fails to give any
reasons cannot be a ground for making its orders unassailable under Section 34.
21. It cannot be lost sight of that though in the present case one of the contracting parties is Government but it may not always be so. The law of arbitration in the Act is the same, whether the contracting parties are Government/State within the meaning of Article 12 of the Constitution of India or private parties. What has been held by the Bombay, Patna and the Allahabad High Courts would equally apply to arbitration between the private parties and would tantamount to the jurisdiction under Article 226 being invoked against such private arbitrators and the parties. We are in the present state of affairs not prepared to hold so especially when in our view the remedy within the Act is available. In this regard it may be noticed that the Madras High Court in Mangayarkarasi Apparels P. Ltd. v. Sundaram Finance Ltd.
MANU/TN/0504/2002 has disagreed with Anuptech Equipments Private Ltd. and held that the arbitral tribunal is not "other authority" within the meaning of Article 226 and writ remedy against the orders of the arbitral tribunal is not available."
14. We reiterate the same reasoning and owing whereto, we are unable
to agree with the reasoning given by the learned Single Judge in the
impugned judgment.
15. The counsel for the respondent has also contended that the question
of limitation vis-à-vis the claims of the appellant would arise. We are
however not concerned with the same and the said aspect has to be gone
into by the respondent no.2 Arbitrator.
16. Once it is held that the writ petition itself was not maintainable, the
question of going into the merits of the order dated 02.06.2003 of the
respondent no.2 Arbitrator does not arise. However for the sake of
completeness, we may mention that the respondent no.2 Arbitrator having
in the recall order dated 02.06.2003 recorded that he was satisfied with
the reasons given by the appellant for being unable to file the Statement
of Claim within the time granted by the respondent no.2 Arbitrator and
having in the exercise of discretion vested in him recalled the order
holding the right of the appellant to file the Statement of Claim having
been lost, no case for interference with such decision arrived at by the by
the Arbitrator or the discretion exercised by the Arbitrator especially in
jurisdiction under Article 226 of the Constitution of India does not arise.
17. We accordingly allow this appeal and set aside the judgment of the
Single Judge. Axiomatically, the interim order in force of stay of
arbitration proceedings stands vacated. We request the respondent no.2
Arbitrator to now take up the arbitration proceedings which have been
stalled as aforesaid, expeditiously. However in the facts, no costs.
RAJIV SAHAI ENDLAW, J
CHIEF JUSTICE APRIL 29, 2013 „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!