Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ashok Kalra vs Praveen Jain & Anr
2013 Latest Caselaw 3767 Del

Citation : 2013 Latest Caselaw 3767 Del
Judgement Date : 27 August, 2013

Delhi High Court
Ashok Kalra vs Praveen Jain & Anr on 27 August, 2013
Author: Rajiv Sahai Endlaw
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

                                         Date of decision: 27th August, 2013.

+                     RFA 410/2012 & CM No.20988/2012 (for stay)

       ASHOK KALRA                                               ..... Appellant
                              Through:   Mr. V.M. Issar, Adv.

                                    Versus

       M/S. AKASH PAPER BOARD PVT LTD & ANR ....Respondents
                    Through: Mr. V.C. Sharma, Adv.

                                         AND

+              RFA 434/2012 & CM No.21070/2012 (for stay)

       ASHOK KALRA                                               ..... Appellant
                              Through:   Mr. V.M. Issar, Adv.

                                    Versus

    PRAVEEN JAIN & ANR                       ..... Respondents
                  Through: Mr. V.C. Sharma, Adv.
CORAM:
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW

RAJIV SAHAI ENDLAW, J.

1. These appeals under Section 96 of the Civil Procedure Code (CPC),

1908 impugn the judgment and decree dated 11 th July, 2012 of the Court of

Additional District Judge (Central)-01, Tis Hazari Court, Delhi of dismissal

of Suits No.241/2011 & 217/2011 respectively filed by the

appellant/plaintiff pursuant to the order of rejection of the plaints filed in the

said suits.

2. RFA No.434/2012 was listed subject to the office objection as to the

court fees paid thereon.

3. Notice of the appeals was issued. Vide order dated 10 th July, 2013 the

appeals were admitted for hearing and subject to the deposit by the

appellant/plaintiff of the entire balance decretal amount before the

Executing Court within one month therefrom, the arrest of the

appellant/plaintiff in execution of the arbitration awards challenged in the

suits from which these appeals arise was stayed and the Trial Court records

requisitioned. The counsel for the appellant/plaintiff on that date also

undertook to make up the deficiency in court fees in RFA No.434/2012 and

the appeals were posted for hearing for today.

4. The counsel for the appellant/plaintiff states that the entire decretal

amount under the awards challenged in the suits has been deposited in the

Execution Court.

5. The counsel for the respondents/defendants states that he has not

verified the position.

6. The appellant/appellant has however not made up the deficiency in

court fees in RFA No.434/2012. The said aspect will be dealt with later and

the counsels have been heard on the appeals.

7. The suits from which these appeals arise were instituted by the

appellant/plaintiff pleading:

(i) that the appellant/plaintiff had been purchasing goods from the

respondent No.1 in each of the appeals namely M/s. Akash Paper

Board Pvt. Ltd. and Mr. Praveen Jain, proprietor of M/s. Akash Paper

Agencies since the year 1999-2000, but the appellant/plaintiff

realising that the said respondents/defendants were not sending the

material as per the specifications and that the material sent was of low

quality, ceased his dealings with the respondents /defendants No.1 in

the end of the year 2005;

(ii) that the respondents/defendants No.1 in each case however

fraudulently and falsely set up a claim of Rs.4,97,593/-0 and

Rs.4,12,890/- respectively against the appellant/plaintiff before the

respondent No.2 Arbitrator Mr. Ram Bhaj Mittal on the basis of

bogus and fabricated invoices when the appellant/plaintiff had not

made any purchases thereunder;

(iii) that the respondents/defendants No.1 had in the said fabricated

invoices printed a clause that in case of disputes, the matter will be

referred to Paper Merchant Association (Regd.), Delhi of which the

respondents /defendants No.1 were a member, for arbitration;

(iv) that invoking the said printed arbitration clause and without

issuing any prior notice to the appellant/plaintiff, the claims were

filed by the respondents/defendants No.1 before the respondent No.2

Arbitrator;

(v) that the respondents/defendants No.1 intentionally gave

incorrect address of the appellant/plaintiff in the arbitration

proceedings and thus no notice thereof was received by the

appellant/plaintiff;

(vi) that the appellant/plaintiff however upon being telephonically

informed of the said arbitration, filed a written statement before the

respondent No.2 Arbitrator contesting the claims of the respondents

/defendants No.1 and also denying the existence of any arbitration

clause;

(vii) that the respondent No.2 Arbitrator however hastily passed

awards dated 20th October, 2008 in both the cases, for Rs.3,79,498/-

and Rs.4,70,113/- respectively against the appellant/plaintiff;

(viii) that the said awards were never served upon the

appellant/plaintiff as the same were also sent at the wrong address as

given by the respondents /defendants No.1 in their statements of

claim;

(ix) that only when in the last week of March, 2009, some

employees of the respondents/defendants No.1 approached the

appellant/plaintiff for payment of the awarded amount, did the

appellant/plaintiff come to know of the awards and thereafter applied

for and obtained copies of the awards and preferred suits, being CSs

No.65/2009 & 66/2009 under Section 34 of the Arbitration and

Conciliation Act, 1996 challenging the said awards;

(x) that the said suits challenging the awards preferred by the

appellant/plaintiff were however dismissed as time barred vide

common order dated 30 th September, 2010 of the Additional District

Judge, Central-10;

(xi) that FAOs No.23/2011 & 24/2011 preferred by the

appellant/plaintiff thereagainst to this Court were also dismissed;

(xii) that the appellant/plaintiff filed Special Leave Petition (SLP)

Civil Nos.20264/2011 & 20265/2011 thereagainst but which were

also dismissed vide order dated 16th September, 2011 of the Supreme

Court;

(xiii) that the main objection of the appellant/plaintiff that there was

no arbitration agreement as the invoices containing the arbitration

clause were false and fabricated, thus remained to be adjudicated on

merits;

(xiv) that there was no arbitration agreement between the

appellant/plaintiff and the respondents/defendants No.1 within the

meaning of Sections 7 & 8 of the Arbitration Act; thus the awards in

pursuance to a non-existence of arbitration clause were fraudulent and

of no avail; the said facts remained to be adjudicated in the Section 34

Arbitration Act proceedings and appeals arising from orders

thereagainst.

8. The appellant/plaintiff in the suits aforesaid sought the reliefs of, (a)

declaration that the arbitration awards were illegal, unlawful and without

jurisdiction and a nullity and of cancellation thereof; and, (b) permanent

injunction restraining the respondents from executing the decree passed on

the basis of the said arbitration awards.

9. The respondents/defendants No.1 contested the suits from which

these appeals arise by filing written statements and also filed applications

under Order 7 Rule 11 of CPC and to which replies were filed by the

appellant/plaintiff.

10. I may at this stage state that the appellant/plaintiff had valued the

suits from which these appeals arise, for the relief of declaration at Rs.200/-

for the purposes of court fees and at Rs.3,79,498/- and Rs.4,70,113/-

respectively for the purposes of jurisdiction and at Rs.130/- for the purposes

of court fees and jurisdiction for the relief of injunction. Though the

respondents/defendants No.1 neither in the written statement nor in the

application under Order 7 Rule 11 of the CPC appear to have taken any

objection in this regard, but in my view the said valuation by the

appellant/plaintiff was erroneous. The valuation for the relief of

declaration, for the purposes of court fees and jurisdiction is to be the same

and if the appellant/plaintiff desired to fix the value for relief of declaration

for the purposes of court fees at Rs.200/-, the valuation for the purposes of

jurisdiction ought to have been the same and in which case the suits should

have been tried by the Court of minimum pecuniary jurisdiction i.e. by the

Court of the Civil Judge, Delhi. If the appellant/plaintiff desired the suits to

be tried by the Additional District Judge (ADJ) as they have been, the

appellant/plaintiff ought to have valued the suits for the purposes of court

fees also at Rs.3,79,498/- and Rs.4,70,113/- respectively and paid court fees

thereon. (See Section 8 of the Suits Valuation Act, 1887 r/w Section 7(iv) of

The Court Fees Act, 1870)

11. Be that as it may, since the ADJ has not rejected the plaints on this

ground, though notice of these appeals were issued subject to objection as to

the court fees, I am proceeding to decide the appeals on merits without

calling upon the appellant/plaintiff to make up the deficiency in court fees.

12. The learned ADJ in the order rejecting the plaints has

observed/found/held:

(a) that the Arbitration Act has been enacted as a special statute to

deal with commercial arbitration and the matters connected therewith;

it is a self contained statute;

(b) that Section 5 of the Arbitration Act bars intervention by any

judicial authority, except where so provided in the Act;

(c) that Sections 12 & 13 of the Act provide for the grounds of

challenge to the jurisdiction of the Arbitrator and the procedure

therefor;

(d) that Section 4 thereof provides for waiver of the rights;

(e) that Section 34 thereof provides for the challenge to the

arbitration award;

(f) that the intention of the Legislature in providing special

mechanism under the Act is very well reflected in Section 5 of the

Act;

(g) that it is settled law that a special statute prevails over the

general statute and if a statute provides for a particular thing to be

done in a particular manner, it must be done in that manner only and

all other ways are forbidden;

(h) that considering the scheme of the Arbitration Act vis-a-vis

Section 9 of the CPC, it is clear that the Legislature's intent was to

give finality to arbitration proceedings;

(i) that the appellant/plaintiff had availed his remedies as provided

under the Arbitration Act, till the last resort and had thereafter

engineered the lis in the form of the suits to open another round of

litigation--this was an abuse of the process of the Court and an

attempt to make the court of the ADJ sit over the judgment of the

higher Courts;

(j) that it is the duty of the Court to put an end to frivolous

litigation and finding the suits filed by the appellant/plaintiff to be

falling in the said category, the plaint in the suits were rejected under

Order 7 Rule 11 of the CPC.

13. The counsel for the appellant has argued that the grounds on which

the plaint in the suits filed by the appellant/plaintiff have been rejected were

not even urged by the respondents/defendants No.1 in their written

statement or in the application under Order 7 Rule 11 of the CPC.

14. Even though the aforesaid contention is found to be correct and the

counsel for the respondents today also has not urged any of these grounds

and his argument has been that after the awards have been upheld till the

Supreme Court, a second round of litigation cannot be started, however the

fact remains that the Court is not debarred from on its own, if finding a

claim in suit to be barred by any law, to reject the same and to not keep the

same pending merely for the reason of the respondents/defendants/opposite

parties having not taken any objection to the said effect. This Court in these

appeals is now concerned only with the correctness of the reasoning given

by the learned ADJ while rejecting the plaints.

15. The crux of the arguments of the counsel for the appellant/plaintiff is

that a fraud has been played by the respondents/defendants No.1 by

engineering a situation in which the appellant/plaintiff has been deprived of

being heard on merits by any judicial authority. It is contended that though

the appellant/plaintiff in challenge to the awards went till the Supreme

Court, the only matter for consideration at each of the three successive

stages was whether the challenge to the awards was within time or not. It is

contended that in view of the proviso to Section 34(3) of the Act limiting

the time for preferring the objections and the respondents/defendants on

merits having engineered the situation to ensure that the appellant/plaintiff

learnt of the awards after such time, the appellant/plaintiff has been

deprived of having his objections/challenge to the awards considered on

merits.

16. The argument appears to be that fraud vitiates everything and the

conduct of the respondents/defendants No.1 is fraudulent and the Civil

Court has remedy therefor. It is contended that Section 5 of the Arbitration

Act does not bar the jurisdiction of the Civil Court and in the absence of any

specific bar, the Civil Court would have jurisdiction. Reliance in this regard

is placed on Sahebgouda Vs. Ogeppa AIR 2003 SC 2743 and Ram Kanya

Bai Vs. Jagdish AIR 2011 SC 3258.

17. Comparison of the language of Section 5 of the Act is also made with

the language of Section 32 of the old Arbitration Act of the year 1940 to

show that the same specifically barred jurisdiction of a Civil Court in the

matter of existence, effect or validity of an arbitration agreement or an

award. It is contended that in comparison, Section 5 only bars intervention

and where it is the case that fraud has been practiced, the substantive rights

of the appellant/plaintiff under Section 9 of the CPC to approach the Civil

Court have not been barred/closed.

18. The arguments, though attractive, lack in merit. The

appellant/plaintiff in the present case admittedly participated in the

arbitration proceedings. Not only so, the appellant/plaintiff also challenged

the awards made in the said arbitration proceedings. Section 34(3) of the

Arbitration Act provides for the period of three months from the date of

receipt of the arbitral award for challenging the same and the proviso thereto

empowers the Court to, if satisfied that the person making such challenge

was prevented by sufficient cause from making the challenge within the said

period of three months, permit making the same within a further period of

30 days. It was thus open to the appellant/plaintiff to in the proceedings

under Section 34 of the Arbitration Act establish that the appellant/plaintiff

had received the arbitral awards within three months or maximum four

months prior to making the challenge. The language of Section 34(3) of the

Act does not make the period of limitation provided therein to commence

running from the date of making of the award. What is receipt of the award

by the party to the arbitration is also no longer res integra and has been

exhaustively dealt with in Union of India Vs. Tecco Trichy Engineers &

Contractors (2005) 4 SCC 239, Kailash Rani Dang Vs. Rakesh Bala Aneja

(2009) 1 SCC 732, State of Maharashtra Vs. A.R.K. Builders Private Ltd.

(2011) 4 SCC 616 and Banarsi Krishna Committee Vs. Karmyogi Shelters

Private Ltd. (2012) 9 SCC 496. Thus, if there were any merit in the

contention of the appellant/plaintiff that the respondents/defendants No.1

had mischievously created circumstances for the appellant/plaintiff to have

not received the awards, it was for the appellant/plaintiff to prove and

establish so in the Section 34 Arbitration Act proceedings and had the

appellant/plaintiff succeeded in doing so, the objections/challenge under

Section 34 of the Act would have been entertained and which permits a

challenge on the ground of non-existence of the arbitration agreement. The

dismissal of the applications filed by the appellant/plaintiff under Section 34

of the Arbitration Act and the confirmation of the said order by this Court as

well as by the Supreme Court shows that the appellant/plaintiff has not been

able to establish that it had received the arbitral awards within three or four

months prior to making of the applications under Section 34 of the

Arbitration Act. The appellant/plaintiff cannot have a second round by way

of a suit in this regard. The fraud in serving the award now alleged, ought

to have been established in the Section 34 proceedings and the judgments

therein on the premise that the appellant/plaintiff had been served with the

awards and had not preferred objections thereto within the prescribed time,

bind the appellant/plaintiff and cannot be re-opened in the suits from which

these appeals arise.

19. As far as the bar to the jurisdiction of the Civil Court is concerned,

need is not felt to elaborate as the Supreme Court as far back as on 21st

March, 2001 in a short judgment i.e. Kvaerner Cementation India Ltd. Vs.

Bajranglal Agarwal (2012) 5 SCC 214 held as under:

"1. These special leave applications are directed against an order of a learned Single Judge of Bombay High Court refusing to interfere with an order of the Civil Court vacating an interim order of injunction granted by it earlier. The suit in question had been filed for a declaration that there does not exist any arbitration clause and as such the arbitral proceedings are without jurisdiction. The learned Single Judge of Bombay High Court came to hold that in view of Section 5 of the Arbitration and Conciliation Act, 1996 read with Section 16 thereof since the arbitral Tribunal has the power and jurisdiction to make rule on its own jurisdiction, the Civil Court would not pass any injunction against an arbitral proceeding.

2. Mr. Dave, the learned Senior Counsel appearing for the petitioner contends that the jurisdiction of the civil Court need not be inferentially held to be ousted unless any statute on the face of it excludes the same and judged from that angle when a party assails the existence of an arbitration agreement, which would confer jurisdiction on an arbitral Tribunal, the Court committed error in not granting an order of injunction. There cannot be any dispute that in the absence of any arbitration clause in the agreement, no dispute could be referred for arbitration to an arbitral Tribunal. But, bearing in mind the very object with which the Arbitration and Conciliation Act, 1996 has been enacted and the provisions thereof contained in Section 16 conferring the power on the arbitral Tribunal to rule on its own jurisdiction including ruling on any objection with respect to existence or validity of the arbitration agreement, we have no doubt in our mind that the Civil Court cannot have jurisdiction to go into that question. A bare reading of Section 16 makes it explicitly clear that the arbitral Tribunal has the power to' rule on its own jurisdiction even when any objection with respect to existence or validity of the arbitration agreement is raised and a conjoint reading of Sub-section (2), (4) and (6) of Section 16 would make it clear that such a decision would be amenable to be assailed within the ambit of Section 34 of the Act. In this view of the matter, we see no infirmity with the impugned order so as to be interfered with by this Court. The petitioner who is a party to the arbitral proceedings may raise the question of jurisdiction of the Arbitrator as well as the objection on the ground of non- existence of any arbitration agreement in the so-called dispute in question and such an objection being raised, the Arbitrator would do well in disposing of the same as a preliminary issue so that it may not be necessary to go into the entire gamut of arbitration proceedings."

This Court following the same in Roshan Lal Gupta Vs. Parasram

Holdings Pvt. Ltd. 157 (2009) DLT 712 and Spentex Industries Ltd. Vs.

Dunavant SA MANU/DE/4166/2009 held the suits as the present one to be

not maintainable. The appeal preferred in Spentex Industries Ltd. (supra)

was dismissed vide judgment dated 29th October, 2009 in RFA No.69/2009.

20. I am therefore unable to find any error in the order of the learned ADJ

of holding the suits from which these appeals arise to be not maintainable

and rejecting the plaints therein.

21. The appeals are resultantly dismissed; however for the reason of the

respondent No.1/defendant having not taken the plea on which the rejection

has been ordered, no order as to costs.

22. In view of the dismissal of the appeals, the earlier order dated 10th

July, 2013 to the effect that the amount deposited by the appellant/plaintiff

be not released to the respondents, stands vacated.

Decree sheet be drawn up.

RAJIV SAHAI ENDLAW, J.

AUGUST 27, 2013 bs

 
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