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

Union Of India vs M/S. Jain Steel Industries & Ors.
2014 Latest Caselaw 1919 Del

Citation : 2014 Latest Caselaw 1919 Del
Judgement Date : 16 April, 2014

Delhi High Court
Union Of India vs M/S. Jain Steel Industries & Ors. on 16 April, 2014
Author: Valmiki J. Mehta
*            IN THE HIGH COURT OF DELHI AT NEW DELHI

+                         FAO No.367/2013

%                                                          16th April, 2014

UNION OF INDIA                                        ....Appellant
                          Through:       Mr. Jagjit Singh, Advocate.



                          VERSUS


M/S. JAIN STEEL INDUSTRIES & ORS.              ...... Respondents

Through: Mr. Shiv Khorana, Advocate.

CORAM:

HON'BLE MR. JUSTICE VALMIKI J.MEHTA

To be referred to the Reporter or not?

VALMIKI J. MEHTA, J (ORAL)

1. This first appeal is filed under Section 37 of the Arbitration &

Conciliation Act, 1996 (hereinafter referred to as 'the Act') impugning the

judgment of the court below dated 30.4.2013 by which the objections filed

by the appellant/claimant under Section 34 of the Act against the Award

dated 28.9.2010 have been dismissed. By the Award dated 28.9.2010, the

claims of the appellant/purchaser/Railways were dismissed on account of the

claim of enhanced quantities of + 30% was raised in violation of the circular

of the appellant dated 13.4.2006.

2. The facts of the case are that the appellant placed a purchase

order dated 19.2.2003 upon the respondent for supply of 2420 MT of item

no.1 ISBH and 1760 MT of item no.2 ISBH. These items are steel items

which are manufactured by the respondents and are used by the Railways.

The original quantity of item no.1 was increased from 2420 MT to 2840 MT

and of item no.2 from 1760 MT to 2060 MT vide first amendment issued by

the appellant dated 3.4.2003. By the amendment dated 3.4.2003 besides

increasing the quantity the delivery period was also extended upto

30.11.2003. Respondent completed the supply of enhanced quantities within

the extended delivery period. At this stage, the appellant once again as per

the additional clause entitling increase of the quantity to be supplied + 30%,

increased the quantity of item no.1 to 3692 MT and to 2288 MT for item

no.2. This second amendment was brought about by the amendment letter

M.A dated 6.11.2003 and delivery period was re-fixed upto 29.2.2004.

Since the increased quantity ordered vide M.A dated 6.11.2003 exceeded the

prescribed contractual limit of + 30% for item no.1, the respondent protested

by means of its letter dated 20.11.2003. The appellant/purchaser/Railways

thereafter reduced the quantity upto 30% limit vide M.A dated 6.5.2004.

The respondents however did not agree to comply with the amended

purchase order resulting into arising of disputes and consequently the

initiation of arbitration proceedings resulting in the impugned Award dated

28.9.2010.

3. By the Award, the arbitrator has rejected the claims of the

appellant/claimant/Railways on the ground that the amendments dated

6.11.2003 and 6.5.2004 are neither contractually nor legally tenable in view

of the appellant's letter/circular dated 13.4.2006. This letter dated 13.4.2006

of the appellant reads as under:-

"No.93/RS(G)/779/5 Pt.II New Delhi, dt:13-04-2006 The General Manager All Indian Railways & Production Units.

Metro Railway, Kolkata.

Railway Electrification, Allahabad.

The General Manager (Const.), N.F. Railway, Guwahati. CAO/Diesel Loco Modernisation Works, Patiala. CAO/COFMOW, Rly. Officers Complex, Tilak Bridge, New Delhi. CAO/MTP, Mumbai, Chennai, Kolkata & Delhi. The Managing Director, Mumbai Railway Vikas Corporation, 2nd Floor, Churchgate Station Building, Mumbai-400 020. The Managing Director, Konkan Railway Corporation Ltd., Raigad Bhavan, 8th floor, Sector-II, CBD, Belapur, Navi Mumbai-400 614. The Director General, RDSO, Lucknow.

Sub: IRS Conditions of Contract-Inclusion of Option Clause therein.

Attention is invited to Board's letter No.78/RS(G)/777/1 dt. 31.-12- 1979, wherein it had been laid down that the Clause 704 of Appendix III to the Indian Railway Code for the Stores Department (increase or decrease of quantities) may be deleted. However, in respect of purchase or value of more than Rs.5 lakhs per tender a suitable option clause on the same lines may be incorporated as a special condition to the Tender, wherever considered necessary. Subsequently the monetary limit of Tender/Contract for incorporating option clause was revised from Rs.5 lakhs to Rs.10 lakhs, vide Board's letter No.93/RS(G)/779/5 dt.06-09-1993.

The matter regarding option clause again came up for discussing during 61st Periodical Conference of the Controllers of Stores of Railways and Pus with Railway Board held on 15 th & 16th June, 2005 at New Delhi. Further, a few irregularities regarding operation of option clause have also been brought to the notice of the Railway Board. In this context, Board after detailed deliberation on the matter has decided that:

(i) The existing instructions are considered as adequate and no further changes in them are considered necessary.

(ii) Quantify variation under option clause against each individual purchase order (even though issued from the same tender) shall not exceed + 30% of the ordered quantity against each purchase order.

(iii) The option clause shall be exercised during the currency of the contract such that the contractor has reasonable time/notice for executing such increase or decrease + 30% option clause can be exercised even if the original ordered quantity is completed before the last date of delivery as clarified vide Board's letter no.2006/RS(G)/779/2 dated 23.03.2006.

This issues with the concurrence of the Finance Dte. of Railway Board.

(Aruna Jain) Dy. Director Rly. Stores (G)-II, Railway Board."

4. The issue in the present case in the arbitration proceedings, as

also in the objections under Section 34 (including the present appeal) is as to

whether the amendments issued by the appellant dated 6.11.2003 and

6.5.2004 are or are not legally and contractually justified.

5(i) I must concede that on a first reading of the Award it appeared

as if the Award was a non-speaking one, however, really the Award cannot

be said to be a non-speaking one when we read the Award as a whole. There

is no legal or prescribed format of an Award, and as long as all the disputes

which arise are stated in the Award alongwith the facts and the reasons are

given in the Award justifying passing of the same, the Award cannot be said

to be a non-speaking one. Language of each arbitrator differs unless and

until the Award is a non-speaking Award in the sense that no reasons can be

culled out from the same showing as to what has led to passing of the

Award, the Award cannot be said to a non-speaking Award. Difficulty in

understanding the Award cannot be equated to the Award being a non-

speaking one.

(ii) In the present case, the Award notes the facts with respect to the

original purchase order with quantities, subsequent three amendments

thereto, extended delivery period thereof, respondent completing the supply

of first amended quantities within the extended delivery period upto

30.11.2003, appellant thereafter wrongly issuing an amendment on

6.11.2003 because the amendment so far as item no.1 exceeded the quantity

of 30% of the original contract, and finally the factum of second amendment

dated 6.5.2004 being issued by the appellant and the fact that respondent

failed to comply with the amended purchase order dated 6.11.2003. The

Award also states that respondent is justified contractually and legally in not

complying with the amended order because the amended order was in

violation of the appellant's circular dated 13.4.2006. Of course, why the

letter/circular of the appellant dated 13.4.2006 is violated is not stated very

clearly in the Award but since the letter/circular dated 13.4.2006 in its

operative portion only contains basically two sub paras being sub paras (ii)

and (iii), really the Award does in effect state that the amendment issued by

the appellant/Railways dated 6.5.2004 is beyond the currency of the contract

or in any case asked the respondent to supply without giving the respondent

reasonable time/notice to execute the order for supply of increased quantity.

6. The court below has accordingly observed in its impugned

judgment as under:-

"15. The impugned award contained the reasons for the decision in brief. The operative part of the award is in fact in a tabular form with the last of the column containing the reasons for the decision. It can thus not be said that the award contains no reason whatsoever. The reasons stated are reproduced below:-

"The claim could not be substantiated due to the fact that enhancement of quantity vitiates the condition of the Purchase Order (Increase or decrease of Quantities) & in terms of Railway Board's

Letter no.93/RS (G)/779/5/Pt.II dated 13.04.2006 (RBS No.5/2006), which reiterates earlier instructions, with respect to quantity & delivery period in the MA issued dated 01.11.03 & 06.05.04 in the said contract.

Hence, MA issued dated 06.11.03 and 06.05.04 are not legally & contractually tenable."

16. The Ld. Arbitrator has thus clarified that the claim could not be substantiated. The Ld. Arbitrator has referred to a letter dated 13.04.2006 of the Railway Board and thus it is apparent that the same constitutes the basis of the decision. A copy of the said letter is placed on the arbitral record. It pertains to the inclusion of the optional clause in respect of purchase of value of more than Rs.5 lacs per tender. The Board's decision in this respect as contained in the said letter, particularly states by exercising the option clause, the variation in quantity cannot exceed + 30% of the ordered quantity. Further that the option clause can be exercised during the currency of the contract such that the contractor has reasonable time/notice for executing the variation even if the original ordered quantity is completed before the last date of delivery.

17. It is thus clear that the optional clause can be exercised subject to certain conditions, viz., firstly, the variation cannot exceed 30% of the quantity and secondly, sufficient time for delivery should be available to the contractor. As per the facts stated by the petitioner, they admittedly varied the quantity beyond the 30% limit. The petitioner is, however, silent on the delivery period. The respondent states that the delivery period expired on 30.09.2003. The same was extended for the limited extended quantity. These facts have not been controverted by the petitioner. The facts narrated in the award clarify that the delivery period was extended to 30.11.2003. Further, that the amendment dated 03.04.2003, the entire quantity of both the items was supplied during the extended delivery period.

18. The petitioner claims to have exercised the optional clause vide its amendment dated 06.11.2003. Even if, for the sake of argument, it is considered that the petitioner exercised its optional clause for the first time vide the said amendment, the delivery period had ended on 30.09.2003 and even the extended delivery period was expiring within days of the said amendment. Further, the amendment dated 06.05.2004

was made after the expiry of even the extended delivery period. It is worth noting even at the cost of repetition, that the petitioner has concealed these facts."

7. I completely agree with the aforesaid observations of the court

below and which clearly show that the arbitrator has passed the impugned

Award dismissing the claims of the appellant/Railways as the amendment of

the contract when finally issued on 6.5.2004 was either beyond the extended

delivery period or in any case there was no reasonable time within the

available delivery period for completing the enhanced supplies.

8. The scope of a court hearing objections under Section 34 is

limited and an Award can only be interfered with if the same is illegal

(Section 28(1)(a)) or against the contractual provisions (Section 28(3)) or

perverse. This is the law as per the judgment of the Supreme Court in the

case of O.N.G.C. Vs. Saw Pipes Ltd., 2003 (5) SCC 705. Courts hearing

objections under Section 34 of the Act do not sit as an appellate court to

substitute its own view for that of the arbitrator once arbitrator has taken one

possible and plausible view. If the scope of hearing objections under

Section 34 is limited then the scope of an appeal against the judgment

hearing the objections has to be further limited.

9. In view of the above, I do not find any illegality or perversity in

the impugned Award and the impugned judgment, and therefore this appeal

is accordingly dismissed, leaving the parties to bear their own costs.

APRIL 16, 2014                                VALMIKI J. MEHTA, J.
Ne





 

 
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