Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Abb India Limited vs Bharat Heavy Electricals Limited
2020 Latest Caselaw 2979 Del

Citation : 2020 Latest Caselaw 2979 Del
Judgement Date : 2 November, 2020

Delhi High Court
Abb India Limited vs Bharat Heavy Electricals Limited on 2 November, 2020
                            $~
                            *     IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                      Reserved on: 16th October,2020
                                                                  Pronounced on: 2nd November,2020

                            +     O.M.P. (T) (COMM.) 48/2020 & I.A. 7876/2020
                                  ABB INDIA LIMITED                     ..... Petitioner
                                                Through: Ms. Mohna M. Lal, Ms. Geetali
                                                Talukdar and Mr. Debasis Modak, Advs.

                                                       versus

                                BHARAT HEAVY ELECTRICALS LIMITED ..... Respondent
                                              Through: Mr. Atul Shanker Mathur,
                                              Mr. Prabal Mehrotra and Mr. Umang
                                              Katariya, Advs.
                            CORAM:
                            HON'BLE MR. JUSTICE C. HARI SHANKAR

                            %                          JUDGMENT


                            1.    This petition, under Section 14(1)(a) of the Arbitration and
                            Conciliation Act, 1996 (hereinafter referred to as "the 1996 Act"),
                            seeks a declaration that the mandate of Mr. A. Muraleedharan,
                            Advocate, who was appointed as sole arbitrator by the respondent, to
                            arbitrate on the disputes between the petitioner and respondent, stands
                            terminated de jure, and also calls on this Court to appoint a substitute
                            arbitrator, to continue with the arbitral proceedings.


                            2.    The issue in controversy is purely legal in nature. No detailed
                            allusion to facts is, therefore, necessary.


Signature Not Verified
Digitally Signed By:SUNIL
SINGH NEGI                  O.M.P. (T) (COMM.) 48/2020                                     Page 1 of 34
Signing Date:02.11.2020
16:29:21
                             3.    In connection with three Letters of Award, dated 4 th November,
                            2009, whereunder work was awarded, to the petitioner by the
                            respondent, disputes arose. Clause 33.1 of the General Commercial
                            Terms and Conditions (hereinafter referred to as "GCC"), governing
                            the relationship between the petitioner and the respondent, provided
                            for resolution of such disputes, and read thus:
                                  "33.1 In the event of any dispute or difference arising out of
                                  the execution of the Order/Contract or the respective rights
                                  and liabilities of the parties or in relation to interpretation of
                                  any provision by the Seller/Contract in any manner touching
                                  upon the Order/Contract, such dispute of difference shall
                                  (except as to any matters, the decision of which is specifically
                                  provided for therein) be referred to the arbitration of the
                                  person appointed by the competent authority of the Purchaser.

                                  Subject as aforesaid, the provisions of the Arbitration and
                                  Conciliation Act, 1996 (India) or statutory modifications or
                                  re-enactments thereof and the rules made thereunder and for
                                  the time being in force shall apply to the arbitration
                                  proceedings under this clause."


                            4.    The Senior Deputy General Manager (hereinafter referred to as
                            "the Senior DGM") in the office of the respondent wrote, on 14th
                            March, 2014, to the Executive Director of the respondent (who was
                            the "competent authority" within the meaning of Clause 33.1 of the
                            GCC), alleging defaults on the petitioner's part, and calling on the
                            Executive Director (hereinafter referred to as "ED") to appoint an
                            arbitrator to adjudicate the claims of the respondent. A copy of the
                            letter was marked to the petitioner, as "counter party". The petitioner,
                            vide response dated 15th March, 2014, denied the allegations. The ED
                            of the respondent, thereupon, appointed Mr. Varinder Pandhi, Ex ED
                            (HEEP) of the respondent as the sole arbitrator, to arbitrate on the
Signature Not Verified
Digitally Signed By:SUNIL
SINGH NEGI                  O.M.P. (T) (COMM.) 48/2020                                           Page 2 of 34
Signing Date:02.11.2020
16:29:21
                             dispute. Mr. Pandhi accepted the assignment, vide letter dated 22nd
                            April, 2014, whereafter Statement of Claim was filed, by the
                            respondent, before Mr. Pandhi on 4th June, 2014, claiming ₹
                            7,38,61,975.43, along with interest, from the petitioner.               The
                            petitioner filed a counterclaim, for ₹ 1,08,42,788/-, along with
                            interest.


                            5.     Proceedings commenced before Mr. Pandhi, and continued, till,
                            vide e-mail dated 2nd May, 2017, Mr. Pandhi circulated, to the
                            petitioner and respondent, "final issues", framed by him. It is alleged
                            that the e-mail did not bear the signatures of Mr. Pandhi.              The
                            petitioner responded, vide e-mail dated 5th May, 2017, addressed to
                            Mr. Pandhi, pointing out that the issues, as agreed between the
                            petitioner and respondent, had not been incorporated in the list of
                            issues framed by him.          Mr. Pandhi was, therefore, requested to
                            incorporate the said issues.


                            6.     Mr. Pandhi responded only vide e-mail dated 16th April, 2018,
                            stating that the issues framed were filed, and requesting the parties to
                            fix a convenient date of hearing.


                            7.     Apparently,    after     16th   April,   2018,   there     was     no
                            communication,       whatsoever,       from     Mr.     Pandhi,     despite
                            communications from the petitioner, to him, on 20th April, 2018, 23rd
                            April, 2018 and 19th August, 2019, and from the respondent on 18 th
                            July, 2018, 7th January, 2019 and 4th May, 2019.                  In these
                            circumstances, the petitioner submits that the mandate of Mr. Pandhi,
Signature Not Verified
Digitally Signed By:SUNIL
SINGH NEGI                  O.M.P. (T) (COMM.) 48/2020                                        Page 3 of 34
Signing Date:02.11.2020
16:29:21
                             as sole arbitrator, stood terminated de facto, under Section 14(1)(a) of
                            the 1996 Act. Further, vide letter dated 11th February, 2020, the
                            respondent terminated the mandate of Mr. Pandhi, under Section
                            14(1)(a).


                            8.    Vide letter dated 27th July, 2020, the respondent nominated Mr.
                            A. Muraleedharan, Advocate, as Sole Arbitrator, to arbitrate on the
                            disputes between the petitioner and respondent, in place of Mr.
                            Pandhi. The letter was issued "by way of exercise of the power vested
                            under Clause 33 of GCC". A copy was marked the petitioner.


                            9.    The petitioner, vide response dated 5th August, 2020, objected
                            to the appointment of Mr. Muraleedharan as Sole Arbitrator, relying,
                            for the purpose, on Section 12(5) of the 1996 Act. It was pointed out,
                            in the said response, that Clause 33.1 of the GCC made "the
                            provisions of the Arbitration and Conciliation Act, 1996... or
                            statutory modifications or re-enactments thereof and the rules made
                            thereunder and for the time being in force" applicable to the arbitral
                            proceedings. This, it was contended, resulted in all provisions of the
                            1996 Act, including amendments and re-enactments thereof,
                            becoming applicable to the arbitral proceedings between the petitioner
                            and respondent. Section 12(5) of the 1996 Act, as amended (by way
                            of insertion) by Section 8 of the Arbitration and Conciliation
                            (Amendment) Act, 2015 (hereinafter referred to as "the 2015
                            Amendment Act") was also, therefore, applicable. By application of
                            the said amended Section 12(5), the petitioner contended that the
                            respondent stood disabled from appointing any substitute arbitrator,
Signature Not Verified
Digitally Signed By:SUNIL
SINGH NEGI                  O.M.P. (T) (COMM.) 48/2020                                    Page 4 of 34
Signing Date:02.11.2020
16:29:21
                             and the appointment of Mr. Muraleedharan, consequently, stood
                            vitiated. The respondent was, therefore, requested to withdraw the
                            letter, dated 27th July, 2020, appointing Mr. Muraleedharan as the
                            substitute Sole arbitrator, to arbitrate on the disputes between the
                            parties.


                            10.        The respondent replied, vide communication dated 24th August,
                            2020, disputing the petitioner's contention, on the ground that the
                            arbitral proceedings had commenced prior to the amendment of
                            Section 12(5) of the 1996 Act which, therefore, was not applicable.
                            Reliance was placed, for the said purpose, on the judgement of the
                            Supreme Court in Rajasthan Small Industries Corporation Ltd v.
                            Ganesh Containers Movers Syndicate1.            The appointment of Mr.
                            Muraleedharan as the substitute Sole Arbitrator was, therefore,
                            contended the respondent, legal and valid.


                            11.        Aggrieved, the petitioner has moved the present petition before
                            this Court, seeking, as noted hereinabove, a declaration that Mr.
                            Muraleedharan could not be invested with the mandate to act as Sole
                            arbitrator, to arbitrate on the disputes between the petitioner and
                            respondent. As a consequential prayer, this Court has been requested
                            to appoint a substitute Sole arbitrator, in place of Mr. Pandhi.


                            12.        Notice was issued, in this petition, on 8th September, 2020, on
                            which date learned counsel for both parties agreed that exchange of
                            pleadings was not necessary, and that submission of written
                            1   (2019) 3 SCC 282

Signature Not Verified
Digitally Signed By:SUNIL
SINGH NEGI                  O.M.P. (T) (COMM.) 48/2020                                         Page 5 of 34
Signing Date:02.11.2020
16:29:21
                             arguments, along with oral hearing, would suffice. Resultantly, I have
                            heard, at length, Ms. Mohna M. Lal, learned counsel for the petitioner
                            and Mr. Atul Shanker Mathur, for the respondent.              Written
                            submissions have also been filed by both learned Counsel.


                            Rival Submissions


                            13.       Relying on the judgements of the Supreme Court in TRF Ltd v.
                            Energo Engineering Projects Ltd2, Bharat Broadband Network Ltd
                            v. United Telecoms Ltd3and Perkins Eastman Architects DPC v.
                            HSCC (India) Ltd4, in conjunction with Section 12(5) of the 1996
                            Act, Ms. Lal submits that the respondent could not legally appoint a
                            substitute arbitrator.     The arbitration clause, in Rajasthan Small
                            Industries Corporation1, she submits, is totally different from the
                            arbitration clause in the present case, and renders the said decision
                            inapplicable as a precedent in the present matter.       Apropos the
                            contention, of the respondent, that Section 12(5) would not apply as
                            the arbitral proceedings had commenced prior to the insertion of the
                            said provision by the 2015 Amendment Act, Ms. Lal places reliance
                            on the judgement of the Supreme Court in Thyssen Stahlunion
                            GMBH v. SAIL5 and of a Division Bench of this Court in DDA v.
                            Bhai Sardar Singh6, to contend that, by making the provisions of the
                            1996 Act, along with statutory modifications and re-enactments
                            thereof, for the time being in force, applicable to the agreement

                            2(2017) 8 SCC 377
                            3(2019) 5 SCC 755
                            42019 SCC OnLine SC 1517
                            5(1999) 9 SCC 334
                            6ILR (2004) 1 Delhi 341


Signature Not Verified
Digitally Signed By:SUNIL
SINGH NEGI                  O.M.P. (T) (COMM.) 48/2020                                   Page 6 of 34
Signing Date:02.11.2020
16:29:21
                             between the petitioner and respondent, Clause 33.1 of the GCC, ipso
                            facto, made Section 12(5) of the 1996 Act, as amended by the 2015
                            Amendment Act, also applicable. In this context, Ms. Lal sought to
                            point out that Section 26 of the 2015 Amendment Act was expressly
                            made subject to agreement, between the parties, to the contrary, as it
                            used the expression "unless the parties otherwise agree". Ms. Lal
                            submitted that the stipulation, in Clause 33.1 of the GCC, that the
                            1996 Act, with its statutory modifications and re-enactments, for the
                            time being in force, would apply to arbitration proceedings under the
                            said Clause, amounted to such an agreement, resulting in the 1996
                            Act, with all its amendments, including the Section 12(5), becoming
                            applicable to the arbitral proceedings between the petitioner and
                            respondent, even though they commenced prior to 23rd October, 2015.
                            Ms Lal also places reliance on the judgements, of learned Single
                            Judges of this Court in BVSR-KVR (Joint Ventures) v. Rail Vikas
                            Nigam Ltd7 and Ashiana Infrahomes Pvt Ltd v. Adani Power Ltd8.


                            14.      Responding to the submissions of Ms. Lal, Mr. Mathur, learned
                            Counsel for the respondent, submitted that the issue in controversy
                            stands squarely covered, in favour of the respondent, by the
                            judgement of the Supreme Court in S. P. Singla Constructions (P)
                            Ltd v. State of Himachal Pradesh9. He also relied on U.O.I. v.
                            Parmar Construction Company10 and Rajasthan Small Industries
                            Corporation1. He submitted that para 24 of the report in DDA v. Bhai


                            72020 (1) Arb LR 580 (Delhi)
                            82018 (3) Arb LR 270 (Delhi)
                            9(2019) 2 SCC 488
                            10(2019) 15 SCC 682


Signature Not Verified
Digitally Signed By:SUNIL
SINGH NEGI                  O.M.P. (T) (COMM.) 48/2020                                   Page 7 of 34
Signing Date:02.11.2020
16:29:21
                             Sardar Singh6, in fact, militated against the stand being adopted by
                            Ms Lal.     Mr. Mathur submitted that the date of invocation of
                            arbitration determined the applicability, or otherwise, of Section
                            12(5), and that, the present arbitration having commenced prior to 23 rd
                            October, 2015, Section 12(5) was inapplicable.             No infirmity,
                            therefore, submits Mr. Mathur, attaches to the appointment of Mr.
                            Muraleedharan as the substitute Sole Arbitrator, in place of Mr.
                            Pandhi.


                            15.    Ms Lal, in rejoinder, submitted that DDA v. Bhai Sardar
                            Singh6 in no way militated against the stands adopted by her, and
                            relied, for the purpose, on para-24 of the judgement itself.


                            Analysis


                            16.    The issue to be determined is, quite obviously, whether Section
                            12(5) of the 1996 Act would apply to the facts of the present case, or
                            not.


                            17.    Section 12(5) of the 1996 Act, as inserted by Section 8(ii) of the
                            2015 Amendment Act, reads thus:
                                   "(5) Notwithstanding any prior agreement to the contrary,
                                   any person whose relationship, with the parties or counsel or
                                   the subject-matter of the dispute, falls under any of the
                                   categories specified in the Seventh Schedule shall be
                                   ineligible to be appointed as an arbitrator:

                                   Provided that parties may, subsequent to disputes having
                                   arisen between them, waive the applicability of this sub-
                                   section by an express agreement in writing."
Signature Not Verified
Digitally Signed By:SUNIL
SINGH NEGI                  O.M.P. (T) (COMM.) 48/2020                                       Page 8 of 34
Signing Date:02.11.2020
16:29:21
                             18.     Section 26 of the 2015 Amendment Act read as under:

                                    "26. Nothing contained in this Act shall apply to the arbitral
                                    proceedings commenced, in accordance with the provisions
                                    of section 21 of the principal Act, before the commencement
                                    of this Act unless the parties otherwise agree but this Act
                                    shall apply in relation to arbitral proceedings commenced on
                                    or after the date of commencement of this Act."
                                                                               (Emphasis supplied)


                            19.     The six judgements of the Supreme Court, addressing,
                            specifically, the applicability of Section 12(5), in the context of the
                            facts, and cited by one side or the other are, chronologically, TRF2,
                            S.P. Singla Constructions Pvt Ltd9, Rajasthan Small Industries
                            Corporation Ltd1, Parmar Construction Company10, Bharat
                            Broadband Network Ltd3 and Perkins Eastman Architects DPC4.


                            20.     TRF2 is not of particular relevance, as it did not address the
                            issue    of   the   applicability   of   Section    12(5),   vis-à-vis    the
                            commencement of the arbitration, or the continuance thereof. The
                            issue before the court, in that case, was quite different. The Managing
                            Director of the respondent was appointed as sole arbitrator, to
                            arbitrate on the disputes between the appellant and the respondent.
                            The appellant challenged the appointment, on the ground that, the
                            Managing Director, being ineligible to act as arbitrator, in view of
                            Section 12(5), was also, ipso facto, ineligible to appoint an arbitrator.
                            The Supreme Court was, therefore, essentially concerned with
                            whether the inability, statutorily cast by Section 12(5), was restricted
                            to "inability to act", or extended to "inability to appoint".            The
                            Supreme Court held that a person who had, by operation of law,
Signature Not Verified
Digitally Signed By:SUNIL
SINGH NEGI                  O.M.P. (T) (COMM.) 48/2020                                         Page 9 of 34
Signing Date:02.11.2020
16:29:21
                             become ineligible to act as arbitrator, was also ineligible to appoint
                            any arbitrator, as "one cannot have a building without the plinth".
                            The appellant before the Supreme Court, therefore, succeeded. In the
                            case before me, Mr. Mathur does not seek to contend that, as Mr.
                            Muraleedharan was appointed by his client, the appointment was
                            valid. The contention of Mr. Mathur is, rather, that Section 12(5) does
                            not apply, at all, as the arbitral proceedings had commenced prior to
                            23rd October, 2015. TRF2 does not concern itself with such a dispute.


                            21.    S.P. Singla Constructions Pvt Ltd9 is, chronologically, the next
                            decision in sequence but, before examining the said judgement, it is
                            necessary to take stock of the judgements of a learned Single Judge of
                            this Court, in Ratna Infrastructure Projects Pvt Ltd v. Meja Urja
                            Nigam Pvt Ltd11, for reasons which will become apparent, presently.


                            22.    Disputes arose, in Ratna Infrastructure Projects Pvt Ltd11, in
                            the context of a contract, dated 21st September, 2010, between the
                            petitioner and the respondent, in that case. The arbitration clause, in
                            the agreement between the petitioner and the respondent, read thus:
                                   "Except where otherwise provided for in the contract all
                                   questions and disputes relating to the meaning of the
                                   specifications designs drawings and instructions herein before
                                   mentioned and as of the quality of workmanship or materials
                                   used on the work or as to any other question, claim, right,
                                   matter or thing whatsoever in any way arising out of or
                                   relating the contract designs, drawing specifications,
                                   estimates, instructions orders or these conditions of otherwise
                                   concerning the work or the execution or failure to execute the
                                   same whether arising during the progress of the work or after
                                   the completion or abandonment thereof shall be referred to
                            11
                             2017 SCC OnLine Del 7808
Signature Not Verified
Digitally Signed By:SUNIL
SINGH NEGI                  O.M.P. (T) (COMM.) 48/2020                                        Page 10 of 34
Signing Date:02.11.2020
16:29:21
                                   the sole arbitration of the General Manager of NTPC Ltd
                                  (formerly National Thermal Power Corporation Ltd), and if
                                  the General Manager is unable or unwilling to act, to the Sole
                                  Arbitration of some other person appointed by the Chairman
                                  and Managing Director, NTPC Limited (formerly National
                                  Thermal Power Corporation Ltd.) willing to act as such
                                  Arbitrator. There will be noobjection if the Arbitrator so
                                  appointed is an employee of NTPC Limited (formerly
                                  National Thermal Power Corporation Ltd.) and that he had to
                                  deal with the matters to which the contract relates and that in
                                  the course of his duties as such he had expressed views on all
                                  or any of the matters in dispute or difference. The Arbitrator
                                  to whom the matter is originally referred being transferred or
                                  vacating his office or being unable to act for any reason as
                                  aforesaid at the time of such transfer vacation of office or
                                  inability to act, Chairman and Managing Director NTPC
                                  Limited (formerly National Thermal Power Corporation Ltd.)
                                  shall appoint another person to act as arbitrator in accordance
                                  with the terms of the Contract. It is also a term of this
                                  contract that no person other than a person appointed by the
                                  CMD NTPC Ltd. as aforesaid should act as arbitrator and if
                                  for any reason that is not possible the matter is not to be
                                  referred to arbitration at all.

                                  Subject as aforesaid the provisions of Arbitration Act 1940 or
                                  any statutory modification or re-enactment thereof and the
                                  rules made thereunder and for the time being in force shall
                                  apply to the arbitration under this Clause."
                                                                            (Emphasis supplied)


                            Vide Amendment No. 1, the contract was amended to, inter alia,
                            replace the words "Arbitration Act 1940" with the words "Arbitration
                            and Conciliation Act 1996", in the afore-extracted arbitration clause in
                            the GCC. The same Amendment also replaced the words "shall be
                            referred to ... unable", in the arbitration clause, with the words "shall
                            be referred to the Sole arbitration of the Project-in-Charge concerned
                            of MUNPL and if the Project-in-Charge is unable..."


Signature Not Verified
Digitally Signed By:SUNIL
SINGH NEGI                  O.M.P. (T) (COMM.) 48/2020                                       Page 11 of 34
Signing Date:02.11.2020
16:29:21
                             23.        The disputes, which were initiated by the petitioner Ratna
                            Infrastructure Projects Pvt. Ltd (hereinafter referred to as "RIPPL")
                            were referred to arbitration, and Mr. Narsingh, Project-in-Charge of
                            the Project, was appointed sole arbitrator. During the course of the
                            arbitration proceedings, Mr. Narsingh ceased to be the Project-in-
                            Charge, w.e.f. 1st June, 2016. This prompted RIPPL to contend that
                            Mr. Narsingh could no longer continue as the sole arbitrator, as the
                            sole arbitrator was, per contra, required to be the Project In charge.
                            Applications, preferred before Mr. Narsingh, seeking his recusal as
                            Sole Arbitrator, were rejected by him, resulting in RIPPL petitioning
                            this Court. It was contended, by RIPPL, before this Court, that the
                            respondent Meja Urja Nigam Pvt. Ltd. (MUNPL) ought to have
                            appointed a substitute arbitrator, in place of Mr. Narsingh, within 30
                            days from 1st June, 2016. On MUNPL failing to do so, RIPPL moved
                            this Court.


                            24.        Three days before service of advance notice on MUNPL, Mr.
                            Ramesh Kher, one of its General Managers, was appointed by
                            MUNPL as the new Sole Arbitrator. RIPPL contended, however, that
                            MUNPL had no authority to do so, in view of the law laid down by
                            the Supreme Court in Datar Switchgears Ltd v. Tata Finance Ltd12 .
                            It was also contended that, as the arbitration clause provided for
                            application, to the contract, of the 1996 Act, with all its statutory
                            modifications and re-enactments, Section 12(5) of the 1996 Act would
                            also apply. In view thereof, the General Manager of MUNPL, it was
                            contended, could not be appointed as Sole Arbitrator.
                            12   (2000) 8 SCC 151

Signature Not Verified
Digitally Signed By:SUNIL
SINGH NEGI                  O.M.P. (T) (COMM.) 48/2020                                  Page 12 of 34
Signing Date:02.11.2020
16:29:21
                             25.   Taking up, first, the issue of applicability of Section 12(5) of
                            the 1996 Act, to the arbitral proceedings between RIPPL and
                            MUNPL, this Court, relying on Thyssen Stahlunion GMBH5, held
                            that the stipulation, in the arbitration clause, that the 1996 Act, with
                            all its statutory modifications and re-enactments would apply, clearly
                            operated to make applicable, to the arbitral proceedings, Section 12(5)
                            of the 1996 Act. By virtue thereof, this Court held that Mr. Kher, who
                            was serving as the General Manager of MUNPL, was disqualified
                            from acting as sole arbitrator. This Court, therefore, interceded and
                            appointed a retired Hon'ble Judge of the Supreme Court has the Sole
                            Arbitrator, to arbitrate on the disputes between the parties.


                            26.   The Single Bench of this Court, in Ratna Infrastructure
                            Projects Pvt Ltd11, therefore, clearly held that the stipulation, in the
                            arbitration clause, that the "1996 Act with all its modifications and re-
                            enactments... for the time being in force" would apply, resulted in
                            Section 12(5) of the 1996 Act (as inserted) also becoming applicable,
                            though the provision was inserted only after the agreement had been
                            executed between the parties.


                            27.   Having thus noticed Ratna Infrastructure Projects Pvt Ltd11, I
                            turn to S.P. Singla Constructions Pvt Ltd9.


                            28.   The arbitration clause [Clause 65], of the General Conditions of
                            Contract between the appellant and the respondent in S. P. Singla
                            Constructions Pvt Ltd9 read as under:
Signature Not Verified
Digitally Signed By:SUNIL
SINGH NEGI                  O.M.P. (T) (COMM.) 48/2020                                      Page 13 of 34
Signing Date:02.11.2020
16:29:21
                                   "Except where otherwise provided in the contract, all
                                  questions and disputes relating to the meaning of the
                                  specifications, designs drawings and instructions therein
                                  before mentioned and as to the quality of workmanship of
                                  materials used on the work or as to any other question, claim,
                                  right, matter or thing whatsoever in any way arising out of or
                                  relating to the contract designs drawings, specification and
                                  estimates, instructions, orders or these conditions otherwise
                                  concerning the works of the execution or failure to execute
                                  the same whether arising during the progress of the work or
                                  after the completion or abandonment thereof shall be referred
                                  to the sole arbitration of the person appointed by the
                                  Engineer-in-Chief/Chief Engineer, Himachal Pradesh Public
                                  Works Department. It will be no objection to any such
                                  appointment that the arbitrator so appointed is a Government
                                  servant that he had to deal with the matters to which the
                                  contract relates, and that in the course of his duties as
                                  government servant he had expressed views on all or any of
                                  the matters in dispute or different. The arbitrator to whom the
                                  matter is originally referred being transferred or vacating his
                                  office or being unable to act for any reason that the Chief
                                  Engineer, H.P. PWD, at the time of such transfer, vacation of
                                  office or inability to act, shall appoint another person to act as
                                  arbitrator in accordance with the terms of the contract. Such
                                  person shall be entitled to proceed with the reference from the
                                  stage at which it was left by his predecessor. It is also a term
                                  of this contract that no person other than a person appointed
                                  by the Chief Engineer, H.P. PWD should act as arbitrator and
                                  if for any reason that is not possible, the matter is not to be
                                  claim in dispute is Rs. 50,000/- (Rupees fifty thousand) and
                                  above, the arbitrator shall give reasons for the award.

                                  Subject as aforesaid the provision of the Arbitration Act,
                                  1940 or any statutory modification or re-enactment thereof
                                  and the rules made thereunder and for the time being shall
                                  apply to the arbitration proceeding under this clause."
                                                                           (Emphasis supplied)


                            29.   Disputes arose between the appellant S.P. Singla Constructions
                            Pvt Ltd. (hereinafter referred to as "SPSCL") and the State of
                            Himachal Pradesh, relating to a contract awarded to the former by the
Signature Not Verified
Digitally Signed By:SUNIL
SINGH NEGI                  O.M.P. (T) (COMM.) 48/2020                                          Page 14 of 34
Signing Date:02.11.2020
16:29:21
                             latter.       The dispute was referred, on 30th October, 2013, to the
                            Superintendent Engineer, Arbitration Circle, H.P. PWD, Solan as the
                            Sole Arbitrator appointed by the Chief Engineer, H.P. PWD in
                            accordance with Clause (65).        The Sole Arbitrator entered upon
                            reference on 11th November, 2013. SPSCL remained absent from the
                            arbitration proceedings, and defaulted in filing statement of claim, as a
                            result of which the proceedings were terminated under Section 25(a)
                            of the 1996 Act.


                            30.        SPSCL petitioned the High Court, under Section 11(6) of the
                            1996 Act, praying for appointment of an independent arbitrator. The
                            petition was dismissed, by the High Court, on the ground that the
                            remedy, for any party aggrieved by the appointment of the arbitrator
                            in terms of the agreement between the parties, was by way of a
                            petition under Section 13 or, after passing of the Award, by way of
                            challenge under Section 34. Reliance was placed, for so holding, on
                            the judgement of the Supreme Court in Antrix Corporation Ltd v.
                            Devas Multimedia (P) Ltd13. The Sole Arbitrator having been
                            appointed in accordance with Clause (65), the High Court opined that
                            the appointment could not be challenged under Section 11(6). SPSCL
                            appealed, against the decision, to the Supreme Court.


                            31.        Before the Supreme Court, SPSCL argued that appointment of
                            the Superintendent Engineer as the Sole Arbitrator was impermissible.
                            Two reasons were cited; firstly, that the Sole Arbitrator could not be
                            appointed by the office, but had to be appointed by name and,
                            13   (2014) 11 SCC 560

Signature Not Verified
Digitally Signed By:SUNIL
SINGH NEGI                  O.M.P. (T) (COMM.) 48/2020                                    Page 15 of 34
Signing Date:02.11.2020
16:29:21
                             secondly, that the appointment was in violation of Section 12(5).
                            Reliance was placed on the judgement of this Court in Ratna
                            Infrastructure Projects (P) Ltd11.        The first argument is of no
                            relevance to the present controversy, though the second, undoubtedly,
                            is.


                            32.   The Supreme Court set out the submission, of SPSCL, on the
                            second aspect, thus (in para 15 of the report):
                                  "Drawing our attention to the wordings in Clause (65) 'that
                                  the agreement is subject to any statutory modification or re-
                                  enactment thereof and the rules made thereunder and for the
                                  time being shall apply to the arbitration proceeding under
                                  this clause' the learned Senior Counsel contended that these
                                  words would certainly attract Section 12(5) of the Act as
                                  amended with effect from 23-10-2015. In this regard, the
                                  learned Senior Counsel placed reliance upon the Delhi High
                                  Court judgment in Ratna Infrastructure Projects (P)
                                  Ltd. v. Meja Urja Nigam (P) Ltd., 2017 SCC OnLine Del
                                  7808 wherein interpreting the similar words in a contract, the
                                  Delhi High Court held that those words satisfy the
                                  requirement of Section 26 (amended Act of 2015) of there
                                  being an agreement between the parties that the Act as
                                  amended with effect from 23-10-2015 will apply ..."

                                                                          (Emphasis in original)


                            33.   Having thus set out the contention of SPSCL, advanced before
                            it, the Supreme Court went on, in para 16 of the report, to hold thus:
                                  "Considering the facts and circumstances of the present case,
                                  we are not inclined to go into the merits of this contention of
                                  the appellant nor examine the correctness or otherwise of the
                                  above view taken by the Delhi High Court in Ratna
                                  Infrastructure Projects case; suffice it to note that as per
                                  Section 26 of the Arbitration and Conciliation (Amendment)
                                  Act, 2015, the provisions of the Amended Act, 2015 shall not
                                  apply to the arbitral proceedings commenced in accordance
                                  with the provisions of Section 21 of the principal Act before
Signature Not Verified
Digitally Signed By:SUNIL
SINGH NEGI                  O.M.P. (T) (COMM.) 48/2020                                       Page 16 of 34
Signing Date:02.11.2020
16:29:21
                                   the commencement of the Amendment Act unless the parties
                                  otherwise agree. In the facts and circumstances of the present
                                  case, the proviso in Clause (65) of the general conditions of
                                  the contract cannot be taken to be the agreement between the
                                  parties so as to apply the provisions of the amended Act. As
                                  per Section 26 of the Act, the provisions of the Amendment
                                  Act, 2015 shall apply in relation to arbitral proceedings
                                  commenced on or after the date of commencement of the
                                  Amendment Act, 2015 (w.e.f. 23-10-2015). In the present
                                  case, arbitration proceedings commenced way back in 2013,
                                  much prior to coming into force of the amended Act and
                                  therefore, provisions of the amended Act cannot be invoked."
                                                                            (Emphasis supplied)


                            34.   Para 25 of the report went on to observe that "in this case, the
                            agreement between the parties is dated 19-12-2006 and the
                            relationship between the parties are governed by the general
                            conditions of the contract dated 19-12-2006, the provisions of the
                            Amendment Act, 2015 cannot be invoked."


                            35.   The observations and findings of the Supreme Court, in S.P.
                            Singla Constructions Pvt Ltd9, may be enumerated thus:

                                  (i)   In view of the facts and circumstances of the case before
                                  it, the Supreme Court did not enter into the merits of the
                                  contention, of SPSCL, that the concluding caveat, in Clause
                                  (65) of the GCC, made Section 12(5) of the 1996 Act
                                  applicable to the arbitral proceedings between SPSCL and the
                                  State of Himachal Pradesh.         Nor did the Supreme Court
                                  examine the correctness, or otherwise, of the judgement of this
                                  Court in Ratna Infrastructure Projects (P) Ltd11.


Signature Not Verified
Digitally Signed By:SUNIL
SINGH NEGI                  O.M.P. (T) (COMM.) 48/2020                                      Page 17 of 34
Signing Date:02.11.2020
16:29:21
                                   (ii)    Section 26 of the 2015 Amendment Act makes the
                                  provisions of Section 12(5) inapplicable to arbitral proceedings
                                  commenced before 23rd October, 2015.


                                  (iii)   The arbitral proceedings, between SPSCL and the State
                                  of Himachal Pradesh had commenced in 2013, much prior to
                                  23rd October, 2015.


                                  (iv)    "In the facts and circumstances" of the case before it, the
                                  proviso in Clause (65) of the GCC could not be regarded as an
                                  "agreement between the parties", so as to make Section 12(5)
                                  applicable.


                            36.   While examining the applicability, to the present case, of S.P.
                            Singla Constructions Pvt Ltd9, it has to be remembered that, unlike
                            the present case, the caveat in the arbitral Clause (65) of the GCC, in
                            that case, made "the Arbitration Act, 1940 or any statutory
                            modification or re-enactment thereof... for the time being" applicable.
                            On the strength of this clause, SPSCL was seeking, not only to make
                            the 1996 Act applicable, but to also make, applicable, Section 12(5) of
                            the 1996 Act, which came into effect only on 23rd October, 2015. The
                            issue before the Supreme Court was, therefore, whether Section 12 (5)
                            of the 1996 Act, which came into effect only on 23rd October, 2015,
                            could be regarded as a "provision of the Arbitration Act, 1940 or any
                            statutory modification or re-enactment thereof ... for the time being".


                            37.   The arbitration clause in Rajasthan Small Industries
                            Corporation1, which is the next judgement chronologically arising for
Signature Not Verified
Digitally Signed By:SUNIL
SINGH NEGI                  O.M.P. (T) (COMM.) 48/2020                                    Page 18 of 34
Signing Date:02.11.2020
16:29:21
                             consideration, did not specify that the Arbitration Act, 1940 or the
                            1996 Act, would apply. Nor did it contain any caveat, such as that
                            which existed in Ratna Infrastructure Projects Pvt Ltd11, S.P. Singla
                            Constructions Pvt Ltd9 or in the present case, to the effect that the
                            statute, with future modifications, amendments, etc., would be
                            applicable. In the circumstances, the Supreme Court merely held that,
                            as the arbitral proceedings had commenced prior to 23rd October,
                            2015, Section 12(5) would not apply. How, and whether, this position
                            would change, if the 1996 Act, with its amendments and
                            modifications, had been made applicable, never came up for
                            examination. This decision cannot, therefore, assist in resolution of
                            the present controversy.     The reliance, by the respondent, on the
                            judgement in Rajasthan Small Industries Corporation1 is, therefore,
                            misplaced.


                            38.   Parmar Construction Company10 is a decision which
                            considerably impacts the outcome of these proceedings. The Supreme
                            Court, in the very first para of the judgment, delineated three issues,
                            arising for consideration, of which the first issue was worded thus:
                                  "(1) The High Court was justified in invoking amended
                                  provision which has been introduced the Arbitration and
                                  Conciliation (Amendment Act), 2015 with effect from 23rd
                                  October, 2015 (hereinafter being referred to as "Amendment
                                  Act, 2015") ? "


                            Clearly, therefore, the very first issue, identified by the Supreme
                            Court, as arising before it, was the issue with which we are concerned
                            in the present case. We may turn, therefore, to the facts.


Signature Not Verified
Digitally Signed By:SUNIL
SINGH NEGI                  O.M.P. (T) (COMM.) 48/2020                                    Page 19 of 34
Signing Date:02.11.2020
16:29:21
                             39.   The relevant sub-clauses of Clause 64 of the agreement
                            between Parmar Construction Company (hereinafter referred to as
                            "PCC") and the UOI, which provided for the resolution of disputes
                            by arbitration, may be reproduced thus:
                                  "64. (1) Demand for Arbitration:

                                  64.(1) (i)     In the event of any dispute or difference
                                  between the parties hereto as to the construction or operation
                                  of this contract, or the respective rights and liabilities of the
                                  parties on any matter in question, dispute or difference on any
                                  account or as to the withholding by the Railways of any
                                  certificate to which the contractor may claim to be entitled to,
                                  or if the Railways fails to make a decision within 120 days,
                                  then and in any such case, but except in any of the "excepted
                                  matters" referred to in Clause 63 of these Conditions, the
                                  contractor, after 120 days but within 180 days of his
                                  presenting his final claim on disputed matters shall demand in
                                  writing that the dispute or difference be referred to arbitration.

                                                       xxx

                                  64. (3)       Appointment of Arbitrator:

                                  64.(3)(a)(i) In cases where the total value of all claims in
                                  question added together does not exceed Rs.25,00,000
                                  (Rupees twenty-five lakhs only), the Arbitral Tribunal shall
                                  consist of a Sole Arbitrator who shall be a gazetted Officer of
                                  the Railways not below JA Grade, nominated by the General
                                  Manager. The sole arbitrator shall be appointed within 60
                                  days from the day when a written and valid demand for
                                  arbitration is received by GM. (Authority: Railway Board's
                                  Letter no. 2012/CEI/CT/ARB./24, Dated 22-10-2013/5-11-
                                  2013)"

                                                               xxx

                                  64.(7) Subject to the provisions of the aforesaid Arbitration
                                  and Conciliation Act, 1996 and the Rules thereunder and any
                                  statutory modifications thereof shall apply to the arbitration
                                  proceedings under this Clause.
                                                                             (Emphasis supplied)
Signature Not Verified
Digitally Signed By:SUNIL
SINGH NEGI                  O.M.P. (T) (COMM.) 48/2020                                         Page 20 of 34
Signing Date:02.11.2020
16:29:21
                             40.   PCC sent a notice, invoking arbitration, to the appellant-Union
                            of India, for appointment of an arbitrator, on 23rd December, 2013. On
                            the appellant failing to do so, PCC moved the Rajasthan High Court
                            under Section 11(6).


                            41.   The High Court rejected the petition of PCC, preferred under
                            Section 11(6), relying, for the purpose, on Section 12(5), observing
                            that Section 12(5), as inserted by the 2015 Amendment Act, would
                            apply to all pending proceedings. As the arbitral proceeding, between
                            PCC and the UoI, was pending on 23rd October, 2015 [when the
                            Section 12(5) came into force], the High Court applied the provision
                            and appointed a retired Judge of the High Court as the Sole Arbitrator,
                            to arbitrate on the disputes. Aggrieved thereby, the UoI appealed to
                            the Supreme Court.


                            42.   The Supreme Court, in paras 26, 27 and 28 of the report
                            rejected, in so many words, the contention of the UoI and held that, as
                            the arbitral proceedings had commenced prior to 23rd October, 2015,
                            Section 12(5) would not apply. Paras 26, 27 and 28, to the extent they
                            are relevant, may be reproduced thus:

                                  "26. The conjoint reading of Section 21 read with Section
                                  26 leaves no manner of doubt that the provisions of the
                                  2015 Amendment Act shall not apply to such of the arbitral
                                  proceedings which have commenced in terms of the
                                  provisions of Section 21 of the Principal Act unless the
                                  parties otherwise agree.

                                                            *****

Signature Not Verified Digitally Signed By:SUNIL

Signing Date:02.11.2020 16:29:21

27. We are also of the view that the 2015 Amendment Actwhich came into force, i.e. on 23-10-2015, shall not apply to the arbitral proceedings which have commenced in accordance with the provisions of Section 21 of the principal Act, 1996 before the coming into force of 2015 Amendment Act unless the parties otherwise agree.

28. In the instant case, the request was made and received by the appellants in the appeal concerned much before the 2015Amendment Act came into force. Whether the application was pending for appointment of an arbitrator or in the case of rejection because of no claim as in the instant case for appointment of an arbitrator including change/substitution of arbitrator, would not be of any legal effect for invoking the provisions of 2015Amendment Actin terms of Section 21 of the principal Act, 1996. In our considered view, the applications/requests made by the respondent contractors deserve to be examined in accordance with the principal Act, 1996 without taking resort to the 2015Amendment Act which came into force from 23-10-2015."

(Emphasis supplied)

43. Parmar Construction Company10, therefore, was categorical in holding that, in respect of arbitration proceedings which had commenced prior to 23rd October, 2015, Section 12(5) would not apply. In doing so, the Supreme Court placed reliance on S. P. Singla Constructions (P). Ltd.9.

44. It is also significant that, unlike S. P. Singla Constructions (P). Ltd.9, the caveat contained in Clause 64(7) of the agreement between the parties in Parmar Construction Company10 made the 1996 Act, and statutory modifications thereof, applicable to the arbitration proceedings between the parties. As against this, the arbitration clause in S. P. Singla Constructions (P). Ltd.9 it may be recollected, made

Signature Not Verified Digitally Signed By:SUNIL

Signing Date:02.11.2020 16:29:21 the 1940 Act, with its modifications, etc., applicable to the arbitral proceedings.

45. Parmar Construction Company10 is, therefore, more directly on the point, insofar as the present controversy is concerned.

46. Bharat Broadband Network Ltd3, like Rajasthan Small Industries Corporation Ltd1, involved an arbitration clause which did not contain any caveat, similar to that which was to be found in in Ratna Infrastructure Projects Pvt Ltd11, S. P. Singla Constructions (P). Ltd.9, Parmar Construction Company10or the present case.

47. Clause 20.1 of the contract, in Bharat Broadband Network Ltd3, required disputes to be referred to the sole arbitration of the CMD of Bharat Broadband Network Limited (hereinafter referred to as "BBNL") or to the officer entrusted to perform the functions of CMD.

48. Disputes arose, resulting in invocation of the arbitration clause by the respondent-United Telecoms Limited (hereinafter referred to as "UTL") vide letter dated 3rd January, 2017. The CMD of BBNL appointed Mr. K.H.Khan as the Sole Arbitrator vide letter dated 17th January, 2017. Thereafter, consequent on the rendition of the judgment in TRF Ltd2, by the Supreme Court, on 3rd July, 2017, BBNL applied, to the Sole Arbitrator, requesting him to withdraw from the proceedings, as he had become de jure unable to act as arbitrator.

Signature Not Verified Digitally Signed By:SUNIL

Signing Date:02.11.2020 16:29:21

49. The application was rejected by the Sole Arbitrator, on 21st October, 2017, prompting BBNL, to approach this Court, under Sections 14 and 15 of the 1996 Act, for termination of the mandate of Mr. Khan and for appointment of a substitute arbitrator in his place.

50. The arbitration clause, in the agreement between BBNL and UTL, read thus:

"20. ARBITRATION

20.1 In the event of any question, dispute or difference arising under the agreement or in connection therewith (except as to the matters, the decision to which is specifically provided under this agreement), the same shall be referred to the sole arbitration of the CMD, BBNL or in case his designation is changed or his office is abolished, then in such cases to the sole arbitration of the officer for the time being entrusted (whether in addition to his own duties or otherwise) with the functions of the CMD, BBNL or by whatever designation such an officer may be called (hereinafter referred to as the said officer), and if the CMD or the said officer is unable or unwilling to act as such, then to the sole arbitration of some other person appointed by the CMD or the said officer. The agreement to appoint an arbitrator will be in accordance with the Arbitration and Conciliation Act 1996. There will be no objection to any such appointment on the ground that the arbitrator is a governmentservant or that he has to deal with the matter to which the agreement relates or that in the course of his duties as a governmentservant/PSU Employee he has expressed his views on all or any of the matters in dispute. The award of the arbitrator shall be final and binding on both the parties to the agreement. In the event of such an arbitrator to whom the matter is originally referred, being transferred or vacating his office or being unable to act for any reason whatsoever, the CMD, BBNL or the said officer shall appoint another person to act as an arbitrator in accordance with terms of the agreement and the person so appointed shall be entitled to proceed from the stage at which it was left out by his predecessors."

Signature Not Verified Digitally Signed By:SUNIL

Signing Date:02.11.2020 16:29:21

51. Clearly, there was, in the arbitration agreement forming subject matter of consideration in Bharat Broadband Network Ltd3, no provision, akin to the second para of Clause 33.1 of the GCC in the present case, or to similar clauses, as existed in Ratna Infrastructure Projects Pvt Ltd11, S. P. Singla Constructions (P). Ltd.9and Parmar Construction Company10.

52. In the circumstances, the Supreme Court held that the case was squarely covered by Section 12(5) of the 1996 Act, as the arbitral proceedings had commenced after 23rd October, 2015 and that, therefore, Mr. Khan had become de jure unable to perform his functions as arbitrator. The High Court was, therefore, directed to appoint a substitute arbitrator with consent of parties.

53. Unlike the present case, Bharat Broadband Network Ltd3 relates to an arbitration which commenced after 23 rd October, 2015 and cannot, therefore, impact the outcome of the present proceedings. Besides, as noticed hereinabove, there was no provision, in the agreement between BBNL and UTL, similar to the second paragraph of Clause 33.1 of the GCC between the present petitioner and respondent.

54. Perkins Eastman Architects4 is, similarly, of little significance, insofar as the present controversy is concerned, as the appointment of the sole arbitrator took place, in that case, on 30th July, 2019. The applicability of Section 12(5) of the 1996 Act, as inserted by the 2015 Signature Not Verified Digitally Signed By:SUNIL

Signing Date:02.11.2020 16:29:21 Amendment Act, was, therefore, not in dispute. The Supreme Court, following its earlier decisions, including TRF Ltd2, annulled the appointment of the arbitrator and appointed a retired Hon'ble Judge of the Supreme Court as the arbitrator, in his place.

55. The above study reveals that the facts which obtained, and the dispute which arose, in Parmar Construction Company10, were substantially akin to the facts, and the dispute, in the present case. For all intents and purposes, the arbitration clause, in that case, was also similar to the one before the petitioner and the respondent, with a caveat, akin to the caveat contained in the second paragraph of clause 33.1 of the GCC in the present case. A specific contention was taken, before the Supreme Court, that, in view of the said caveat, Section 12(5), as inserted by the 2015 Amendment Act, would apply. The Supreme Court rejected the contention and held that the benefit of the Section 12(5) of the 1996 Act was not available to PCC.

56. Reliance was placed, for this purpose, by the Supreme Court, on its earlier decision in S. P. Singla Constructions Pvt Ltd9 There, again, the dispute was similar to that in the present case. The second para of Clause (65) was similar to the caveat contained in Clause 64(7) in Parmar Construction Company10 and in the second para of Clause 33.1 of the GCC in the present case, the sole difference being that, whereas the clause in Parmar Construction Company10 and in the present case made the provisions of the 1996 Act, with statutory modifications, applicable to the arbitral proceedings, the clause in S. P. Singla Constructions Pvt Ltd9 made the provisions of the 1940

Signature Not Verified Digitally Signed By:SUNIL

Signing Date:02.11.2020 16:29:21 Act, along with statutory modifications and re-enactments thereof, applicable to the arbitral proceedings.

57. No doubt, in S. P. Singla Constructions Pvt. Ltd9, the Supreme Court observed, towards the commencement of para 16 of the report, that it was not inclined to go into the merits of the contentions, of SPSCL, relying the applicability of the earlier decisions of this Court in Ratna Infrastructure Projects Pvt Ltd11, or to examine the correctness of the said decision. Had the Supreme Court not chosen to enter any further observations or findings, the matter might have been different. As it is, however, the Supreme Court proceeded, in the same paragraph, to hold that the proviso to Clause 65 of the GCC in that case, could not be taken as an agreement between the parties, so as to make Section 12(5) of the 1996 Act, applicable.

58. What is said by the Supreme Court constitutes declaration of the law under Article 141 of the Constitution of India, and not what is unsaid. It is the exposition of the law, by the Supreme Court, which binds.

59. The discipline of Article 141 does not permit me, therefore, to ignore the declaration of the law, contained in para 16 of S.P. Singla Constructions Pvt Ltd9, merely because of the cautionary opening sentences in the said paragraph. The Supreme Court, in the said paragraph, categorically held that "the proviso in clause 65 of the General Conditions of Contract cannot be taken to be the agreement between the parties so as to apply the provisions of the Amended Signature Not Verified Digitally Signed By:SUNIL

Signing Date:02.11.2020 16:29:21 Act". Additionally, the Supreme Court has observed, in the very same paragraph, that the applicability of Section 12(5) of the 1996 Act also stood ruled out by Section 26 of the 2015 Amendment Act, as the arbitral proceedings, had commenced in 2013, i.e., much prior to 23 rd October, 2015. The Supreme Court having, in Parmar Construction Company10, found the decision in S.P. Singla Constructions Pvt Ltd9 to constitute a valuable precedent, the reliance, by the respondent, on the said decision, must be taken to be justified.

60. In any event, as already noted hereinabove, the present case is, in any event, covered by Parmar Construction Company10.

61. Ms. Lal sought to distinguish the decision in Parmar Construction Company10 on the ground that the arbitration clause in that case did not contain the words "and for the time being in force".

62. In my view, this distinction, even if semantically significant, is of no real conceptual consequence. I do not find any significant difference between a provision which makes the 1996 Act, with its statutory modifications and enactments, applicable, and, a provision which makes the 1996 Act, with its statutory modifications and enactment, for the time being in force, applicable. The expression "with its statutory modifications and enactments", or any other such like expression, itself glances towards the future. The words "for the time being in force" appear to me, to be practically in the nature of a superfluity, probably inserted ex abundanti cautela. It is axiomatic that only those provisions can apply, which are in force at the time of

Signature Not Verified Digitally Signed By:SUNIL

Signing Date:02.11.2020 16:29:21 application. A provision which has ceased to be in force cannot be made applicable, even by contract between the parties.

63. Though Ms. Lal is, strictly speaking, correct in her submission that the arbitration clause, in Parmar Construction Company10, did not contain the words "for the time being in force", the arbitration clause in S.P. Singla Constructions Pvt Ltd9 - on which Parmar Construction Company10 relied - did contain the words "and for the time being", which, quite obviously, bear the same connotation as the words "for the time being in force". This semantic distinction, to which Ms. Lal drew my especial attention, cannot, therefore, in my opinion, wish away the applicability, to the present case, of the judgment in Parmar Construction Company10.

64. Ms. Lal relied on the judgment of the Supreme Court in Thyssen Stahlunion GMBH5, as well as three decisions of this Court, namely, DDA v. Bhai Sardar Singh6, BVSR-KVR (Joint Ventures)7 and Ashiana Infrahomes Pvt Ltd8.

65. In Thyssen Stahlunion GMBH5, the controversy before the Supreme Court was, essentially, regarding the applicability of Section 85 of the 1996 Act, which reads thus:

"85. Repeal and savings.--

(1) The Arbitration (Protocol and Convention) Act, 1937 (6 of 1937), the Arbitration Act, 1940 (10 of 1940) and the Foreign Awards (Recognition and Enforcement) Act, 1961 (45 of 1961) are hereby repealed.

Signature Not Verified Digitally Signed By:SUNIL

Signing Date:02.11.2020 16:29:21 (2) Notwithstanding such repeal,--

(a) the provisions of the said enactments shall apply in relation to arbitral proceedings which commenced before this Act came into force unless otherwise agreed by the parties but this Act shall apply in relation to arbitral proceedings which commenced on or after this Act comes into force;

(b) all rules made and notifications published, under the said enactments shall, to the extent to which they are not repugnant to this Act, be deemed respectively to have been made or issued under this Act."

66. Civil Appeal 61/1999, which was one of the appeals decided by Thyssen Stahlunion GMBH5, was filed by M/s Rani Construction (P) Ltd. (hereinafter referred to as "Rani Construction"). Clause 25 of the contract between Rani Construction and SAIL constituted the arbitration agreement, and contained the following recital:

"Subject to the provisions of the contract to the contrary as aforesaid, the provisions of the Indian Arbitration Act, 1940 or any statutory modification or re-enactment thereof and the rules made thereunder and for the time being in force shall apply to all arbitration proceedings under this clause."

67. The Division Bench of this Court, in an appeal from the judgement of the learned Single Judge, had held that Clause 25 did not operate to make the provision of the 1996 Act applicable to the arbitral proceedings between the parties. The Supreme Court, in para 11 of the report, therefore identified one of the key issues arising before it, for consideration, as whether, by operation of the afore- extracted clause, the 1996 Act could be made applicable to the arbitral proceedings between Rani Construction and SAIL. Signature Not Verified Digitally Signed By:SUNIL

Signing Date:02.11.2020 16:29:21

68. The Supreme Court was required to decide the controversy in the light of sub-sections (1) and (2)(a) of Section 85 of the 1996 Act.

69. The issue that arose before the Supreme Court (apropos Rani Construction) was whether Clause 25, in the Arbitration Agreement, amounted to agreement "otherwise" by the parties, within the meaning of Section 85(2)(a), so as to render the 1940 Act inapplicable to the arbitral proceedings. Ms. Lal relies on the following words, as contained in para 35 of the report:

"Parties can agree to the applicability of the new Act even before the new Act comes into force and when the old Act is still holding the field. There is nothing in the language of Section 85(2)(a) which bars the parties from so agreeing.

There is, however, a bar that they cannot agree to the applicability of the old Act after the new Act has come into force when arbitral proceedings under the old Act have not commenced though the arbitral agreement was under the old Act. Arbitration clause inthe contract in the case of Rani Constructions (Civil Appeal 61 of 1999) uses theexpression "for the time being in force" meaning thereby that provision of that Actwould apply to the arbitration proceedings which will be in force at the relevant time when arbitration proceedings are held. We have been referred to two decisions

- one of Bombay High Court and the other of Madhya Pradesh High Court on the interpretation ofthe expression "for the time being in force" and we agree with them that the expression aforementioned not only refers to the law in force at the time the arbitration agreementwas entered into but also to any law that may be in force for the conduct of arbitration proceedings, which would also include the enforcement of the award as well.Expression "unless otherwise agreed" as appearing in Section 85(2)(a) of the new Actwould clearly apply in the case of Rani Construction in Civil Appeal No. 61 of 1999.Parties were clear in their minds that it would be the old Act or any statutory modification or re-enactment of that Act which would govern the arbitration. We accept the submission of the appellant Rani Construction that parties Signature Not Verified Digitally Signed By:SUNIL

Signing Date:02.11.2020 16:29:21 could anticipate that thenew enactment may come into operation at the time the disputes arise. We have seen Section 28 of the Contract Act. It is difficult for us to comprehend that arbitration agreement could be said to be in restraint of legal proceedings. There is no substance inthe submission of respondent that parties could not have agreed to the application of the new Act till they knew the provisions thereof and that would mean that any such agreement as mentioned in the arbitration clause could be entered into only after the new Act had come into force. When the agreement uses the expressions "unlessotherwise agreed" and "law in force" it does give option to the parties to agree that new Act would apply to the pending arbitration proceedings. That agreement can be entered into even before the new Act comes into force and it cannot be said that agreement has to be entered into only after coming into force of the new Act."

(Emphasis supplied)

70. Ms. Lal, seeks to draw an analogy from the opinion expressed in Thyssen Stahlunion GMBH5, to contend that the use of the expression "all statutory modifications or amendments thereof and the rules made thereunder and for the time being in force", as employed in the second para in Clause 33.1 of the GCC in the present case, would result in making Section 12(5) of the 1996 Act, as inserted by the 2015 Amendment Act, applicable to the present proceedings. The submission is superficially appealing but, on a deeper analysis, cannot be accepted. In the first place, Parmar Construction Company10 operates as a direct authority, against the petitioner, on similar facts, the only difference being that the arbitration clause did not contain the words "for the time being in force". I have already opined, hereinabove, that the absence of these words cannot dilute the applicability, to the present case, of the decision in Parmar Construction Company10.

Signature Not Verified Digitally Signed By:SUNIL

Signing Date:02.11.2020 16:29:21

71. Besides, in Thyssen Stahlunion GMBH5, there was no provision, similar to Section 26 of the 2015 Amendment Act, which is crucial to adjudication of the dispute in the present case. In this context, it is necessary to distinguish the structure of Section 85(2)(a) of the 1996 Act, with Section 26 of the 2015 Amendment Act. Whereas Section 85 (2)(a) of the 1996 Act made, inter alia, the 1940 Act applicable to arbitral proceedings which commenced before the coming into force of the 1996 Act, unless otherwise agreed by the parties. Section 26 of the 2015 Amendment Act starts with a negative covenant, to the effect that nothing contained in the 2015 Amendment Act - which would include the insertion of Section 12(5) of the 1996 Act - would apply to arbitral proceedings, commenced before the 2015 Amendment Act came into force, i.e. before 23rd October, 2015. This negative covenant was subject to an exception in the case of agreement, otherwise, by the parties. Structurally and conceptually, therefore, Section 26 of the 2015 Amendment Act is fundamentally different from Section 85(2)(a) of the 1996 Act, and requires, therefore, to be interpreted, keeping this distinction in mind.

72. In the light of Parmar Construction Company10, which was rendered in the wake of Section 26 of the 2015 Amendment Act, this Court is bound to hold that the second para of Clause 33.2 of the GCC, in the present case, cannot result in Section 12(5) of the 1996 Act, becoming applicable. Thyssen Stahlunion GMBH5 cannot, therefore, come to the aid of the petitioner.

Signature Not Verified Digitally Signed By:SUNIL

Signing Date:02.11.2020 16:29:21

73. The judgments of this Court in DDA v. Bhai Sardar Singh6, BVSR-KVR (Joint Ventures)7and Ashiana Infrahomes Pvt Ltd8 were all rendered prior to S.P. Singla Constructions Pvt Ltd9 and Parmar Constructions Company10. I do not deem it necessary, therefore, to burden this judgment with any reference to the said decisions, which have inevitably to cede place to the enunciation of the law in S.P. Singla Constructions Pvt Ltd9 and, even more significantly, in Parmar Constructions Company10.

Conclusion

74. Resultantly, I am constrained to reject the submission, of Ms. Lal, that the appointment of Mr. A. Muraleedharan, Advocate, stood vitiated on account of Section 12(5) of the 1996 Act, as inserted by the 2015 Amendment Act.

75. The petition, therefore, fails and is dismissed, with no orders as to costs.

C. HARI SHANKAR, J.

NOVEMBER 02, 2020 HJ

Signature Not Verified Digitally Signed By:SUNIL

Signing Date:02.11.2020 16:29:21

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter