Tuesday, 23, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Orchid Infrastructure ... vs Five Star Constructions Pvt. Ltd.
2022 Latest Caselaw 2220 Del

Citation : 2022 Latest Caselaw 2220 Del
Judgement Date : 19 July, 2022

Delhi High Court
Orchid Infrastructure ... vs Five Star Constructions Pvt. Ltd. on 19 July, 2022
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                        Reserved on: 26th April, 2022
                                                                      Pronounced on: 19th July, 2022

                          +      O.M.P. (COMM) 124/2019 & I.A. 11506/2021.
                                 ORCHID INFRASTRUCTURE DEVELOPERS (P). LTD.
                                                                              ..... Petitioner
                                              Through: Mr. Manish Sharma, Advocate. Ms.
                                                       Jigyasa Sharma and Mr. Ninad Dogra,
                                                       Advocates.

                                                      versus

                                 FIVE STAR CONSTRUCTIONS PVT. LTD.                    ..... Respondent
                                                      Through:   Ms. Kawaljit Kochar, Advocate.

                                 CORAM:
                                 HON'BLE MR. JUSTICE SANJEEV NARULA
                                                      JUDGMENT

SANJEEV NARULA, J.:

1. The present petition under Section 34 of the Arbitration and Conciliation Act, 1996 [hereinafter, "the Act"] impugns the arbitral award dated 10th September, 2018, whereby the Sole Arbitrator has dismissed Petitioner's counter-claim and allowed Respondent's claim in part - to the extent of Rs. 4,33,877/-.

BRIEF FACTS

2. Petitioner - Orchid Infrastructure Developers Pvt. Ltd. [hereinafter, "ORCHID"] awarded a contract vide letter dated 28th December, 2012, for

Signature Not Verified

By:SAPNA SETHI Signing Date:19.07.2022 17:15:47 'Construction of 21 Dwelling Units, ORCHID ISLAND at Gurugram on 7 plots bearing numbers 257 to 262 and 261-A' [hereinafter, "Contract"] to Respondent - Five Star Constructions Pvt. Ltd. [hereinafter, "FIVE STAR"] for a consideration of Rs. 2,21,01,162/-. The construction was tentatively to be completed within a period of twelve months i.e., on or before 31st December, 2011.

3. Dispute arose between the parties with regard to delays in completion of work under the Contract. ORCHID contends that it released a mobilisation advance of Rs. 11,05,058/- to FIVE STAR and routinely made payments in terms of the Contract. FIVE STAR repeatedly sought extensions, which were granted by ORCHID, without prejudice to its rights to raise claims. Thereafter, ORCHID issued a show-cause notice dated 1st November, 2012, to which, there was no satisfactory response from FIVE STAR. Ultimately, on 23rd May, 2013, FIVE STAR terminated the Contract. ORCHID then issued a final bill dated 20th November, 2013, which was responded by FIVE STAR asking ORCHID to depute a suitable person for joint verification of the work done. ORCHID contended that a substantial portion of work was still left to be completed, and the same was awarded to other contractors at the cost and risk of FIVE STAR. Further, ORCHID was also forced to pay a "delay penalty" to its customers, on account of the delay in handing over possession of the dwelling units.

AT ARBITRATION

4. In the circumstances noted above, FIVE STAR invoked arbitration under Section 11 of the Act, which led to appointment of the Arbitral Tribunal by

Signature Not Verified

By:SAPNA SETHI Signing Date:19.07.2022 17:15:47 this Court vide order dated 27th May, 2016. FIVE STAR raised claims towards:

(i) Rs. 29,60,466/- (towards expenditure incurred on work done till 14th January, 2013); (ii) interest; and (iii) costs. ORCHID filed its counter-claim qua mobilization advance, liquidated damages due to FIVE STAR'S failure to complete work, cost for pending work commissioned by ORCHID from other contractors and costs.

5. The Arbitrator, vide impugned award dated 10th September, 2018, allowed FIVE STAR'S claim in part and directed ORCHID to pay a sum of Rs. 4,33,877/- along with post-award interest payable at 12% per annum. The remaining claims, as well as ORCHID's counter-claims, were dismissed.

CONTENTIONS OF THE PARTIES

ON BEHALF OF ORCHID

6. Although, ORCHID seeks setting-aside of the impugned award with respect to award of claim and dismissal of counter-claims; however, Mr. Manish Sharma, counsel for ORCHID, has addressed arguments only qua the award of claim of Rs. 4,33,877/-, and no serious challenge was raised qua dismissal of counter-claims. His submissions summarised as follows: 6.1. The impugned award is arbitrary, erroneous and against the public policy of India - as it gives no reasoning for award of the claim in favour of FIVE STAR.

6.2. The impugned award is based on conjuncture and surmises and fails to fulfil the statutory mandate of Section 31(3) of the Act. The Arbitrator has erroneously and mistakenly held in paragraph no. 11.28 of the impugned

Signature Not Verified

By:SAPNA SETHI Signing Date:19.07.2022 17:15:47 award that ORCHID (in its Statement of Defence), has admitted to the pleadings qua interim relief, and on the basis of such "deemed admission", ruled in favour of FIVE STAR. On the contrary, ORCHID had categorically refuted FIVE STAR's claim and had rather raised counter-claims of recovery of mobilisation advance, liquidated damages, etc. 6.3. Since the Arbitrator has rejected the main claim for Rs. 29,60,466/-, which included Rs. 4,33,877/- claimed as interim relief, axiomatically the interim relief also had to be rejected; nonetheless it could certainly not be granted in isolation, devoid of reasoning. The impugned award is thus, contrary to Section 31(3) of the Act. Reliance is placed on the judgments in Dyna Technlogies Pvt. Ltd. v. Crompton Greaves Ltd.,1 and Jai Singh v. Delhi Development Authority and Ors.2 6.4. The Arbitrator had come to a categorical finding that the final bill raised by FIVE STAR dated 7th May, 2013 was not proved as per law. Having come to this conclusion, he could not have awarded the claim of Rs. 4,33,877/- which is based on unproved documents. Further, upon a perusal of the final bill dated 7th May, 2013, it is apparent that no work was done after raising the Bill of Quantities [hereinafter, "BoQ"] for the period from 9th December, 2012 to 7th May, 2013.

ON BEHALF OF FIVE STAR

7. On the other hand, Ms. Kawaljit Kochar, counsel for FIVE STAR, advanced the following contentions:

(2019) 20 SCC 1.

In O.M.P. No. 152/2002 decided on 4 th September, 2008. 2008 (3) Arb LR 667 Del.

Signature Not Verified

By:SAPNA SETHI Signing Date:19.07.2022 17:15:47 7.1. The Contract could not be executed within the prescribed time as ORCHID failed to fulfil its reciprocal obligations of supply of material(s) and drawing(s) on time, etc. There is ample proof filed along with the Statement of Claims to prove the same. Contractual period was extended up to 31st December, 2012; thereafter, in a meeting held on 16th January, 2013, followed by a letter dated 21st January, 2013, it was mutually decided by the parties that balance work would be completed by ORCHID, without prejudice to rights of FIVE STAR.

7.2. Admittedly, FIVE STAR's labour force worked on the site till 7th May, 2013. Thereafter, the final bill was submitted by FIVE STAR; however, ORCHID refused to make the payment of final bill, despite terms settled in the joint meeting on 16th January, 2013. In these circumstances, ORCHID sent a letter dated 15th July, 2013, reiterating the understanding reached between the parties during the joint meeting and demanding a payment of a sum of Rs. 4,10,247/-.

7.3. ORCHID refused to make the said payment, and accordingly, FIVE STAR invoked the arbitration clause and the Arbitral Tribunal stood constituted vide order dated 27th May, 2016.3 FIVE STAR filed its statement of claims before the Arbitrator for Rs. 29,60,446/- towards expenditure income incurred on execution of works till 14th January, 2013 and interest thereon till the actual date of payment. In response, ORCHID also filed its counter-claim. 7.4. Reliance is placed upon paragraph 12.4 of the arbitral award, which discloses the reason given by the Arbitrator for awarding the claim. In view of ORCHID's deemed admission, evasive denial and admitted document viz.

In Arb. P. 51/2016 vide order dated 27th May, 2016.

Signature Not Verified

By:SAPNA SETHI Signing Date:19.07.2022 17:15:47 Ex. R-3, it becomes evident that ORCHID had resorted to falsehood in stating that FIVE STAR did not work after 14th January, 2013. The afore-said admitted document shows that FIVE STAR's workers had worked on site till 7th May, 2013, and therefore, it was entitled to the money in respect of the work done, despite its blameworthy conduct.

7.5. Reliance is placed upon the judgment of the Supreme Court in Associate Builders v. Delhi Development Authority4 to argue that the Court cannot venture into deciding questions of fact to set-aside an arbitral award under Section 34 of the Act. Reliance was also placed on the judgment in Indian Oil Corporation Ltd. v. Shri Ganesh Petroleum5 to say that the Court does not sit in appeal over an award made by the Arbitral Tribunal.

ANALYSIS

8. The Court has considered the afore-noted contentions of the counsel. Indeed, ORCHID had one main relief viz. Claim No. 1 for Rs. 29,60,466/- towards expenditure incurred on execution of work till 14 th January, 2013 as per final bill. Claim No. 2 was qua interest on the said amount and Claim No. 3 was qua costs. Both the parties led documentary as well as oral evidence. FIVE STAR has not impugned the award in so far as the rejection of its claim is concerned, and rather, is only defending the impugned award to the extent it partly allows their claims. Claim No. 1 was rejected by the Arbitrator for the reasons disclosed in the following extracted portion of the impugned award:

"11.25. It is extremely important to note that the factum of 'tools and

2015 (3) SCC 49.

(2022) 4 SCC 463.

Signature Not Verified

By:SAPNA SETHI Signing Date:19.07.2022 17:15:47 plants and other materials' (as per the list attached) of the value of Rs.20 lacs' mentioned in the said reply dated 19.09.2013 Ex.C12, is completely missing from the Statement of Claim as also the evidence of CW1 Sh. Praveen Madhok. So, such a conduct of the Claimant cannot be appreciated and it persuades me to believe that at least a portion its Claim No.1 is based on falsehood and as such must be rejected.

11.26. In the Statement of Claim no specific amount has been claimed by the Claimant under Claim No. 1 in relation to 'VARIATION IN BOQ QUANTITY' although a mention thereof has been made. However CW1Sh.Praveen Madhok in para 6 of his affidavit Ex.CW1/A makes a mention of 'Detail in r/o Claim No.2, 'VARIATION IN BOQ QUANTITY' and is claiming a sum of Rs.25,26,569/-. So, this portion of evidence is not in accordance with the pleadings and is contrary to Claimant's own admission as contained in Ex.C12 mentioned above. Also page 48 which is part of Mark 6, the final bill as per the claimant, in respect of the "BOQ work done' the amount mentioned is '0'. So, it clear that this amounts to resorting to falsehood and is an effort to mislead even this Tribunal.

11.27. The question is, in such a situation when both parties have resorted to falsehood and have not been truthful, what is the way out?"

9. After having concluded that Claim No. 1 was based on falsehood, the Arbitrator nonetheless proceeded to allow the said claim in part - which is the subject-matter of the present petition. The reasons disclosed in the impugned award are as under:

"11.28. In its Statement of Claim, the Claimant has specifically mentioned in para 5 that after adjustment of Rs. 5,91,963 / -the balance mobilization advance, towards final bill a sum of Rs.4,33,877/-towards the work done, was payable. This has not been denied by the Respondent specifically and therefore is deemed to have been admitted as correct. In the face of this situation, in respect of Claim No.1 it is held that the Claimant is entitled to receive from the Respondent a sum of Rs.4,33,877/-towards the work done by it and the claim for balance amount is rejected being false and has remained unproved."

[Emphasis Supplied]

10. From the above, it becomes apparent that the Arbitrator has partly-

allowed the claim in favour of FIVE STAR on the basis of a presumed

Signature Not Verified

By:SAPNA SETHI Signing Date:19.07.2022 17:15:47 admission on the part of ORCHID. Apart from that, no other reasoning is discernible. On this aspect, a perusal of the pleadings would be apposite to ascertain if there is indeed an admission on the part of ORCHID. For the sake of clarity, Paragraph No. 5 of the Statement of Defence filed by ORCHID, which deals with the corresponding Paragraph No. 5 of the Statement of Claim, are juxtaposed against each other as follows:

                           Statement of Claim [FIVE STAR]                Statement of Defence [ORCHID]
                           "5. INTERIM RELIEF:                           "5. INTERIM RELIEF

5.1 Having explained "Brief History of 5.1. As identified above, the brief history of Case" here in-before, the claimant now the case presented by Claimant is replete submits the application in terms of Section with concealment of material documents, 17 of ARBITATION AND non-disclosure of material facts and CONCILLATION ACT 1906 for interim misinterpretation. Even further the nature relief as follow of relief prayed for does not fall within the purview of section 17 of the arbitration and A. The payment of undisputed portion conciliation act which envisages and amounting to Rs.4,33,877/- (Four Lakh. provides only for grant of protective Thirty-Three Thousand and Eight Hundred measures and not for payment/release of and Seventy-Seven only) works executed sums to a contesting party. Moreover, no viz works executed as per contract justification has been provided (either in provisions after adjustment of recovery. of equity or in fact or towards balance of last installment of mobilization advance convenience/necessity of protection) by amounting to Rs. 5,91,963/- (Five Lakh Claimant justifying an entitlement towards Ninety-One Thousand Nine Hundred and the interim relief prayed. Sixty Three only) which will facilitate the finalization of disputed claims of payment. A. It is denied that there is any "undisputed portion of works executed"

B. Any other relief as deemed fit by the as asserted. It is further pointed out that ARBITRAL TRIBUNAL" in the said paragraph Claimant itself refers to "finalisation of dispute of payment" thus itself evidencing/ acknowledging disputed liability that requires adjudication and determination.

It is the admitted position of the parties that the contract was entered into, contains a risk and purchase clause and that the contract was not duly performed within the time period provided

Signature Not Verified

By:SAPNA SETHI Signing Date:19.07.2022 17:15:47 and that the contract was "rescinded"

prior to completion of works by Claimant and that on no occasion has Respondent waived its entitlements to loss and damages arising out of the delay and breaches by Claimant. Pertinently claimant admits that proceedings are pending against the claimant for recovery of sums against the negotiable instruments issued by claimant and it is thus evident that in addition to the amounts claimed under the counter claim, these amounts are also disputed and claimed by respondent.

B. Claimant is not entitled to "any other relief" as claimed."

11. The above comparison reveals no admission as held by the Arbitrator, and rather, there is a clear denial. The Court also finds merit in Mr. Sharma's contention that once the Arbitrator came to the conclusion that FIVE STAR was disentitled to the Claim No. 1 for Rs. 29,60,466/-, he could not have proceeded to award an interim/ ancillary amount of Rs. 4,33,877/- since the same was included under Claim No. 1. To give further clarity, it must be noted that the amount of Rs. 4,33,877/-, in fact, was put forth by way of an interim relief. This also becomes apparent from the above-extracted paragraph no. 5.

12. From the above pleadings, it manifests that the amount of Rs. 4,33,877/- awarded in favour of FIVE STAR was included in the main relief - which stood rejected. On rejection of the main relief, axiomatically, the interim relief ought to have been rejected. The Arbitrator has evidently not taken note of this aspect and proceeded as if there was an admission on the part of ORCHID for the said claim. Since no other reason for awarding this claim is discernible, except for the alleged admission on the part of ORCHID,

Signature Not Verified

By:SAPNA SETHI Signing Date:19.07.2022 17:15:47 the impugned award is liable to be set-aside being ex-facie contrary to the record.

13. The impugned award fails to give any basis for accepting the said figure. The final bill (also referred to as "Mark Six") dated 7th May, 2013 was required to be proved by the FIVE STAR; however, the same could not be done. The Arbitrator has specifically held that the said document was not proved as per law and there were no pleadings in support of the same. The relevant observations of the Arbitrator on this aspect read as follows:

"11.12. CW1 Sh. Praveen Madhok in para 22 has also deposed that as per final bill Mark 6 (10 Sheets) till 14.01.2013, a sum of Rs.29,60,446/- had been incurred towards the expenditure. How this figure has been arrived at is also not clear."

14. The Arbitrator came to a conclusion that no work was done for the period from 9th December, 2013 to 7th May, 2013, and consequently, rejected the final bill. In light of this finding, he could not have proceeded to award Rs. 4,33,877/- under the impression that this was for work done by FIVE STAR after closure of the Contract. To this extent, the impugned award makes no reference to any evidence to support the findings, and is thus, entirely assumptive.

15. While there can be no quarrel as regards the general propositions of law advanced by FIVE STAR; however, the judgments relied upon by FIVE STAR are not applicable to the facts of the present case discussed above. In view of the above, the impugned award is patently unreasonable in so far as it awards Rs. 4,33,877/- in favour of FIVE STAR.

Signature Not Verified

By:SAPNA SETHI Signing Date:19.07.2022 17:15:47

16. In view of the above, the present petition is allowed and the impugned award is set-aside to the extent it awards Rs. 4,33,877/- and interest thereon. All pending applications, if any, also stand disposed of.

SANJEEV NARULA, J JULY 19, 2022 as

Signature Not Verified

By:SAPNA SETHI Signing Date:19.07.2022 17:15:47

 
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 : MAIMS

 

LatestLaws Partner Event : LL

 
 
 
Latestlaws Newsletter