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

M/S Gas Authority Of India Ltd vs M/S Jsw Ispat Steel Ltd
2023 Latest Caselaw 5271 Del

Citation : 2023 Latest Caselaw 5271 Del
Judgement Date : 20 December, 2023

Delhi High Court

M/S Gas Authority Of India Ltd vs M/S Jsw Ispat Steel Ltd on 20 December, 2023

Author: Sachin Datta

Bench: Sachin Datta

                          $~J-34
                          *     IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                          Pronounced on: 20.12.2023
                          +     O.M.P. (COMM) 249/2020 & IA Nos. 15077/2015, 15078/2015

                                M/S GAS AUTHORITY OF INDIA LTD.               .... Petitioner
                                             Through: Ms. Madhavi Diwan, ASG along with
                                                       Mr. Kapil Sankhla, Mr. Sahil Monga,
                                                       Mr.   Akhilesh     Aggarwal,       and
                                                       Mr.Shubhum Saigal, Advs.
                                                    versus

                                M/S JSW ISPAT STEEL LTD.                       ... Respondent
                                               Through: Mr. Parag P. Tripathi, Sr. Adv. with
                                                         Mr. Ramesh Singh, Sr. Adv.
                                                         alongwith Mr. Rishi Agrawala, Mr.
                                                         Karan Luthra, Ms. Shruti Arora and
                                                         Mr.Srinivasan, Advs.
                                CORAM:
                                HON'BLE MR. JUSTICE SACHIN DATTA

                                                    JUDGMENT

1. The present petition under Section 34 of the Arbitration and Conciliation Act, 1996 (hereinafter referred to as "the A&C Act") assails an arbitral award dated 06.09.2013.

2. Vide the impugned award, the arbitral tribunal has awarded a sum of Rs.14.67 crores in favour of the respondent herein towards refund of fixed transportation charges proportionate to the reduced supply of gas by GAIL under the Contract dated 10.09.1991, as amended on 30.03.1998, with interest at the rate of 6% per annum from 29.12.2000 till date of payment. Further, the award contemplates that in the event of failure on the part of the

petitioner herein to satisfy the award within a period of three months from the date thereof, the respondent (claimant) shall be entitled to recover the awarded sum from the date of the arbitral award with interest at the rate of 18% per annum until payment/realization.

3. The respondent (claimant) operates a sponge iron and hot rolled plant located at Dolvi in the District of Raigharh, Maharashtra.

4. It was averred in the statement of claim that in order to meet its requirement for gas, the claimant entered into a Contract dated 10.09.1991 with the petitioner herein. Article 4 of the said Contract is in the following terms:-

"ARTICLE - 4 DELIVERY OF GAS

4.01 GAS shall be delivered to the BUYER at the Gas Metering Station that shall be located at BUYER's premise at village Juybapuji, Pen Tehsil in the district of Raigad in the State of Maharashtra, GAS will be transported from the down stream flange of the pipeline at the outlet of the GAS Metering Station hereinafter referred to as point of delivery by means of pipeline to be provided and maintained by the BUYER.

4.02 Gas Metering Station and buildings needed for the same shall be set up / constructed and maintained by the SELLER. The land indeed for the purpose of such Gas Metering Station/Building shall be provided by the BUYER. The SELLER may use the said location for effecting deliveries to any other parties in the area without affecting supply of GAS to the BUYER.

4.03 The BUYER, in addition to price of GAS mentioned in Article 11, shall pay to the SELLER transportation charges @ Rs. 60.60· (Rupees Sixty and paisa sixty only) per thousand standard cubic meter for Uran - Thal sector of pipeline of the SELLER. Further the BUYER shall pay monthly transportation/service chares to be worked out on the basis of formula at Annexure III which forms, part of the CONTRACT for the facilities to be provided by, the SELLER for supply of GAS from Thal to the deliver point located at the BUYER's premises. The transportation/ service charges shall be increased by 3 (Three) percent per annum on annual rest basis with effect from 01.04.1993. In addition, these monthly

transportation/service charged are also subject to revision as and when corporate income tax is revised. The formula indicated in Annexure III incorporates Corporate Income Tax at 46%.

4.04 The BUYER shall make all proper and adequate arrangement for receiving GAS at the outlet of Gas Metering Station at its own risk and cost. Should any defect in the BUYER's intake arrangement arise, the same shall be notified by the BUYER.

4.05 For effective deliveries as aforesaid the SELLER shall install and maintain at its own risk and cost the piping control and regulation and metering equipment in the aforesaid Gas Metering Station and all other accessories to condensate collection and disposal. The said equipment so installed by the SELLER shall remain the property of the SELLER and the SELLER shall have the right to remove such equipment at any time within twelve (12) months after the expiry of the contract. The SELLER shall have the right to use the BUYER's land and utilities essentially required for installation, operation and maintenance of Gas Metering Station and allied equipment required for supply of gas on payment of such charges for utilities only as may be mutually agreed.

4.06 The title of GAS shall pass from the SELLER to the BUYER at the point of delivery of GAS to the BUYER.

4.07 The SELLER shall supply GAS to the BUYER at a gauge pressure of not less than 20 (twenty) Kg/ cm2 and not more than 45 (forty five) Kg/ cm2 at the delivery point. The BUYER reserves the right to refuse to lift the GAS if the gauge pressure of supply of GAS on account of gauge pressure of supply of GAS being less than 20 Kg/Cm2, the provision of Article 5.02 shall not apply for such days."

5. Clause 5.01 of the said Contract, inter alia, provides as under :-

"ARTICLE - 5 QUANTITY OF GAS 5.01 The SELLER agrees to sell and deliver the GAS at the aforesaid point of delivery to the BUYER as per requirement of the BUYER subject to the maximum of 1.00 (One point zero zero) million standard cubic meters per day. Provided further for the first year of GAS supplies, the BUYER shall give to the SELLER quarterly forecast of the quantity of GAS required for each month atleast one month in advance."

6. As such, the Contract contemplates supply of gas by the petitioner herein to the respondent and the respondent was obliged to pay for the price

thereof, as also transportation charges to be computed in a manner set out in clause 4.03. The transportation charges comprised two components viz. Rs.60.60 per thousand standard cubic meter of gas flowing through the pipeline, and an amount to be calculated as per the formula referred to in the clause.

7. On 30.03.1998, a supplementary agreement was entered into whereby certain provisions of the said Contract dated 10.09.1991 stood deleted and/or substituted by incorporating fresh provisions. In particular, clause 4.03 of the aforesaid Contract dated 10.09.1991 stood replaced by incorporation of a fresh clause as contained in the agreement dated 30.03.1998, whereby, the fixed transportation cost payable per month was quantified at Rs.38,67,600/-. The amended Article 4.03 is as under :-

"Article 4.03 of the EXISTING CONTRACT stand deleted and substituted to read as under:

ARTICLE 4.03 The BUYER in addition to price of GAS mentioned in Article 11, shall pay to the SELLER Transportation Charges @ 60.60 (Rupees Sixty and Paise Sixty) only per One Thousand Standard Cubic Meters of GAS for Uran-Thal sector of pipeline of the SELLER. Further, the BUYER shall also pay Monthly Transportation/Service Charges of Rs.38,67,600/- (Rupees Thirty Eight Lakhs Sixty Seven Thousand Six Hundred) only for the facilities provided by the SELLER for supply of GAS from Thal to the Delivery Point located at the Buyer's premises. These charges of Rs. 60.60 per One Thousand Standard Cubic Meters and Rs. 38,67,600/-

stated above shall be Increased by 3 (three) percent per annum on annual rest basis with effect from 01.04.1993 (First April One Thousand Nine Hundred and Ninety Three). This Monthly Transportation/Service Charge is also subject to revision as and when Corporate Income Tax is revised. In addition to the above, there shall be Additional Charges for investment by SELLER on Telemetry and Telecom system etc. for the pipeline system in the Uran region, SELLER shall intimate the BUYER for payment of such Additional Charges on pro-rata basis which will be Increased by 3 (three) percent per annum on annual rest basis with effect from the first of April following the intimation."

8. It is also relevant that an amendment was also made to Article 12 which deals with billing and payment. Article 12 of the Contract dated 10.09.1991 was in the following terms :-

"ARTICLE - 12 BILLING AND PAYMENT 12.01The BUYER shall open and maintain at its cost an irrevocable standby revolving Letter of Credit with State Bank of India, Commercial Branch, Bank Street, Fort, Bombay by 28.02.1991 (Twenty Eight February, Nineteen hundred and ninety four) covering the value of 15 (Fifteen) days supply of gas at maximum contracted quantity as per Article 5.01 plus monthly transportation/ service charges payable as per Article 4.03 of the CONTRACT in favour of the SELLER.

12.02 The SELLER shall raise invoice for the first fortnight covering the actual quantity of GAS supplied at the price of GAS applicable from time to time as defined in Article II plus transportation charges and monthly transportation/service charges payable as per Article 4.03 of the CONTRACT. The' SELLER shall raise the invoice for second fortnight for the actual quantity of GAS supplied subject to provision of Article 5.02 and transportation charges as per Article 4.03 of the CONTRACT. The invoice for the second fortnight will have adjustments done for calorific value as provided in Article 11. The SELLER will raise the invoice for each fortnight and BUYER agreed to pay the invoices so raised in full within 2 (two) working days of presentation of the said invoice. If for any, reasons, the payment is delayed or any disallowance is made from the invoice, the SELLER will present the invoice for the full amount or for the amount not paid as the case may be to the bank against the Letter of Credit and draw the amount. The BUYER will make arrangements with the Bank in a manner that in such an eventuality the full L/C amount gets automatically reinstated.

12.03 In case of any discrepancy /dispute, the BUYER shall lodge a claim with the SELLER within the period of 14 (Fourteen) days from the date of receipt of invoice. To the extent the claim admitted by the SELLER shall issue a credit note in favour of the BUYER and adjust the same in the next invoice to be raised. The SELLER , undertakes to settle the claim of BUYER within a period of 30 (Thirty) days from the receipt of such claim, if found acceptable.

9. In the Supplementary Agreement dated 30.03.1998, the aforesaid Article 12 was substituted and the substituted provision reads as under :-

"ARTICLE 12.01

The BUYER shall open and maintain at its cost an Irrevocable Standby revolving Letter of Credit (L/C) with the State Bank of India, Commercial Branch, Fort, Mumbai covering the value of 16 ( Sixteen) days supply of GAS at maximum contracted quantity as per Article 5.01 plus Transportation Charges, Monthly Transportation/Service Charges and Additional Charges as per Article 4.03, in favour of the SELLER, during the operation of the CONTRACT. Provided the Letter of Credit should stipulated that all charges including negotiations and interest, if any, shall be borne by the BUYER. Provided further, in case the BUYER does not open the Irrevocable, Revolving Letter of Credit within 15 (Fifteen) days of signing of the SUPPLEMETNARY AGREEMENT, the SELLER shall have unrestricted right to discontinue the supply of GAS till opening of such Letter of Credit. Provided further that provision of Article 5.02 shall continue to be applicable during the period of such discontinuation.

ARTlCLE 12.02 The SELLER shall raise invoice for the first fortnight covering the actual quantity of GAS supplied at the price of GAS applicable from time to time as defined in Article 11 plus Transportation Charges, Monthly Transportation/Service Charges and Additional Charges payable as per Article 4.03 of the CONTRACT. The SELLER shall raise the invoice for the second fortnight for the actual quantity of GAS supplied subject to provision of Article 5.02 and Transportation Charges as per Article 4.03 of the CONTRACT. The invoice for the second fortnight will have adjustments done for calorific value as provided in Article 11. The SELLER will raise the invoice for each fortnight and the BUYER agrees to pay the invoice so raised in full within 2 (Two) working days of presentation of the said invoice. If for any reasons, the payment is delayed or any disallowance is made from the invoice, the SELLER will present the invoice for the full amount or for the amount not paid, as the case may be, to the Bank against the Letter of Credit and draw the amount. The BUYER will make arrangements with Bank in a manner that in such an eventuality, the full L/C amount gets automatically reinstated.

ARTICLE 12.03 Incase of any discrepancy/dispute, the BUYER shall lodge a quantified claim with the SELLER within the period of 14 (Fourteen) days from the date of the receipt of the related invoice. To the extent the claims are admitted by the SELLER, the SELLER shall issue a Credit Note in favour of the BUYER and adjust the same in the next invoice to be raised. The SELLER undertakes to settle the claims with the BUYER within a period of 30 ( Thirty ) days from the date of receipt of such claim, if and to the extent found acceptable. Failure of the BUYER to put forward any claim within the time specified above shall be an absolute waiver of any claim as also the BUYER's right to refer the matter to Arbitration."

10. After the execution of the aforesaid Supplementary Agreement dated 30.03.1998, an additional quantity viz. 0.75 million standard cubic meters per day (which had originally allotted to M/s Kalyani Mukund Limited) was also allocated to the respondent/claimant by way of a Tripartite Agreement dated 21.12.1999. As a result, the respondent's/claimant's entitlement stood increased to an aggregate quantity of 1.75 million standard cubic meters per day. This Tripartite Agreement also contains a provision for payment of fixed transportation charge, as provided in clause 4.03 thereof.

11. The primary grievance raised by the respondent/claimant in its statement of claim was that the petitioner herein failed and neglected to supply the requisite gas in terms of the aforesaid Agreements. A grievance was also made out that the petitioner herein had started raising invoices on the respondent/claimant for payment of fixed transportation charges under both the Contracts i.e. the Contract dated 10.09.1991 and the Tripartite Agreement dated 21.12.1999. The statement of claim makes reference to the representations made by the respondent/claimant, whereby, the aforesaid grievance regarding invoices for fixed transportation charges being raised under both the Contracts, was ventilated. In this regard, paragraphs 13 and 14 of the statement of claims specifically averred as under :-

"13. Surprisingly, the respondent not only failed and neglected to supply any gas pursuant to the said tripartite agreement dated 21st December, 1999 and the contracted quantity and quality of gas under the said contract dated 10th September, 1991, but started raising invoices on the claimant for payment of the fixed transportation charges under both the contracts dated 10th September, 1991 and the tripartite agreement dated 2lst December, 1999. Copies of few such invoices are annexed herto and marked C-5 collectively.

14. In the premises, the claimant by series of letters addressed to the respondent represented that inasmuch as the respondent failed to supply and quantity of gas under the agreement dated 30th March, 1992 read

with tripartite agreement dated 21st December, 1999, it should not charge the fixed transportation charge under the said tripartite agreement and that the production at the said plant of the claimant has been suffering tremendously due to failure of the respondent in supplying the contracted quantity and quality of gas. In this connection, the claimant craves leave to refer to and rely upon the various representations including the last representation dated 5th June, 2002 are annexed hereto and marked as C-6 collectively. The claimant craves leave to refer to the aforesaid representations, which should be read to the aforesaid representations except the representation dated 5th June, 2002.

The reply dated 15th July, 2002 given by the respondent was evasive and did not address the issues raised by the claimant. A copy of the said reply dated 15th July, 2002 is annexed hereto and marked C-7. As stated above, the respondent did not pay any heed to the aforesaid series of representations made by the claimant and continued to raise invoices for the fixed transportation charges under both the said contract dated 10th September, 1991 and tripartite agreement dated 21st December, 1999, although the respondent supplied the gas only under the said first contract and that too far less than the contracted quantity and quality. In fact, the claimant made a presentation of the production capacity of its said plant through a steel expert in a meeting held on 1st April, 2003 between the respondent and the claimant which further established the requirements of gas at the said plant. A copy of the minutes of the said meeting between the respondent and claimant is annexed hereto and marked C-8."

12. The respondent/claimant further made a grievance that the petitioner herein was wrongly calculating the transportation charges payable under the Tripartite Contract dated 21.12.1999. The averment in this regard is contained in para 15A of the statement of claim which reads as under :-

"15-A The claimant submits that not only did the respondent illegally started levying and recovering transportation charges under the contract dated 21st December, 1999, even the calculation of this charge was incorrect. The discrepancy was brought to the notice of the respondent by the claimants letter dated 7th August, 2001, the respondent did not pay any heed to the claimants letter in this regard."

13. The statement of claim goes on to further aver as under :-

"16. The claimant states that the respondent is not entitled to charge fixed transportation costs which is intended to cover the cost incurred by

the respondent in setting up the pipeline and associated infrastructure after such costs have been realised by the respondent. In fact, despite repeated requests by the claimant requesting the respondent to furnish the cost details for the pipeline in issue, the same have been withheld from the claimant. As a matter of fact over the period April 1995 to July 2003, the claimant has paid an aggregate sum of Rs. 58,70,22,196/ - by way of fixed transportation costs under the gas supply contracts in question. If the details are disclosed by the respondent it will be demonstrated that the cost of the pipeline has been recovered by the Respondent by way of transportation charges paid by the claimant and other consumers.

xxx xxx xxx 17.3 With full notice and knowledge that it would never supply the contracted quantity of gas to the claimant, the respondent made a false assurance to supply the said contracted quantity of gas only to induce the claimant to agree to pay the fixed transportation charge under both the said contract and tripartite agreement.

xxx xxx xxx 17.6 The said contract was entered into for supply of gas to the claimant at the rate of 1.0 million standard cubic meters per day and not for payment of fixed transportation charge. The primary object of the said contract was the supply of 1.0 million standard cubic meters of gas per day and not the fixed transportation charge and as such, the payment of the said fixed transportation charge by the claimant was dependent on the fulfilment of the primary object of the contract by the respondent.

xxx xxx xxx

18. The claimant submits that the payment of fixed transportation charge under the said contract was and in any event is been deemed to be subject to the respondent supplying the full contracted quantity everyday. No party to a contract can be bound or forced to make payment of a fixed amount without adequate consideration there for. In the instant case the consideration for payment of the said fixed transportation charge by the clement to the respondent was the uninterrupted supply of 1.0 million standard cubic meters of gas per day by the respondent to the claimant. As such, it was incumbent upon the respondent to first supply the contracted quantity regularly so as to entitle itself to collect the fixed transportation charge from the claimant.

xxx xxx xxx

24. In that view of the matter, the entire action of the respondent in collecting the fixed transportation charge under the said contract was arbitrary, unauthorized, unreasonable, illegal and unjust and as such the respondent is liable to refund to the claimant all the moneys collected from it by way of fixed transportation charges."

14. Eventually, with regard to the fixed transportation charges, it was

claimed as under :-

"26.3 As would be evident from the supplies of gas made under the said contract, the respondent has wrongfully collected the fixed transportation charge without supplying the contracted quantity of gas and thereby deprived the claimant of the benefit of utilization of its money for commercial purpose. Has the claimant not been forced to pay the fixed transportation charge, the claimant could have utilized the said money in its business profitably and earned huge profit, which is reasonably estimated at Rs. 55 Crores. As such, the claimant is entitled to and the respondent is liable to pay the said sum to the claimant. Alternatively, the respondent is liable to pay interest at the rate of 20% which is accepted rate of interest charged by the banks in case of commercial transaction."

15. Accordingly, with regard to the transportation charges, the following prayer was sought in the statement of claim :-

"29. The claimant, therefore, claims an award for the following amounts:

(c) An award for a sum of Rs. 55,00,00,000 (Rupees fifty five Crores) as claimed in paragraph 26.3 above;"

16. In the statement of defence/reply on behalf of the petitioner, it was, inter alia, averred that (i) the claims are barred by limitation; (ii) in view of the signing of the Supplementary Agreement dated 30.03.1998, any dispute existing prior to that date is deemed to have been waived and any claims based on such disputes are not arbitrable. It was specifically pleaded as under :-

"As is clear from the statement of claim itself, the contract was executed on 10th September, 1991 and actual supply of gas was commenced in the year 1994. However, the Claimant has raised issues with regard to transportation charges only in the year 2000. Any claims pertaining to a period more than three years prior to the date of commencement of this arbitration cannot be arbitrable in view of laws of limitation."

17. It was further averred as under :-

"(i) Presently, GAIL is supplying 'bundled gas' i.e. gas together with gathering, transportation and delivery services. Therefore, the buyer is to pay for the Entitlement Bundle which is equal to Gas (commodity) plus Transportation and services. In terms of Pipelines, virtually all costs are

fixed costs, namely, the cost of construction of pipeline, pumping stations and maintenance including the cost of securing the right of way for laying the pipeline, the economic theory of having a fixed monthly transportation/service charge is that all the above costs must be paid for even if pipeline throughput is zero. The transportation charges and monthly service charges are intended to recoup the transaction cost of gas marketing and facilitate the maintenance and development of the network."

18. The statement of defence goes on to controvert the allegations regarding deficient supply of gas and also seeks to make the point that the respondent/claimant has been consistently supplied with about 80% of the maximum quantity of gas agreed to be supplied.

19. It was further averred that the short supply in gas, if at all, was induced by the regulations and various executive order(s) passed from time to time by the Ministry of Petroleum and Natural Gas and the same is liable to be treated as a force majeure condition. It was submitted that the respondent/claimant is obliged to pay fixed transportation charges under both the Contracts, viz. the Contract dated 10.09.1991 as amended vide Supplementary Agreement dated 30.03.1998, and the Tripartite Agreement dated 21.12.1999.

20. In the above conspectus, the following issues were framed by the arbitral tribunal :-

"1. Are the Claims or any part of them not arbitrable?

2. Whether Respondent was justified in not supplying contracted quantity of the gas to the Claimant? If no, to what effect?

3. Does the Respondent prove that under the terms of the contract, the extent of supply to the Claimant of gas was dependent upon the availability of gas at the material time as well as upon direction of Government of India at that point of time?

4. Is the Respondent entitled to claim transportation charges from the claimant even during the period of short supply or no supply whatsoever?

5. Does the Respondent prove that the Claimant raised the objection in

regard to transportation charges from the first time in the year 2000? If yes, what is the effect?

6. Does the Respondent prove that on the execution of the supply agreement dated 30.03.1998, all the claims prior thereto stood extinguished?

7. It is shown that the Claims for transportation charges pertaining to a period more than 3 years prior to date of the commencement of arbitration i.e. 7.1.2003, is not arbitrable as barred by limitation?

8. Does the claimant prove that in view of the continuous and uninterrupted process of issuing provisional invoices, the limitation does not run against the Claimant until those invoices are reconciled and made final?

9. Does the Claimant prove that the Respondent was wrong in levying and recovering transportation charges post-tri-partite agreement for the same infrastructure against the same party under two different agreements?

10. Whether the Respondent continuously made false assurances of supplying the contracted quantity of gas so as to induce the Claimant to continue to pay transportation charges?

11. Does the Respondent prove that the Claimant is estopped from complaining about the levy of transportation charges because throughout the contract period and even upto date and even post tri-partite agreement, right upto 2000, they never disputed charges recovered / levied by the Respondent?

12. Are the Claimant entitled to claim refund of corporate income tax as per clause 4.03 of Contract?

13. Are the Claimants entitled to interest? If so, from what date and on what amount and at what rate?

14. Are the claimants entitled to all or any of the reliefs sought under the Claim-Statement?

15. What order as to costs?

16. What Award?"

The Award

21. The arbitral award proceeds to decide in favour of the respondent/claimant with regard to the issue of arbitrability of the claims. As regards issue nos. 2 and 3, the same was decided in favour of the petitioner herein. It was held that the shortfall in supply of gas was due to non- availability of gas after supply to priority sectors on the recommendation of the Gas Linkage Committee (GLC).

22. It was held that the government's powers to allocate gas to the priority sectors override the term of any contract entered into by the petitioner with regard to the supply of gas. In reaching this conclusion, the arbitral tribunal relied upon the judgment of the Supreme Court in the case of Reliance Natural Resources Ltd. v. Reliance Industries Limited, (2010) 7 SCC 1. It was held that Article 5.01 to 5.03 of the Agreement dated 10.09.1991 and other articles in the Supplementary Agreement dated 30.03.1998 must be construed in consonance with, and subject to the overriding power of the government to first supply as per the gas utilization policy of the government for giving gas first to priority sectors and then to other sectors, even though it may result in reduction of the contracted quantity of gas as per Article 5.01.

23. The Award goes on to further hold that the executive orders passed by the Government of India on the recommendations of the Gas Linkage Committee (GLC) from time to time constitutes a force majeure event under Article 10 of the Contract dated 10.09.1991. The arbitral tribunal concluded as under :-

"On Issues 2 and 3, for the aforesaid reasons, we are of the opinion that the Respondent was justified in not supplying the contractual quantity of gas to the claimant and there is no breach of contract on the part of the respondent. We further hold that the Respondent has successfully proved that, notwithstanding the provisions of Article 5.01 of the contract, the extent of supply to the claimant of the gas, was dependent upon the availability of gas at the material time and that such reduced supply was based upon the recommendations of the GLC; as approved by the Government, which executive orders clearly come within the force majeure events mentioned in Article 10. We decide issues 2 and 3 accordingly against the claimant and in favour of the respondent."

24. While deciding issue nos.4 and 5, the impugned arbitral award rejected the contention of the respondent/claimant that whenever the force

majeure event, on which the petitioner herein relies occurs, the liability of the respondent/claimant to pay fixed transportation/service charges also gets correspondingly suspended. It was further held that respondent/claimant cannot seek partial abetment of transportation charge merely upon the occurrence of the force majeure event.

25. Further, the respondent/claimant's contention based on Section 12(2) and (3) of the Specific Relief Act, 1963 to the effect that it is entitled to a proportionate abetment of the fixed transportation charges whenever the gas supply is less than the contracted quantity, was also rejected. This was done on the basis that the part of the contract not performed by the petitioner did not form a considerable part of the whole contract inasmuch as the petitioner had filed statements of supply showing supply of gas to the extent of 80% of the contractual requirement from time to time.

26. However, despite the aforesaid finding, the impugned award proceeds to hold that the petitioner is not entitled to claim full transportation charges from the respondent/claimant during the period of short supply of gas. This conclusion is arrived at by the arbitral tribunal by (i) according an interpretation to Article 4.03 of the Contract in a manner which gives "business efficacy" to the Contract, (ii) on an application of the principle that there was "partial failure of consideration", as a result of which the transportation charges are liable to be apportioned/reduced to the extent of service not performed.

27. Consequently, with regard to issue no.4, the impugned award finds that the respondent/claimant is entitled to a sum of Rs.14.67 crores as being refundable by the petitioner. This is based on the data of actual drawl of gas for the period between (June 1994 to January 2003) and the extent of

shortfall vis-à-vis the extent of supply contemplated under Article 5.01 of the Agreement dated 10.09.1991. Accordingly, the following findings were rendered with regard to issue nos. 4 and 5.

"We are of the opinion, on Issue no.4, therefore, that the respondent should refund to the claimant a sum of Rs.14.67 Crores consequent to reduction in supply of gas and its proportionate impact on the transportation/service charges.

On Issue No.5, even if claimant had not raised the issue of transportation charges before the year 2000, it will be entitled to the above sum.

Finding on quantum on Issues 4 and 5:

For the reasons given above, we hold on Issue No.4 that the respondent is not entitled to claim full transportation/service charges from the claimant during the period of short supply or no supply. We also hold on Issue No.5 that even if the claimant had raised the issue in the year 2000, claimant is not estopped from claimant a proportionate reduction in the transportation costs for the short supply, during the period from June, 1994 to Jan, 2003 and that on a proper computation, the claimant is entitled to a refund of Rs.14.67 Crores."

28. The impugned award decides issue no.6 by rejecting the plea of the petitioner that the execution of the Agreement dated 30.03.1998 had the effect of extinguishing all the claims prior thereto.

29. Issue nos.7 and 8, which pertain to limitation, and which are vital for the purpose of the petitioner's challenge to the impugned arbitral award was decided in the following terms:-

"Issue No.7: Whether the claims for transportation charges pertaining to a period more than 3 years prior to the date of the commencement of arbitration, that is 7th Jan, 2003, are not arbitrable and are barred by limitation?

Issue No.8: Does the claimant prove that in view of the continuous and uninterrupted process of issuing provisional invoices, the limitation does not run against the claimant until these invoices are reconciled and made final?

These two issues are connected and can be disposed of together.

Pleadings:

We shall refer to the pleadings and the written submissions of the parties on these two issues.

Initially, these points were raised by the respondent in the Reply statement in para (i) of the Preliminary objections.

In the Rejoinder, this was denied by the claimant in para 18, and it was stated (page 15) that the claimant was submitting invoices provisionally on fortnightly basis and unless all such provisional invoices are made final, the question of limitation does not arise.

Written submissions:

In paras 6.1 to 6.7 of the Written submissions of the claimant dated 19-6- 2012, it was contended once again by the claimant in para 6 that the invoices raised by the claimant were provisional as can be seen from Vol.1, pp 34 to 37, 41 to 45, 47, 49 and 51 and Vol. VIA at page 83. It was also contended that in para 21 of the affidavit in chief examination of Mr.Gupta, witness for respondent, it was not denied that the invoices were provisional. He had merely stated that the said aspect was "irrelevant". It is stated that it is no body's case that the invoices became final later on or were finalized by the respondent or settled between the parties by way of finalizing the accounting. Further, on the execution of the Supplementary agreement of 1998, all the previous amounts paid by the claimant to the respondent towards supply of gas were revised in view of the revision of the terms and credit was given to the claimant in respect of all payments made from 1994 to 1998 (Vol.VIA page 77). This corroborates the fact that all payments were merely "on account" and were to be settled and adjusted at a later date. Any payment is made against provision invoices can only be a provisional payment. The claimant referred to the judgment of the Rajasthan High Court in Bhanwarlal vs. The State And Ors. AIR 1976 Raj 125, to Art.13 and Articles 2 and 3 of the schedule to the Limitation Act in support of this contention.

The claimant has further stated in para 6.5 of the said Written submissions that the initial term of 1991 agreement came to an end on 31-12-2000 (as per clause 2.01) but that, under clause 3.01, the period of the contract was extended from time to time and that it subsists even today. Therefore, it is contended that accounts can be settled even today. It is pointed out that, however, even if 31-12-2000 is taken as date on which accounts ought to have been settled, that date is within 3 years from the date on which arbitration notice was given and hence the plea of limitation set up by the respondent is not tenable. It is therefore stated

that an award should be passed for the refund of the excess transport service charges deducted by the respondent, by the Tribunal. In any event, claim for the last 3 years from the date of the notice for arbitration, was within time.

In the Reply submissions of the respondent, it was submitted that the arbitration is deemed to have commenced on 7-1-2003 and any dispute relating to a period beyond 7-1- 2000 must be treated as barred by time, It is stated that the plea of the claimant in the rejoinder that the invoices or provisional cannot be accepted as they Cannot be provisional endlessly. If that contention is accepted, the invoices would be provisional even today. The invoices are required to be paid within 2 days of their presentation and in the context of Art.12.03 of the 1991 agreement, which permitted the buyer ,to raise a dispute regarding discrepancy in the invoice within 14 days thereof, and which further 'required a resolution of the dispute within 30 days thereafter, would mean that the invoice would not remain provisional beyond 45 days of its presentation. In any event, they would become final at the end of financial year.

Discussion:

In our opinion, the contention of the learned senior counsel for the claimant is correct and we agree that the invoices were provisional and they continued to be provisional. We are unable to accept that beyond 45 days of the presentation of the invoice, they would become final. As these invoices were and continued to be provisional, the question of the bar of limitation does not arise. Therefore, the issue is arbitrable.

Under Issue No.7, we hold that the Claim for Rs.14.67 crores (as now presented by the claimant), towards refund of excess deduction of transportation/service charges is not barred by time and issue is arbitrable.

Consequently, we hold on Issue No.8 in favour of the claimant that the invoices have not become final and the claim is therefore within time."

30. Issue no.9 was decided by the arbitral tribunal by holding that the claims arising out of the Tripartite Agreement were not the subject matter of the reference.

31. Issue nos.10 and 11 were decided in the impugned award in the following terms :-

"Issue No. 10: Whether the respondent continuously made false assurances of supplying the contracted quantity of gas so as to induce the claimant to continue to pay transportation charges?

On this Issue it was submitted in the written submissions of the claimant dated 19-6-2012 that this issue is not material to the decision in this arbitration and that claimant is advised not to make submissions in this behalf.

On Issue No.10, we accordingly hold that the claimant has not pressed for any decision on this issue before us.

Issue No.11: Does the respondent prove that the claimant is estopped from complaining about the levy of transportation charges because throughout the contract period and even up to the date and even post- tripartite agreement up to 2000, they never disputed charges recovered /levied by the respondent ?

The question is whether the respondent has proved that the claimant is estopped from complaining about the levy of transportation charges because throughout the contract period and even up to 29-12-2000 (vide Ex.C.6 (9) at page 66 of Vol.1), they never disputed charges recovered/levied by the respondent?

In our view, the claimant is not estopped from seeking refund even though it had not claimed such refund during the period of contract or even post tripartite agreement up to 2000 and even up to 29-12-2000 once we have held that the claims are not barred by limitation.

The claimant, in its written submissions dated 19-6-2012, has combined this issue along with Issue No.5 which is more or less similar in content.

Another point was raised in the written submissions of the respondents, in para (vii). This point was summarized by stating that reference to Art.12.03 of the 1998 contract and the 1991 contract would require that it was incumbent on that parties to follow the procedure wherein the buyer could raise a dispute within 14 days from the date of receipt of the related invoice.

We are unable to understand how an estoppel can arise against the claimant because respondent had not raised the dispute relating to the invoice within 14 days of the submission of the invoice. This contention is therefore rejected.

Yet another plea of estoppel was raised in the written submissions of the respondent, (in response to the claimant submissions dated 19-6-2012)

under para (iv) relating to fixed transportation charges as follows:

"The formula fixed for transportation charges in Annexure III of the agreement dated 10-9-1991 gave way to a fixed/quantified/crystallized amount of Rs.38,67,600/- in the supplementary agreement of 1998, which was made effective from 1-4-1993. Consequent upon this revision of the transportation charges by way of fixed amount, the claimant was refunded a sum of Rs.4,22,33,753.00 was issued to the claimant (page 86-87 Vo1.5). Therefore the claimant is estopped from raising any dispute for the period prior to 31-3-1998 i.e. date of supplementary agreement. After 30.03.1998 the parties shall be governed by the amended clause 4.03 which provides for escalation of 3% on annual rests basis on fixed transportation charges of Rs.38,67,600.00"

The said contention is also not correct. If some amount has been paid, that does not mean that the claimant cannot claim other amounts, if legally due. Even if the said amount paid was received, without protest, there is no question of estoppel for claimant other amounts if they are legally due.

On Issue No.11, we hold that there is no estoppel against the claimant as contended by the respondent."

32. Accordingly, it was held that there was no estoppel against the respondent/claimant preventing it from raising the claim with regard to transportation charges.

33. Issue no.12 pertains to corporate tax and was decided against the respondent/claimant.

34. Accordingly, the arbitral award concludes that the respondent/claimant is entitled to a sum of Rs.14.67 crores with 6% interest with effect from 29.12.2000 i.e. from the "reference of arbitration". Submissions of Respective Counsel

35. In the above conspectus, learned senior counsel for the petitioner has broadly made the following submissions:-

i. It is contended that the arbitral tribunal having categorically held that

the respondent/claimant was not entitled to seek partial abatement of transportation charges on the basis of occurrence of the force majeure event which entailed shortfall in supply of gas, acted in contravention/contradiction to the aforesaid finding, by proceeding to grant proportionate reduction in transportation charges, proportionate to the quantity of gas not supplied every month. According to the learned senior counsel for the petitioner, this contradiction vitiates the award and the same deserves to be set aside on this ground alone. In this regard, learned senior counsel for the petitioner has sought to compare the following findings in the impugned award to contend that the same are contradictory to each other.

Even otherwise if the claimant has In our opinion, on a reasonable received some benefit on account interpretation of Articles 4.03 and 5.01, of the supplies of gas in part when the respondent is not able to though not in full, unless the supply as per the requirement of the principle of partial failure of claimant in view of Government consideration (to which we shall directives to the GLC which fall under make reference herein below), the force majeure clause Article 10, the claimant cannot seek partial monthly transportation/service charges abatement of transportation have to be correspondingly reduced charge merely relying upon the proportionate to the quantity of gas that occurrence of the force majeure the respondent is able to supply as per event. This contention is therefore Government directives. The maximum rejected. transportation/service charges of Rs.38,67,600.00 p.m. are, in our opinion, applicable when the respondent is able to supply as per the 'requirement of the claimant under Art.5.01 but not when the respondent reduces its supply on account of Government directives falling under force majeure clause Article 10. This, in our opinion, is a reasonable interpretation which conforms to business sense. That would be what a third person, having knowledge of the

facts and circumstances of the case, would have concluded.

ii. It is further contended that the arbitral award errs in granting pro rata reduction of transportation charges on the following basis :-

"From the above, it is clear that it is permissible for us to apply the principle of "partial failure of consideration" to the present contract in so far as costs for transportation services are concerned and apportionment the transportation charges to the extent of service not performed."

iii. It is submitted that the tribunal grievously errs in making the aforesaid observation referring to "service not performed". It is submitted that it was not even the respondent/claimant's case that there was any deficiency vis-à-vis the providing of transportation services. The deficiency, if any, was with regard to the alleged deficiency in supply of gas and even with regard thereto, the tribunal finds that 80% of the gas requirements of the respondent/claimant was fulfilled by the petitioner. As such, it is contended that the tribunal has disregarded the very framework of the agreement between the parties in seeking to make a pro rata deduction in respect of the transportation charges. Further, the tribunal erroneously did so without even going into the issue as to what happens when 80% of the gas required to be supplied under the agreement in question was duly supplied.

iv. It is further submitted that on 30.03.1998, when the Supplementary Agreement was executed, significant time had elapsed since the parties entered into the Agreement dated 10.09.1991. By that time, the parties were very well aware that the supply of gas was not to the

extent desired by the respondent/claimant; yet, the parties agreed to stick to the framework of having fixed transportation charges unconnected with the quantum of gas supplied. As such, it was completely untenable for the respondent/claimant to insist on pro rata deduction of transportation charges.

v. It is also strenuously submitted that the arbitral tribunal completely mutilated and rewrote the Contract between the parties in the guise of interpretation for the purpose of achieving "business efficacy". It is submitted that the same is in direct contradiction with the judgment of the Supreme Court in the case of Nabha Power Limited (NPL) v. Punjab State Power Corporation Limited (PSPCL) and Another, (2018) 11 SCC 508.

vi. It is further contended that the arbitral tribunal's application of the so-

called principle of "partial failure of consideration" also amounts to rewriting the Contract between the parties.

vii. It is submitted that on the face of the award, it is unclear as to the basis on which the impugned award applies the theory of "partial failure of consideration", and in any event, the same is untenable since it results in rewriting the contractual provisions between the parties.

viii. It is submitted that the amounts claimed for the period July 1994 to March 1998 are barred by estoppel in view of the Supplementary Agreement dated 30.03.1998. Further, the amounts claimed for the period July 1994 to September 2000 are barred by limitation, since admittedly, the claim for refund of proportionate transportation charges has been raised for the first time in the statement of claim

dated 19.09.2003 at paragraph 26.1 thereof and at no time prior thereto.

ix. It is further submitted that there is no reasoning whatsoever given in the impugned award for its findings on issue nos.5 and 11 vis-à-vis the issue of estoppel in respect of the charges levied for the period 1994 to 2003.

x. Further, there is also no reasoning given by the arbitral tribunal for its findings on issue no.6, on the issue of waiver and estoppel by the respondent/claimant in accepting the levy of minimum transportation charges on execution of the Supplementary Agreement dated 30.03.1998.

xi. On the issue of limitation, it is strenuously urged that the impugned award has committed a patent illegality in holding that since the invoices were provisional, therefore, the question of limitation does not arise. It is submitted that this is contrary to the plain meaning of article 12.03 of the Contract which prescribes the time-period within which the respondent/claimant was required to raise its claim with respect to the invoices. It is contended that by this logic, no invoice would be final and would continue to be provisional even as on today. It is submitted that in this respect, the impugned award is contrary to the judgment of Reliance Industries Limited v. Gail (India) Limited, 2019 SCC OnLine Del 9302. In any event, the period of limitation would start to run from the date of the invoice and expire within a period of 03 years, therefore, any claim in respect of invoices prior to 03 years before the filing of the statement of claim i.e. prior to 19.09.2000 would necessarily be ex-facie barred by the law of

limitation as held in State of Goa v. Praveen Enterprises, (2012) 12 SCC 581.

xii. Lastly, it is contended that the award of interest from an arbitrary date of 29.12.2000 is ex-facie perverse. Further the impugned award errs in directing that interest at the rate of 18 % per annum will be payable in the event of the award not being satisfied within three months from the issuance thereof. It is submitted that this is contrary to the judgment in the case of Vedanta Limited v. Shenzhen Shandong Nuclear Power Construction Co. Ltd., (2019) 11 SCC 465.

36. Per contra, learned senior counsel for the respondent has contended that the impugned award is well reasoned, based on a proper appreciation of the facts and circumstances and needs no interference in exercise of the jurisdiction under Section 34 of the A&C Act. Reliance is placed on the following judgments to emphasize the limited scope of interference while scrutinizing arbitral awards in exercise of jurisdiction under Section 34 of the A&C Act.

i. Shree Vishnu Constructions v. The Engineer in Chief Military Engineering Service & Ors., Civil Appeal No. 3461 of 2023 (judgment dated 09.05.2023);

ii. Indian Oil Corporation Ltd. & Ors. v. Sathyanarayana Service Station & Anr., Civil Appeal No. 3533 of 2023 (judgment dated 09.05.2023) iii. Reliance Infrastructure Ltd. v. State of Goa, Civil Appeal No. 3615 of 2023 (dated 10.05.2023);

iv. Union of India v. Reliance Industries Limited & Ors., [OMP (COMM) 487 of 2018, judgment dated 09.05.2023];

v. Associate Builders v. Delhi Development Authority, (2015) 3 SCC 49;

vi. National Highways Authority of India v. ITD Cementation India Ltd., (2015) 14 SCC 21.

37. It is further contended that the impugned award rightly take recourse to according an interpretation to the relevant contractual provisions in a manner so as to give "business efficacy" to the contract. Further, it is contended that the arbitral tribunal was also very well justified in applying the theory of "partial failure of consideration".

38. With regard to the aspect of limitation, it is emphasized that the impugned award rightly notes that the invoices raised since 1994 with regard to the transportation charges, were provisional in nature. Further, the Contract dated 10.09.1991 continued to be in operation till 31.12.2000; the arbitration was invoked on 07.01.2003 i.e. within the period of 03 years thereof. As such, the claims cannot be said to be barred by limitation nor can any waiver be construed on the part of the respondent/claimant with regard to the claims in question.

Analysis and Conclusion

39. At the outset, it is necessary to delineate the scope of the present proceedings under Section 34 of the Arbitration and Conciliation Act, 1996. The law is well settled that in proceedings under Section 34 of the Act, this Court will not exercise jurisdiction akin to an appellate court so as to reappraise/ re-appreciate factual and evidentiary aspects. Further, interpretation of the contract is the domain of the arbitral tribunal. It is impermissible, while exercising jurisdiction under Section 34 of the Act to re-interpret the provisions of the contract. In Associate Builders (supra), it

has been held that "the construction of terms of a contract is primarily for an arbitrator to decide unless the arbitrator construes the contract in such a way that it could be said to be something that no fair minded or reasonable person could do". In the said judgment, the Supreme Court referred to the earlier judgments in the case of Mcdermott International INC vs. Burn Standard Company Limited and Ors, (2006) 11 SCC 181, wherein it has been held that "once, thus it is held that the arbitrator had the jurisdiction, no further question shall be raised and the court will not exercise its jurisdiction unless it is found that there exists any bar on the face of the award".

40. In MSK Projects India (JV) limited vs. State of Rajasthan, (2011) 10 SCC 573, the Supreme Court has held that if an Arbitrator commits an error in the construction of the contract, that is an error within his jurisdiction. But if he wanders outside the contract and deals with the matter not allotted to him, he commits a jurisdictional error.

41. In Rashtriya Ispat Nigam Limited vs. Dewan Chand Ram Saran (2012) 5 SCC 306 the Supreme Court has held that if a clause was capable of two interpretations and the view taken by the arbitrator was clearly a possible one if not a plausible one, it is not possible to say that the arbitrator had travelled outside his jurisdiction or that the view taken by him was against the terms of the contract.

42. In the case of NHAI vs. Progressive-MVR(JV), (2018) 14 SCC 688, the Supreme Court after considering catena of judgments, held that even when the view taken by the arbitrator is a plausible view, and / or when two views are possible, a particular view taken by the Arbitral Tribunal, which is also reasonable, should not be interfered with, in proceedings under Section

34 of the Act.

43. In Maharashtra State Electricity Distribution company Ltd. Vs. Datar Switchgear Ltd., (2018) 3 SCC 133, the Supreme Court has held that the Arbitral Tribunal is the master of evidence and the findings of fact which are arrived at by the arbitrators on the basis of evidence on record are not to be scrutinized as if the Court was sitting in appeal.

44. The petitioner has sought to contend that transportation charges payable by the respondent/claimant to the petitioner, under the Agreement dated 10.09.1991 read with the Supplementary Agreement dated 30.03.1998, are not liable to be reduced on pro-rata basis (as held in the impugned award) in view of the following circumstances :-

i. Under the Agreement dated 10.09.1991, the payment of transportation charges as per the formula referred to in clause 4.03 was never linked to the quantum of gas supplied. This was so even under the Supplementary Agreement dated 30.03.1998 ;

ii. When the Supplementary Agreement dated 30.03.1998 was entered into, the agreement dated 10.09.1991 had been in operation for almost 7 years. It was well within the knowledge and contemplation of the parties that the supply of gas was not commensurate with the requirement of the respondent/claimant and/or in line with the interpretation accorded by the respondent/claimant to clause 5.01 of the Agreement dated 10.09.1991. Despite having the benefit of such hindsight, the parties agreed upon a flat/lump-sum amount being payable towards transportation charges without the same being linked in any way to the quantum of gas supplied. As such, the pro-rata deduction of the said transportation charges (based on alleged

shortfall of gas supplied), was inconsistent with the very framework of the contract between the parties, and the clear understanding of the parties;

iii. The arbitral tribunal itself arrived at a conclusion that the force majeure event, which justified the reduced supply of gas could not have a bearing on the payment of the fixed transportation/services charges. The said finding precludes any pro-rata reduction of the transportation charges (based on quantum of gas supplied). However, in the later/subsequent part of the award, the transportation charges have been directed to be reduced proportionate to the quantity of gas. iv. It was impermissible to resort to the doctrine of business efficacy inasmuch as a commercial contract cannot be interpreted in a manner so as to arrive at a conclusion which is at variance with the direct implication and import of expressed contractual provision, as held by the Supreme Court in Transmission Corporation of Andhra Pradesh Ltd. & Ors. v. GMR Vemagiri Power Generation Ltd & Anr., (2018) 3 SCC 716;

v. The principle of partial failure of consideration was wholly inapplicable in the facts of the present case inasmuch as it cannot be said that there was any deficiency whatsoever in performing the services relating to transportation, which is quite distinct from the supply of gas.

45. No doubt, the above aspects are relevant, and the view canvassed by the petitioner may arguably qualify as a plausible view. However, despite the above, I am inclined to defer to the conclusions arrived at in the impugned award, since the same is based on an interpretation of the contract (which is

the domain of the arbitral tribunal) and it cannot be said that the view taken by the arbitral tribunal is not even a possible view. The settled legal position would not permit embarking upon a full scale, merit based review of the award despite the aforesaid relevant aspects emphasized by the petitioner.

46. Next, coming to the award in respect of issue nos. 5, 7, 8 and 11, it has been concluded in the impugned award that, (i) even if the claimant had not raised the issue of transportation charges before the year 2000, it will be entitled to seek proportionate reduction in the transportation charges for the period 1994 onwards; (ii) the claim/s in respect of transportation charges pertaining to the period more than 3 years prior to the date of commencement of arbitration, are arbitrable and not barred by the limitation because the invoices for the said period were 'provisional' in nature; (iii) limitation did not even begin to run and the claims are not time barred since the invoices (which date as far back as 1994 onwards) were only provisional in nature.

47. With regard to the above, certain relevant aspects need to be taken note of. At the time of entering into the Supplementary Agreement dated 30.03.1998, the parties made a crucial amendment to Article 12.03 of the Agreement dated 10.09.1991. A comparison between the un-amended and amended 12.03 is as under :-

12.03 In case of any ARTICLE 12.03 discrepancy/dispute, the BUYER Incase of any discrepancy/dispute, the shall lodge a claim with the BUYER shall lodge a quantified claim SELLER within the period of 14 with the SELLER within the period of (Fourteen) days from the date of 14 (Fourteen) days from the date of the receipt of invoice. To the extent receipt of the related invoice. To the the claim admitted by the SELLER extent the claims are admitted by the shall issue a credit note in favour SELLER, the SELLER shall issue a of the BUYER and adjust the same Credit Note in favour of the BUYER in the next invoice to be raised. and adjust the same in the next invoice

The SELLER undertakes to settle to be raised. The SELLER undertakes the claim of BUYER within a to settle the claims with the BUYER period of 30 (Thirty) days from within a period of 30 (Thirty) days from the receipt of such claim, if found the date of receipt of such claim, if and acceptable. to the extent found acceptable. Failure of the BUYER to put forward any claim within the time specified above shall be an absolute waiver of any claim as also the BUYER's right to refer the matter to Arbitration.

48. It is evident that Article 12.03 as amended vide the Supplementary Agreement dated 30.03.1998, clearly prescribes the consequences of the respondent/claimant not lodging the claim within the period of 14 days from the date of receipt of the relevant invoices for transportation charge. It specifically provides that failure to put-forward any claim within the said time period, shall be "an absolute waiver of the claim", as also respondent/claimant's right to refer the matter to arbitration. Although the issue of waiver squarely and clearly arose for consideration in the context of issue nos.5 and 11, the aforesaid contractual stipulation has not been taken note of while deciding the said issues, or anywhere else in the entire arbitral award. Likewise, whether or not the respondent/claimant was entitled to seek reference to arbitration in derogation of the aforesaid contractual stipulation was an issue that directly arose for consideration, and also had a direct bearing on the jurisdiction of the arbitral tribunal. The above stipulation also has a vital bearing on the issue of limitation. However, the impugned award does not even take note of the aforesaid provision, much less deal with it.

49. The impugned award also does not contain any cogent reason as to why the objections raised by the petitioner with regard to limitation deserve

to be rejected. As noticed herein above, the limitation issue was required to be adjudged in the background of the following pleas in the statement of defence/reply filed on behalf of the petitioner before the arbitral tribunal:

(i) the contract was executed on 10th September, 1991 and actual supply of gas was commenced in the year 1994. However, the Claimant has raised issues with regard to transportation charges only in the year 2000. Any claims pertaining to a period more than three years prior to the date of commencement of this arbitration cannot be arbitrable in view of laws of limitation.

(ii) even during the period from 2000 till 2003, the grievance of the respondent/claimant was that it was being required to pay transportation charges both under the Agreement dated 10.09.1991 read with Supplementary Agreement dated 30.03.1998 and also under the Tripartite Agreement dated 21.12.1999. All its various representations were directed only at this aspect of the matter and not against levy of transportation charges under the Agreement dated 10.09.1991 read with Supplementary Agreement dated 30.03.1998.

(iii) it is only when the statement of claim was filed in 2003 that the respondent/claimant sought to assert for the first time, that the petitioner be held liable to refund the proportionate fixed transportation charges having with regard to the quantity of gas actually supplied.

Except for the sweeping observation that "invoices were provisional and continued to be provisional", there is no reasoning in the award dealing with the aforementioned aspects. The framework of the payment mechanism

provided under Article 12 was also not considered, including the aspect that the so called "provisional invoices" evidently stood paid as per the prescribed payment mechanism, and what was sought for the first time in 2003 (when the statement of claim was filed) was a partial refund of the amount/s paid under these invoices, inter-alia, for the period 1994-2000.

50. In Reliance Industries Limited v. Gail (India) Limited, 2019 SCC OnLine Del 9302, an identical issue fell for consideration before this Court, while dealing with the challenge to an award which had rejected the plea of limitation (in the context of claims being advanced in respect of invoices raised over several years) on the ground that the invoices were marked provisional and were subject to adjustment through debit and credit notes, it was held by this Court as under:-

"40. I am unable to agree with the submissions made by the learned senior counsel for the respondent. By merely marking an invoice "provisional", the parties cannot extend the period of limitation. Article 11.02 of the Agreement clearly provides that the respondent shall raise invoice for each fortnight, which the petitioner shall pay within three working days of presentation of the invoice. Therefore, the period of limitation would accrue from the raising of each fortnightly invoice and on expiry of three days thereafter, whether marked provisional or otherwise."

The aforesaid observations are squarely applicable to the present case as well.

51. In State of Gujarat vs. Kothari and Associates, (2016) 14 SCC 761, while dealing with a situation involving "successive or multiple breaches" it was held by the Supreme Court as under :

"....the cause of action had arisen on each occasion when the appellant State failed to hand over the site at the contractually stipulated time. Specifically, the limitation periods arose on 15-11-1976, 15-11-1977, 15- 11-1978 and 15-11-1979 i.e. on the first day of each season, when the respondent state committed a breach by failing to hand over the site. Thus, the period of limitation did not commence at the termination of

the contract period or the date of final payment."

In the present case as well, assuming that excess amounts were claimed/ realised by the petitioner under "provisional" invoices, the period of limitation would begin from the date thereof.

52. There is merit in the contention of the petitioner that simply because the invoices were "provisional" [as held in the impugned award], the same would not indefinitely extend the limitation period, and that too in the framework of Article 12.03, which has not even been noticed in the impugned award.

53. Further, a perusal of Article 12 reveals that upon the invoices being raised by the "SELLER" i.e. petitioner herein, the "BUYER" i.e. the respondent/claimant, had the right to lodge a claim upon the receipt of the said invoices. It is perhaps in that sense that the invoices were provisional (if at all). However, the same would not imply that the respondent/claimant had an indefinite period to raise a claim in respect of those invoices.

54. Another contention which has been made on behalf the respondent is that the factum of credit notes having been issued to the respondent consequential to the amendment/s made vide supplementary agreement dated 31.03.1998, shows that payment/s made for the period prior thereto were all provisional and not finalised. This contention is wholly misconceived. The very fact that parties were constrained to amend the contractual stipulations to provide for a different / altered regime for calculation of transportation charges, shows that sans the amendment, it was not possible to deviate from the mechanism prescribed under the contract. Yet, the amendment did not permit or provide for any pro-rata deduction of

the fixed transportation charges in the manner claimed by the Respondent. Also, importantly, the fact that credit notes were issued to the respondent suggests that the controversy, if any, regarding transportation charges for the period prior to the date of the amendment, was resolved. Yet, the respondent sought to once again reopen the issue of its entitlement for that period (20.09.1991-31.03.1998) when it filed its Statement of Claim on 19.09.2003.

55. For all the above reasons, this Court finds that the view taken in the impugned award on issue nos. 7 & 8, is not even a possible view to take. Further, a vital contractual provision (Article 12.03, as amended vide supplementary agreement dated 30.03.1998), having a crucial bearing on the aspect of waiver, jurisdiction and limitation has not even been noticed in the impugned award.

56. There is yet another important aspect of the matter. In the statement of claim filed on behalf of the respondent/claimant in para 16 thereof, specific reference is made to the respondent/claimant having paid an aggregate sum of Rs. 58,70,22,196/- towards fixed transportation charges over the period April 1995 to July 2003 under the Contract dated 10.09.1991 and under the Tripartite Agreement dated 21.12.1999. Having so noted, what was finally claimed in the arbitration proceedings was set out in para 26.03 of the statement of claim as follows :-

"26.3 As would be evident from the supplies of gas made under the said contract, the respondent has wrongfully collected the fixed transportation charge without supplying the contracted quantity of gas and thereby deprived the claimant of the benefit of utilization of its money for commercial purpose. Has the claimant not been forced to pay the fixed transportation charge, the claimant could have utilized the said money in its business profitably and earned huge profit, which is reasonably estimated at Rs. 55 Crores. As such, the claimant is entitled to and the respondent is liable to pay the said sum to the claimant. Alternatively, the respondent is liable to pay interest at the rate of 20% which is accepted

rate of interest charged by the banks in case of commercial transaction."

57. Although, para 26.1 of the Statement of Claim filed by the respondent/claimant makes a mention about transportation charges being wrongly claimed by the petitioner, what was eventually claimed in para 26.3, is the loss of profit that the respondent/claimant could have earned as a result of non-utilization of its money (transportation charges) for commercial purposes. This is quite different from seeking restitution/refund of the transportation charges or any part thereof. The impugned award does not notice the real nature of the claim (viz. towards loss of profit), and proceeds to treat the same as being akin to a claim for partial refund of the transportation charges. This is at variance with the case set up the respondent/claimant itself.

58. It has also been rightly urged on behalf of the Petitioner, that between 1994 till the filing of statement of claim, no grouse was raised as to transportation charges being levied/charged under the Agreement dated 10.09.1991. As mentioned, the only grouse that was raised (as articulated in various correspondence during the period of 2000-2003, placed on record before the arbitral tribunal) was with regard to the transportation charges being levied under the Tripartite Agreement dated 21.12.1999. The same grievance has also been raised in the statement of claim as well. Issue no.9 was accordingly framed for the purpose of deciding this very issue. However, this prime grievance of the respondent was given up, and consequently, issue No. 9 was decided by the arbitral tribunal in the following terms :-

"Issue No.9: Does the claimant prove that the respondent was wrong in levying and recovering transportation charges post-tri-partite agreement for the same infrastructure against the same party under two different

agreements?

In regard to this issue, in the written submissions dated 19-6-2012, the claimant has stated that since the claims arising out of the Tripartite agreement are not the subject matter of this reference, this issue does not arise for consideration. The Respondent, in its Reply submissions, has not disputed this position.

On Issue No.9 we hold that this issue does not arise in this arbitration as it relates to a dispute concerned in the tripartite agreement. We hold accordingly."

59. Thus, the nature of the claim, as regards the transportation charges, as set out in the statement of claim, is at significant variance with what was pursued by the respondent/claimant before the arbitral tribunal and the resultant award.

60. In the circumstances, the impugned award does not withstand the scrutiny mandated under Section 34 of the A&C Act; the same is consequently set aside.

61. The present petition stands allowed in the above terms.

62. All pending applications also stands disposed of.

SACHIN DATTA, J DECEMBER 20, 2023 r/at

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

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

 
 
Latestlaws Newsletter