Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ms Krishan Kumar And Sons vs Delhi Tourism And Transportation ...
2024 Latest Caselaw 4411 Del

Citation : 2024 Latest Caselaw 4411 Del
Judgement Date : 9 July, 2024

Delhi High Court

Ms Krishan Kumar And Sons vs Delhi Tourism And Transportation ... on 9 July, 2024

Author: C.Hari Shankar

Bench: C.Hari Shankar

                    $~6
                    *          IN THE HIGH COURT OF DELHI AT NEW DELHI
                    +          ARB.P. 343/2024
                               MS KRISHAN KUMAR AND SONS                        .....Petitioner
                                                     Through:   Mr.   Avinash    Kr.    Trivedi,
                                                     Advocate

                                                     versus

                               DELHI TOURISM AND TRANSPORTATION
                               DEVELOPMENT CORPORATION LTD         .....Respondent
                                            Through: Mr. Abhimanyu Garg, Adv.

                               CORAM:
                               HON'BLE MR. JUSTICE C.HARI SHANKAR
                                                     O R D E R (ORAL)

% 09.07.2024

1. This is a petition filed under Section 11(6) of the Arbitration and Conciliation Act, 19961 for referring the disputes between the petitioner and respondent to arbitration.

2. The petitioner was awarded a contract for effecting certain constructions in Construction of MP Hall and Roof top class rooms for GGSSS (School ID: 1923055) & GBSSS (School ID: 1923058) at Pushp Vihar, New Delhi. According to Mr. Avinash Trivedi, learned counsel for the petitioner, the work was completed but certain bills raised by the petitioner were remained unpaid. He also submits that the petitioner is entitled to escalation.

"the 1996 Act" hereinafter

Digitally Signed By:AJIT Page 1 of 8 Digitally Signed KUMAR By:CHANDRASHEKHARAN HARI SHANKAR Signing Date:10.07.2024 Signing Date:10.07.2024 16:42:34 16:41:24

3. Clause 25 of the General Conditions of Contract2 which apply to the present contract envisages settlement of disputes by arbitration after following a detailed pre-arbitral protocol. The clause reads thus :

"CLAUSE 25 SETTLEMENT OF DISPUTES & ARBITRATION Except where otherwise provided in the contract, all questions and disputes relating to meaning of the specifications, design, drawings and instructions here-in before mentioned and as to the quality of workmanship or materials used on the work or as to any other question, claim, right, matter or thing whatsoever in any way arising out of or relating to contract, designs, drawings, specifications, estimates, instructions, orders or these conditions or otherwise concerning the works or the execution or failure to execute the same whether arising during the progress of the work or after the cancellation, termination, completion abandonment thereof shall be dealt with as mentioned hereinafter:

(i) If the contractor considers any work demanded of him to be outside the requirement/the contract, or disputes any drawings, record or decision given in writing by the Engineer-in-'charge on any matter in connection with or arising out of the contract or carrying of the work, to be unacceptable, he shall promptly within 15 days request Superintending Engineer in writing for written instruction or decision, Thereupon, Superintending Engineer shall give his written instructions or decision within a priori one month from the receipt of the contractor's letter.

If the Superintending Engineer fails to give his instructions or decision in writing within the aforesaid period or if the contractor is dissatisfied with the instructions or decision of the Superintending Engineer, the contractor may, within 15 days of the receipt of the Superintending Engineer's decision, appeal to the Chief Engineer who shall afford an opportunity to the contractor to be heard, if the latter so desires, and to offer evidence in support of his appeal. The Chief Engineer shall give his decision within 30 days of receipt of contractor's appeal. If the contractor is dissatisfied with the decision of Chief Engineer, the contractor may within 30 days from the receipt of the decision, appeal before the Dispute Redressal Committee (DRC)

"GCC" hereinafter

Digitally Signed By:AJIT Page 2 of 8 Digitally Signed KUMAR By:CHANDRASHEKHARAN HARI SHANKAR Signing Date:10.07.2024 Signing Date:10.07.2024 16:42:34 16:41:24 alongwith all disputes with amounts claimed in respect of each such dispute and giving reasons the rejection of his disputes by the Chief Engineer. The Disputes Redressal Committee (DRC) shall give his decision within a period of 90 days from Ihe receipt of appeal. The constitution of Dispute Redressal Committee (DRC) shall be as in Schedule 'F. If the Dispute Redressal Committee (DRC) fails to give his decision within the aforesaid period or any party is dissatisfied with the decision of Disputes Redressal Committee(DRC), then either party may within a period of 30 days from the receipt of the decision of Dispute Redressal Committee(DRC), give notice to the Engineer tor appointment of arbitrator on prescribed proforma as per appendix XV, failing which the said decision shall be final and binding and conclusive and not adjudication by the arbitrator, It is a term of contract that each party invoking arbitration must exhaust the aforesaid mechanism of settlement of opinion/ dispute prior to invoking arbitration.

(ii) Except where the decision has become final, binding and conclusive in terms of Sub Para (1) above, disputes or difference shall be referred for adjudication through arbitrator by a sole arbitrator appointed by the chief engineer, CPWD, in charge of the work there be no chief engineer, the additional director general, the director general of the concerned regional work CPWD or if there be no additional director general, the director of general of work, CPWD, if the arbitrator so appointed is unable or unwilling to act or resigns his appointment vacates his office due to any reason whatsoever, another sole arbitrator shall be appoint in the manner aforesaid. Such person shall be entitled to proceed with the reference from the stage at which it was left by his predecessor.

It is a term of this Contract that the party invoking arbitration shall give a list of disputes with amount claimed in respect of each such dispute along with the notice for appointment of arbitrator and giving reference to the rejection by the chief engineer of the appeal.

It is also a term of this Contract that no person other than a person appointed by such Accepting Authority as aforesaid should act as arbitrator and if for any reason that is not possible, the matter shall not be referred to arbitration at all.

It is also a term of this contract that If the contractor does not make any demand for appointment of arbitrator in respect of any claims in writing as aforesaid within 120 days of receiving the intimation from the Engineer-in-Charge that the final bill is ready for payment, the claim of the contractor shall be deemed

Digitally Signed By:AJIT Page 3 of 8 Digitally Signed KUMAR By:CHANDRASHEKHARAN HARI SHANKAR Signing Date:10.07.2024 Signing Date:10.07.2024 16:42:34 16:41:24 to have been waived and absolutely barred and the Government shall be discharged and released of all liabilities under contract in respect of these claims.

The arbitration shall be conducted in accordance with the provisions of the Arbitration and Conciliation Act, 1996 (26 of 1996) or any statutory modifications or re-enactment thereof and the rules made thereunder and for the time being In force shall apply to arbitration proceedings under this clause, except for cases failing under para 2(i) or (ii).

It is also a term of this contract that the arbitrator shall adjudicate on only such disputes as are referred to him by the appointing authority and give separate award against each dispute and claim referred to him and in all cases where the total amount of the claim by any party exceeds Rs.1,00,000/-, the arbitrator shall give reasons for the award.

It is also a term of the contract that if any fees are payable to the arbitrator, the same be paid equally by both the parties.

It is also a term of the Contract that the arbitrator shall be deemed to have entered on the reference on the date he issues notice to both the parties calling them to submit their statement of claims and counter statement of claims. The venue of the arbitration shall be such place as may be fixed by the arbitrator in his sole discretion. The fees, if any, of the arbitrator shall, if required to be paid before the award is made and published, be paid half and half by each of the parties. The cost of the reference and of the award (including the fees, if any, of the arbitrator) shall be in the discretion of the arbitrator who may direct to any by whom and in what manner, such costs or any part thereof shall be paid and fix or settle the amount of costs to be so paid.."

4. Mr. Trivedi submits that the reference to the Superintending Engineer and the Chief Engineer in Clause 25, in the context of the respondent-organization, is required to be substituted by the Chief Project Manager and the Managing Director. This position is not disputed by Mr. Abhimanyu Garg, learned Counsel for the respondent.

5. Mr. Trivedi submits that in accordance with the protocol

Digitally Signed By:AJIT Page 4 of 8 Digitally Signed KUMAR By:CHANDRASHEKHARAN HARI SHANKAR Signing Date:10.07.2024 Signing Date:10.07.2024 16:42:34 16:41:24 envisaged by Clause 25 of the GCC, the petitioner addressed a representation to the Chief Project Manager on 7 February 2023 to consider the petitioner's claims. On no response being forthcoming from the Chief Project Manager, the petitioner appealed to the Managing Director3 of the respondents on 1 July 2023 and also prayed that, if necessary, a Dispute Resolution Committee (DRC) be constituted to look into the petitioner's grievances.

6. Learned Counsel are ad idem that no DRC has been constituted in the Respondent Organization.

7. In these circumstances, the petitioner addressed a notice under Section 21 of the 1996 Act to the Chief Project Manager of the respondent on 11 October 2023 seeking reference of the disputes between the parties to arbitration. No response is forthcoming from the respondent.

8. In these circumstances, the petitioner has approached this Court under Section 11(6)4 of the 1996 Act seeking reference of the disputes to arbitration.

9. Mr. Garg, learned counsel for the respondent, submits that the

3 "MD" hereinafter 4 (6) Where, under an appointment procedure agreed upon by the parties,--

(a) a party fails to act as required under that procedure; or

(b) the parties, or the two appointed arbitrators, fail to reach an agreement expected of them under that procedure; or

(c) a person, including an institution, fails to perform any function entrusted to him or it under that procedure, the appointment shall be made, on an application of the party, by the arbitral institution designated by the Supreme Court, in case of international commercial arbitration, or by the High Court, in case of arbitrations other than international commercial arbitration, as the case may be to take the necessary measure, unless the agreement on the appointment procedure provides other means for securing the appointment.



Digitally Signed By:AJIT                                                                                                 Page 5 of 8 Digitally Signed
KUMAR                                                                                                                              By:CHANDRASHEKHARAN
                                                                                                                                   HARI SHANKAR
Signing Date:10.07.2024                                                                                                            Signing Date:10.07.2024
16:42:34                                                                                                                           16:41:24

petitioner has raised allegations of coercion, which have to be looked into.

10. Consequent on introduction of sub-Section 6(A) in Section 11, the Supreme Court has in several decisions held that the jurisdiction of the Referral Court is now circumscribed. I have had occasion to refer to the occasion to refer the law in this context in my recent decision in ESRI R & D Center India Pvt Ltd v. Ambience Towers Pvt Ltd5, in which it is noticed that the insertion of sub-section (6A)6 in Section 11 by the Arbitration & Conciliation (Amendment) Act, 2015, was intended precisely to dilute the effect of earlier judicial pronouncements, including National Insurance Co. Ltd v. Boghara Polyfab Ltd7, U.O.I. v. Master Construction Co.8 and New India Assurance Co. v. Genus Power Infrastructure Ltd9, of which the decision in Genus Power Infrastructure held that the referral Court was, while exercising jurisdiction under Section 11(6) of the 1996 Act, also required to examine any allegation of fraud or coercion if raised by either party. This position, it was held by the Supreme Court in Duro Felguera S.A. v. Gangavaram Port Ltd10 and Mayawati Trading Pvt Ltd v. Pradyut Deb Burman11, no longer survived after the insertion, in Section 11, of sub-section (6A).

11. Coercion, or its absence, is a complex question, purely of fact,

5 Judgment dated 4 July 2024 in Arb P 1268/2023 6 (6A) The Supreme Court or, as the case may be, the High Court, while considering any application under sub-section (4) or sub-section (5) or sub-section (6), shall, notwithstanding any judgment, decree or order of any Court, confine to the examination of the existence of an arbitration agreement. 7 (2009) 1 SCC 267 8 (2011) 12 SCC 349 9 (2017) 9 SCC 729 10 (2017) 9 SCC 729

Digitally Signed By:AJIT Page 6 of 8 Digitally Signed KUMAR By:CHANDRASHEKHARAN HARI SHANKAR Signing Date:10.07.2024 Signing Date:10.07.2024 16:42:34 16:41:24 which has necessarily to be examined by the arbitral tribunal. Even where fraud was alleged, the Supreme Court, in Vidya Drolia v. Durga Trading Corporation12, held that it was only where serious fraud was alleged to have vitiated the very execution of the arbitration agreement, as could be decided without leading evidence, that the referral court could return a finding thereon.

12. Vidya Drolia, in no uncertain terms, holds that, in the interests of arbitral autonomy and keeping in mind the need for circumspection while interfering, judicially, with the arbitral process, the referral Court should, ideally, leave all issues of fact and law to be decided by the arbitral tribunal. The occasion for the referral court to examine such issues is, therefore, clearly now an exception; the rule being otherwise.

13. Thus viewed, the disputes between the parties are prima facie arbitrable.

14. The GCC does not stipulate the venue of arbitration. However, the parties are situated in Delhi and the work was carried out in Delhi. As such, this Court has jurisdiction to deal with the matter.

15. The amount claimed by the petitioner is stated to be in the region of Rs.2.5 Crores.

16. In these circumstances, the disputes between the parties stand

11 (2019) 5 SCC 362

Digitally Signed By:AJIT Page 7 of 8 Digitally Signed KUMAR By:CHANDRASHEKHARAN HARI SHANKAR Signing Date:10.07.2024 Signing Date:10.07.2024 16:42:34 16:41:24 referred to Hon'ble Ms. Justice (Retd.) Asha Menon (Tel. 9910384664) as the arbitrator to arbitrate on the disputes between the parties.

17. All questions of fact, law, jurisdiction, limitation and the like are open to be urged before the learned Arbitrator. This Court expresses no view thereon.

18. The learned Arbitrator shall file requisite declaration under Sectio 12 of the 1996 Act within a week of entering on arbitration.

19. The fee of the learned Arbitrator shall also be fixed in accordance with Fourth Schedule to the 1996 Act.

20. The petition stand disposed in the aforesaid terms with no orders as to costs.

C.HARI SHANKAR, J JULY 9, 2024/yg Click here to check corrigendum, if any

12 (2021) 2 SCC 1

Digitally Signed By:AJIT Page 8 of 8 Digitally Signed KUMAR By:CHANDRASHEKHARAN HARI SHANKAR Signing Date:10.07.2024 Signing Date:10.07.2024 16:42:34 16:41:24

 
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 Newsletter