Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Irb Ahmedabad Vadodara Super ... vs National Highways Authority Of India
2025 Latest Caselaw 2136 Del

Citation : 2025 Latest Caselaw 2136 Del
Judgement Date : 11 February, 2025

Delhi High Court

M/S Irb Ahmedabad Vadodara Super ... vs National Highways Authority Of India on 11 February, 2025

Author: C. Hari Shankar
Bench: C. Hari Shankar
                    $~
                    *        IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                   Reserved on: 24 July 2024
                                                            Pronounced on: 11 February 2025
                    +        O.M.P. (COMM) 261/2024
                             M/S IRB AHMEDABAD VADODARA SUPER EXPRESS
                             TOLLWAY PVT. LTD.                          .....Petitioner
                                          Through: Mr. Vikram Nankani, Sr. Adv.
                                          with Mr. Karan Bharihoke, Mr. Anirudh
                                          Bakhru, Ms. Devika Mohan, Ms. Teresa
                                          Daulat, Mr. Mohanish Patkar, Mr. Raj
                                          Adhia, Mr. Param Bir Singh, Mr. Humraz
                                          Bir Singh, Mr. Ankit Banati and Ms. Tarini
                                          Khurana, Advs.

                                                   versus

                             NATIONAL HIGHWAYS AUTHORITY OF INDIA
                                                                     .....Respondent
                                          Through: Mr. Ankur Mittal, Mr. Abhay
                                          Gupta and Mr. Sanjivan Chakraborty, Advs.

                             CORAM:
                             HON'BLE MR. JUSTICE C. HARI SHANKAR
                    %                              JUDGMENT
                                                    11.02.2025

                    The challenge, and issue in controversy


                    1.       Under challenge at the instance of IRB Ahmedabad Super
                    Expressway1, in the present petition preferred under Section 34 of the
                    Arbitration & Conciliation Act, 19962 is an arbitral award passed by a
                    learned three-member Arbitral Tribunal on 7 April 2024. IRB was the

                    1 "IRB" hereinafter
                    2 "the 1996 Act" hereinafter

Signature Not Verified                                                                             Signature Not Verified
                  O.M.P. (COMM) 261/2024                                            Page 1 of 29
Digitally Signed By:AJIT                                                                           Digitally Signed
KUMAR                                                                                              By:CHANDRASHEKHARAN
                                                                                                   HARI SHANKAR
Signing Date:11.02.2025                                                                            Signing Date:11.02.2025
17:50:46                                                                                           17:44:38
                     claimant in the arbitral proceedings, and the National Highways
                    Authority of India3 was the respondent and counter-claimant.


                    2.       The challenge, in this petition, is restricted to the rejection, by
                    the Arbitral Tribunal, of the claim of IRB for compensation, from
                    NHAI, under Article 35.4 of the Concession Agreement4, dated 25
                    July 2011, executed between them.


                    3.       To clear the air and not for anything else, I may note, here, that
                    the CA envisaged payment of premium by IRB to NHAI. The
                    Government had announced a Premium Deferment Scheme,
                    whereunder part of the premium could be paid by Concessionaires
                    (such as IRB) upfront, and the remainder deferred for payment later.
                    NHAI raised a counter-claim, in the arbitral proceedings, against IRB,
                    claiming payment of the deferred premium. The Arbitral Tribunal has
                    held NHAI to be entitled to the said payment. IRB has, candidly,
                    conceded that it is not challenging that part of the award, though the
                    parties have joined issue, in other cognate proceedings, on the issue of
                    whether the deferred payment is to be paid by IRB upfront, following
                    the impugned Arbitral Award, or at a later point of time.


                    4.       That controversy is, however, foreign to the present petition,
                    which is restricted to IRB's claim against NHAI for compensation in
                    terms of Article 35.4 of the CA, and the sustainability of the decision
                    of the Arbitral Tribunal to reject the said claim. I have deemed it
                    appropriate to mention this only because the impugned Award, which

                    3 NHAI
                    4 "CA" hereinafter

Signature Not Verified                                                                                Signature Not Verified
                  O.M.P. (COMM) 261/2024                                               Page 2 of 29
Digitally Signed By:AJIT                                                                              Digitally Signed
KUMAR                                                                                                 By:CHANDRASHEKHARAN
                                                                                                      HARI SHANKAR
Signing Date:11.02.2025                                                                               Signing Date:11.02.2025
17:50:46                                                                                              17:44:38
                     is lengthy deals at times with IRB's claim against NHAI and at others
                    with NHAI's counter-claim against IRB, and there is chance of
                    confusion.


                    5.      To repeat for the third time, this petition is concerned only with
                    the decision of the Arbitral Tribunal on IRB's claim, against NHAI,
                    for compensation in terms of Article 35.4 of the CA.


                    6.      Needless to say, even if this Court were to agree with IRB, that
                    the Arbitral Tribunal was not justified in rejecting IRB's claim, for the
                    reasons contained in the impugned award, this Court would have to
                    stop at that. It cannot adjudicate on the claims on merits, as that would
                    amount to modifying the impugned arbitral award, which the law
                    proscribes. The power with the Court is only to uphold the award, or
                    set aside the award, or, in the very limited circumstances envisaged by
                    Section 34(4), adjourn the matter to enable the Arbitral Tribunal to
                    take steps, as it may choose, to remove any removable defect in the
                    Award, so as to avoid the Award being set aside on that ground 5.
                    Exercise of Section 34(4) jurisdiction can, however, only be on
                    application ad invitum, and not suo motu.


                    7.      It is nobody's case that Section 34(4) applies.


                    Facts


                    8.      Under the CA, which was executed between IRB and NHAI on


                    5 NHAI v M. Hakeem, (2021) 9 SCC 1

Signature Not Verified                                                                              Signature Not Verified
                  O.M.P. (COMM) 261/2024                                             Page 3 of 29
Digitally Signed By:AJIT                                                                            Digitally Signed
KUMAR                                                                                               By:CHANDRASHEKHARAN
                                                                                                    HARI SHANKAR
Signing Date:11.02.2025                                                                             Signing Date:11.02.2025
17:50:46                                                                                            17:44:38
                     25 July 2011, IRB was to develop, maintain and manage, by six
                    laning, a stretch of NH-86 between km 6.4 and km 108.7, and improve
                    the existing Ahmedabad Vadodara Expressway from km 0.00 to km
                    93.302. The agreement was on Design, Build, Finance, Operate and
                    Transfer basis, as per which, on completion of the construction of the
                    Project Highway as per the CA, IRB could commence collecting toll
                    from the users of the Highway.


                    9.       In accordance therewith, consequent on completion of
                    construction as per the contracted schedule, IRB commenced
                    collecting toll, from the Project Highway, on 6 December 2015.


                    10.      Under the CA, IRB, acquired exclusive license to operate and
                    maintain the Project Highway for 25 years from the Appointed Date,
                    which was 1 January 2013. All costs and expenses, towards operating
                    and maintaining the Project Highway were to be borne by IRB. IRB
                    was entitled to demand, collect and appropriate toll from vehicles
                    plying on the Project Highway.


                    11.      Article 6.3 of the CA proscribed the emergence of any
                    "Competing Road", as it would have adverse effect on the volume of
                    traffic and the toll collections on the Project Highway. It read thus:

                             "6.3      Obligations relating to Competing Roads

                             The Authority shall procure that during the subsistence of this
                             Agreement, neither the Authority nor any Government
                             Instrumentality shall, at any time before the 10th (tenth)
                             anniversary of the Appointed Date, construct or cause to be

                    6 "the Project Highway" hereinafter

Signature Not Verified                                                                                   Signature Not Verified
                  O.M.P. (COMM) 261/2024                                                  Page 4 of 29
Digitally Signed By:AJIT                                                                                 Digitally Signed
KUMAR                                                                                                    By:CHANDRASHEKHARAN
                                                                                                         HARI SHANKAR
Signing Date:11.02.2025                                                                                  Signing Date:11.02.2025
17:50:46                                                                                                 17:44:38
                            constructed any Competing Road; provided that the restriction
                           herein shall not apply if the average traffic on the Project Highway
                           in any year exceeds 90% (ninety percent) of its designed capacity
                           specified in Clause 29.2.3. Upon breach of its obligations
                           hereunder, the Authority shall be liable to payment of
                           compensation to the Concessionaire under and in accordance with
                           Clause 35.4."


                    12.    "Competing Road", was defined, in the CA, thus:

                           "Competing Road" means a road connecting the two end points of
                           the Project Highway and serving as an alternative route thereof,
                           such road being an existing paved road, which has been widened
                           by more than 2 (two) metres of paved road for at least 75%
                           (seventy five per cent) of the total length thereof at any time after
                           the date of this Agreement, or a new road, which is constructed
                           after such date, as the case may be, but does not include any road
                           connecting the aforesaid two points if the length of such road
                           exceeds the length of the Project Highway by 20% (twenty per
                           cent) thereof."


                    13.    Thus, a "competing road" was a road
                           (i)     which connected the two ends of the Project Highway,
                           (ii)    which served as an alternative route to the Project
                           Highway, and
                           (iii)   which was
                                   (a)     either an existing paved road, widened by more
                                   than 2 m for at least 75% of its length, after 25 July 2011,
                                   or
                                   (b)     a new road, constructed after 25 July 2011.
                    The definition excluded any road connecting the two ends of the
                    Project Highway, if the length of the road exceeded the length of the
                    Project Highway by 20%. As the recital hereinafter would disclose,
                    the Arbitral Tribunal has proceeded on the premise that the Savli road
                    - up and down which the dispute in this case has, in a sense, travelled
Signature Not Verified                                                                                      Signature Not Verified
                  O.M.P. (COMM) 261/2024                                                     Page 5 of 29
Digitally Signed By:AJIT                                                                                    Digitally Signed
KUMAR                                                                                                       By:CHANDRASHEKHARAN
                                                                                                            HARI SHANKAR
Signing Date:11.02.2025                                                                                     Signing Date:11.02.2025
17:50:46                                                                                                    17:44:38
                     - was, in fact, a "competing road" as defined in the CA.


                    14.      Breach, by NHAI, of the obligation cast by Article 6.3 resulted
                    in IRB being entitled to compensation in terms of Article 35.4 of the
                    CA, which read:

                             "In the event that an Additional Tollway or a Competing Road, as
                             the case may be, is opened to traffic in breach of this Agreement,
                             the Authority shall pay to the Concessionaire, for each day of
                             breach, compensation in a sum equal to the difference between the
                             average daily Realisable Fee and the projected daily Fee (the
                             "Projected Fee") until the breach is cured. The Projected Fee
                             hereunder shall be an amount equal to the Average Daily Fee,
                             increased at the close of every month by 0.5% (zero point five per
                             cent) thereof and revised in accordance with Article 27.2. For the
                             avoidance of doubt, the Average Daily Fee for the purposes of this
                             Article shall be the amount so determined in respect of the
                             Accounting Year or period, as the case may be, occurring prior to
                             such opening or operation of an Additional Tollway or a
                             Competing Road, as the case may be."



                    15.      Towards compliance with its obligations under the CA, NHAI
                    entered into a State Support Agreement7 with the State of Gujarat on
                    11 February 2016. In furtherance of the CA, an Escrow Agreement
                    was also executed among IRB, NHAI, Infrastructure Development
                    Finance Company Ltd.8 and the Punjab National Bank9 on 10
                    February 2012. The CA and the Escrow Agreement envisaged
                    resolution of disputes by arbitration.


                    16.      The Court is, therefore concerned, in this petition, with the issue
                    of whether the decision of the Arbitral Tribunal, qua IRB's claims,


                    7 "SSA" hereinafter
                    8 "IDFCL" hereinafter
                    9 "PNB" hereinafter

Signature Not Verified                                                                                      Signature Not Verified
                  O.M.P. (COMM) 261/2024                                                     Page 6 of 29
Digitally Signed By:AJIT                                                                                    Digitally Signed
KUMAR                                                                                                       By:CHANDRASHEKHARAN
                                                                                                            HARI SHANKAR
Signing Date:11.02.2025                                                                                     Signing Date:11.02.2025
17:50:46                                                                                                    17:44:38
                     can sustain the scrutiny of Section 34 of the 1996 Act.


                    The impugned Award, to extent it is challenged herein


                    17.    IRB contended that it had completed construction and
                    development of the Project Highway within the contractually
                    stipulated period and commenced toll collection from 6 December
                    2015. However, the Savli road, which was a toll free State Highway
                    constructed by the State of Gujarat, 119 km in length and connecting
                    Vadodara to Ahmedabad, constituted a "Competing Road" as defined
                    in the CA. The existence of this Competing Road resulted in adverse
                    impact on the toll collections on the Project Highway, thereby
                    entitling IRB to compensation in terms of Article 35.4 of the CA. A
                    claim to this effect was, therefore, raised by IRB on NHAI vide letter
                    dated 24 May 2017, reiterated in a subsequent communication dated
                    22 September 2017.


                    18.    As already noted, the Arbitral Tribunal has ultimately rejected
                    the claim of the IRB for compensation in terms of Article 35.4 of the
                    CA, on account of the Savli Road having become a Competing Road.


                    19.    What falls for consideration is, therefore, whether this rejection
                    is sustainable in law.


                    20.    For this purpose, it is necessary to reproduce, in full, paras 12
                    (i) to 12 (xiv) of the impugned award, thus:

                           "12(i) Issues No. (i) to (ix) flow from each other sequentially and
Signature Not Verified                                                                                     Signature Not Verified
                  O.M.P. (COMM) 261/2024                                                    Page 7 of 29
Digitally Signed By:AJIT                                                                                   Digitally Signed
KUMAR                                                                                                      By:CHANDRASHEKHARAN
                                                                                                           HARI SHANKAR
Signing Date:11.02.2025                                                                                    Signing Date:11.02.2025
17:50:46                                                                                                   17:44:38
                            thus the Tribunal decides the basic issue which sings the signature
                           tune underlying the nine issues. To make the issue short and crisp,
                           the Tribunal notes that in its Interim Award dated 14.10.2021, the
                           Tribunal has, in para 104 thereof, recorded: hence the broad end
                           points of the Project Highway would be Vadodara and
                           Ahmedabad. In para 106 the Tribunal has recorded that: the length
                           of Project Highway is not to be derived. It is contained in the
                           definition of Project Highway, and provides for the NH-8 Section
                           length as 102.30 Km and the Expressway Section as 93.302 Km.
                           This is in recital B of the Concession Agreement dated 25.07.2011.
                           While deciding preliminary Issue A, the sub-issue whether the 'end
                           points' of Savli Road are required to coincide with the 'end points'
                           of the Project Highway for the Savli Road to qualify as a
                           'Competing Road', subject to further conditions laid under the
                           definition of a Competing Road, the Tribunal had held in para 104
                           of the Interim Award as under:

                                  "104. Hence the broad end points of the Project Highway
                                  would be Vadodara and Ahmedabad. It follows, that if
                                  there be an alternative toll-free route offered as a choice
                                  to any vehicle owner, which also similarly provides a
                                  connection between the city of the Ahmedabad and
                                  Vadodara, he would opt for such a route. In such case,
                                  such alternative toll-free route would 'compete' with the
                                  NH-8 Section. The Savli Road provides a connection
                                  between the cities of Vadodara and Ahmedabad, is a toll
                                  free (and hence commercially more attractive option for
                                  any vehicle user), becomes an alternative choice and thus
                                  become a 'Competing Road' for all intents and purposes,
                                  to the extent of this parameter. The Claimant is correct in
                                  contending that merely because the 'Competing Road'
                                  terminates at a point earlier then or other than the exact
                                  termination point of the Project Highway, would be
                                  immaterial and does not take away from the fact that by
                                  using such 'Competing Road' a user can reach the same
                                  destination as the Project Highway' and thus such
                                  'Competing Road' connects the end points of the 'Project
                                  Highway' i.e. Ahmedabad and Vadodara. This is the
                                  essence of the end point criteria mentioned in the
                                  definition of 'Competing Road'."

                           12(ii) The Claimant had argued that the end points of Savli Road
                           would be Vadodara (Dhumad Chowkdi) to Ahmedabad (Hathijan)
                           and the length is 119 Km and the Tribunal proceeds on the basis
                           that this would be the length of the Savli Road. The Tribunal
                           further proceeds treating as correct the evidence led by the
                           Claimant, which comprises letters obtained by the Claimant from
                           the Public Works Department, State of Gujarat (Road & Bridges
Signature Not Verified                                                                                      Signature Not Verified
                  O.M.P. (COMM) 261/2024                                                     Page 8 of 29
Digitally Signed By:AJIT                                                                                    Digitally Signed
KUMAR                                                                                                       By:CHANDRASHEKHARAN
                                                                                                            HARI SHANKAR
Signing Date:11.02.2025                                                                                     Signing Date:11.02.2025
17:50:46                                                                                                    17:44:38
                              Department), without juxtaposing the rival evidence led by the
                             Respondent which dents the correctness of the information
                             conveyed to the Claimant by the Public Works Department. The
                             Tribunal is also not venturing into the debate between learned
                             counsel for the parties as to whose evidence had a better quality
                             nor the argument of Learned Senior Counsel for the Claimant that
                             since the information obtained and filed before the Tribunal by the
                             Respondent was after the Claimant had led evidence the possibility
                             of the information provided by the Public Works Department was
                             tainted or contrived for the reason the State of Gujarat which had
                             signed the State Support Agreement would have been fastened with
                             the liability should the claim of Savli Road being a Competing
                             Road succeed. In the written submissions filed by the Claimant at
                             the opening arguments, in para 39, the Claimant has tabulated the
                             widening details of Savli Road as emerging from the documentary
                             evidence filed by the Claimant. The table reads as under10:

                                                                    *****


                             12(iii) Clarifying once again that without venturing into the
                             correctness of the information provided to the Claimant by the
                             Public Works Department of the State of Gujarat and the Tribunal
                             is treating the said data compilation to be correct, relevant would it
                             to highlight that as per the table out of a total length of 119 Km of
                             Savli Road, 92.310 Km length has been widened and the
                             percentage of widening is 77.56%.

                             12(iv) The case of the Claimant is that the Project Highway was
                             opened for tolling on 06.12.2015. The data compiled by the
                             Claimant in the table reproduced by the Tribunal in para 12(ii)
                             above shows that the widening of all the sections, except Ode-
                             Umreth (length being 6.20 Km) which commenced on 17.01.2014
                             and was completed on 16.01.2016, commenced after 06.12.2015
                             and obviously was completed after 06.12.2015. Thus, treating the
                             data compiled by the Claimant to be correct, it stands out that only
                             widening to the extent of 5.21% of Savli Road commenced before
                             the Project Highway was opened to toll and even this segment was
                             ultimately widened on 16.01.2016 i.e. a little over one month after
                             the Project Highway was opened for tolling.

                             12(v) The argument of Learned Senior Counsel for the Claimant
                             was premised on the definition of the word 'construction' in
                             Article 1.2.1(f) of the Concession Agreement and the mandate in
                             Article 1.2.4 that words or expressions used in the Agreement
                             shall, unless otherwise defined, bear their ordinary English

                    10 The Table is annexed to this judgment as Annexure A

Signature Not Verified                                                                                         Signature Not Verified
                  O.M.P. (COMM) 261/2024                                                        Page 9 of 29
Digitally Signed By:AJIT                                                                                       Digitally Signed
KUMAR                                                                                                          By:CHANDRASHEKHARAN
                                                                                                               HARI SHANKAR
Signing Date:11.02.2025                                                                                        Signing Date:11.02.2025
17:50:46                                                                                                       17:44:38
                            meaning. Thus, as per Learned Senior Counsel the word 'serving'
                           and the word 'alternative' finding a mention in the definition of
                           Competing Road must be accorded their ordinary English meaning.

                           12(vi) The Concession Agreement, vide Article 1.2.1(f) defines
                           the words 'Construction' or 'Building' to include, unless the
                           context otherwise requires, investigation, design, developing,
                           engineering, procurement, delivery, transportation, installation,
                           processing, fabrication, testing, commissioning and other activity
                           incidental to the construction.

                           12(vii) Article 6.3 casts Obligations relating to Competing Roads,
                           in the following terms: The Authority shall procure that during the
                           subsistence of this Agreement, neither the Authority nor any
                           Government Instrumentality shall, at any time before the 10th
                           (tenth) anniversary of the Appointed Date, construct or cause to be
                           constructed any Competing Road; provided that the restriction
                           herein shall not apply if the average traffic on the Project Highway
                           in any year exceeds 90% (ninety percent) of its designed capacity
                           specified in Article 29.2.3. Upon breach of its obligations
                           hereunder, the Authority shall be liable to payment of
                           compensation to the Concessionaire under and in accordance with
                           Article 35.4.

                           12(viii) Article 48.1 of the Concession Agreement defines
                           Competing Road as follows: "Competing Road" means a road
                           connecting the two end points of the Project Highway and serving
                           as an alternative route thereof, such road being an existing paved
                           road, which has been widened by more than 2 (two) metres of
                           paved road for at least 75% (seventy five per cent) of the total
                           length thereof at any time after the date of this Agreement, or a
                           new road, which is constructed after such date, as the case may be,
                           but does not include any road connecting the aforesaid two points
                           if the length of such road exceeds the length of the Project
                           Highway by 20% (twenty per cent) thereof.

                           12(ix) The phrase: 'Serving as an alternative route', or even
                           'alternative route' and 'serving' have not been defined in the
                           Concession Agreement and therefore as per Learned Senior
                           Counsel for the Claimant the ordinary English meaning of the
                           words 'alternative' and 'serving' have to be adopted. Learned
                           Senior Counsel submitted that the word 'alternative' is defined in
                           the Oxford Advanced Learner's Dictionary to mean: 'a thing that
                           you can choose to do or have out of two or more possibilities.' The
                           Collins Dictionary defines the word to mean (i) 'If one thing is an
                           alternative to another, the first can be found, used, or done instead
                           of the second, (ii) An alternative plan or offer is different from the
                           one that you already have, and can be done or used instead.'
Signature Not Verified                                                                                       Signature Not Verified
                  O.M.P. (COMM) 261/2024                                                     Page 10 of 29
Digitally Signed By:AJIT                                                                                     Digitally Signed
KUMAR                                                                                                        By:CHANDRASHEKHARAN
                                                                                                             HARI SHANKAR
Signing Date:11.02.2025                                                                                      Signing Date:11.02.2025
17:50:46                                                                                                     17:44:38
                              Merriam Webstar Dictionary defines the word to mean: 'Offering
                             or expressing a choice'. The word 'serving' is defined in the
                             Oxford Advanced Learner's Dictionary to mean: to provide an area
                             or a group of people with a product or service serve
                             somebody/something'. The Collins Dictionary defines it to mean:
                             If something serves people or an area, it provides them with
                             something that they need. The Merriam Webstar Dictionary defines
                             it to mean: 'to be of use'. Learned Senior Counsel for the Claimant
                             had additionally submitted that it would be impermissible to add
                             the phrase 'resulting in a diversion of traffic' in the definition of
                             the Competing Road.

                             12(x) Even if the argument of Learned Senior Counsel for the
                             Claimant is accepted and the principle of interpretation of contracts
                             being that where a word has both an ordinary meaning as well a
                             specialized meaning, no evidence will be admitted of the
                             specialized meaning, unless it is first proved that parties intended
                             to use the word/phrase in the latter sense as per the opinion in the
                             decision reported as Holt & Co. v Collyer11 and the decision
                             reported as Briggin Hill Airport Ltd. v Bromley12, is accepted and
                             adopting the wide meaning of the word 'Construct' to include
                             investigation, design, developing, engineering, procurement,
                             delivery, transportation, installation, processing, fabrication,
                             testing, commissioning and other activity incidental to the
                             construction, would only mean that the moment a design is made
                             or the moment developing activity commences on an existing
                             paved road, of widening the same by more than 2 meters and
                             ultimately resulting in at least 75% of the total length thereof
                             widened by more than 2 meters, it would result in the said road
                             being a Competing Road from the date when developing activity
                             commences.

                             12(xi) The consequence of a Competing Road being allowed to
                             come into existence, is in Article 35.4 of the Concession
                             Agreement, for the same provides the compensation for Competing
                             Road and reads: In the event that an Additional Tollway or a
                             Competing Road, as the case may be, is opened to traffic in breach
                             of this Agreement, the Authority shall pay to the Concessionaire,
                             for each day of breach, compensation in a sum equal to the
                             difference between the average daily Realisable Fee and the
                             projected daily Fee (the "Projected Fee") until the breach is cured.
                             The Projected Fee hereunder shall be an amount equal to the
                             Average Daily Fee, increased at the close of every month by 0.5%
                             (zero point five per cent) thereof and revised in accordance with
                             Article 27.2. For the avoidance of doubt, the Average Daily Fee for

                    11 (1881) 16 Ch D 719
                    12 (2001) EWCA CIV 1089

Signature Not Verified                                                                                         Signature Not Verified
                  O.M.P. (COMM) 261/2024                                                       Page 11 of 29
Digitally Signed By:AJIT                                                                                       Digitally Signed
KUMAR                                                                                                          By:CHANDRASHEKHARAN
                                                                                                               HARI SHANKAR
Signing Date:11.02.2025                                                                                        Signing Date:11.02.2025
17:50:46                                                                                                       17:44:38
                            the purposes of this Article shall be the amount so determined in
                           respect of the Accounting Year or period, as the case may be,
                           occurring prior to such opening or operation of an Additional
                           Tollway or a Competing Road, as the case may be.

                           12(xii) The compensation for allowing a Competing Road to be
                           constructed, as per Article 35.4 of the Concession Agreement,
                           requires the Tribunal to keep in mind that the compensation
                           triggers only when the Competing Road 'is opened to traffic'. A
                           road being 'opened to traffic' means that the travel lanes are
                           available for the unrestricted flow of traffic, and this has to be in
                           the realm of reality i.e. actually existing in the world. Thus, it is
                           only when such road (Competing Road) is opened to traffic, can
                           the toll revenues of the Claimant be impacted. Thus, the
                           compensation provision triggers not when a Competing Road is
                           constructed as projected by the Claimant. The right to seek
                           compensation triggers only when such road is opened to traffic.
                           The interplay between the definition of a Competing Road and the
                           compensation for said Competing Road being opened to traffic,
                           plainly means that such paved road has to be opened to traffic after
                           75% length thereof is widened by more than 2 meters for the
                           entitlement to compensation to kick-in.

                           12(xiii) Learned Senior Counsel for the Claimant, with respect to
                           the interpretation of Competing Road, had argued that if the
                           interpretation as proposed by him was not accepted, the
                           Respondent (a public authority) could cheat the concessionaire by
                           widening an existing paved road by more than 2 meter thereof only
                           to the extent of 74.99% to avoid the 75% limit and just a day after
                           the end of the concession period widen the same by 0.01%. This
                           would be rank cheating; an act to be frowned upon. As the Tribunal
                           has noted, by accepting the data tabulated by the Claimant, in para
                           12(iv), only widening to the extent of 5.21% of Savli Road
                           commenced before the Project Highway was opened to toll and
                           even this segment was ultimately widened on 16.01.2016 i.e. a little
                           over one month after the Project Highway was opened for tolling.
                           The theoretical argument need not be answered by the Tribunal as
                           the same does not arise to be considered in the facts of the instant
                           case, because the process of widening of only 5.21% of the Savli
                           Road commenced prior to when the Project Highway was opened
                           to toll and even that segment was widened after the tolling
                           commenced.

                           12(xiv) The compensation claim for Savli Road even if it is treated
                           as a Competing Road when tolling commenced on the Project
                           Highway must therefore fail."


Signature Not Verified                                                                                       Signature Not Verified
                  O.M.P. (COMM) 261/2024                                                     Page 12 of 29
Digitally Signed By:AJIT                                                                                     Digitally Signed
KUMAR                                                                                                        By:CHANDRASHEKHARAN
                                                                                                             HARI SHANKAR
Signing Date:11.02.2025                                                                                      Signing Date:11.02.2025
17:50:46                                                                                                     17:44:38
                     21.    From a reading of the aforesaid passages from the impugned
                    award, the reasoning adopted by the Arbitral Tribunal, for arriving at a
                    finding that IRB is not entitled to its claim for compensation under
                    Article 35.4 of the CA may be set out thus:


                           (i)     Out of a total 119 km length of the Savli Road, 92.31 km
                           had been widened. This amounted to 77.56%.


                           (ii)    Of this stretch, the entire exercise of widening of the
                           road, except for 6.2 km of the Ode-Umreth stretch, commenced
                           and was completed after 6 December 2015, when the Project
                           Highway was opened to toll.


                           (iii)   The 6.2 km Ode-Umreth stretch constituted 5.21% of the
                           Savli Road.


                           (iv)    The Savli Road was a "Competing Road", within the
                           meaning of definition of the expression as contained in the CA.
                           On this aspect, the Arbitral Tribunal has followed para 104 of
                           the interim award dated 14 October 2021, rendered by it.


                           (v)     The right to seek compensation from NHAI, for breach of
                           Article 6.3 of the CA, in terms of Article 35.4, triggered only
                           when the Competing Road was opened to traffic. A road could
                           be treated as having been "opened to traffic" only when all its
                           travel lanes were available for unrestricted flow of traffic as it
                           was only then that the toll revenue of IRB could be set to be

Signature Not Verified                                                                             Signature Not Verified
                  O.M.P. (COMM) 261/2024                                           Page 13 of 29
Digitally Signed By:AJIT                                                                           Digitally Signed
KUMAR                                                                                              By:CHANDRASHEKHARAN
                                                                                                   HARI SHANKAR
Signing Date:11.02.2025                                                                            Signing Date:11.02.2025
17:50:46                                                                                           17:44:38
                            impacted.


                           (vi)   In the present case, the commencement and construction
                           of the entire stretch of the Competing Road, except for 5.21%,
                           representing the Ode-Umreth stretch, was after 6 December
                           2015, when IRB started collecting toll from the Project
                           Highway.        Even in respect of the Ode-Umreth stretch,
                           completion of widening was only on 16 January 2016.


                           (vii) As such, no part of the Competing Road had been
                           "opened to traffic" prior to commencement of collection of toll
                           from the Project Highway by IRB, on 6 December 2015.


                           (viii) The right to compensation, in terms of Article 35.4 of the
                           CA, had not, therefore, been triggered before IRB commenced
                           collecting toll from the Project Highway. Ergo, IRB's claim to
                           compensation had to fail.


                    22.    Clearly, the entire controversy revolves around Articles 6.3 and
                    35.4 of the CA, chiefly the latter, in the light of the definition of
                    "Competing Road" in the CA. This Court is, therefore, required to
                    examine whether the interpretation, by the Tribunal, of these
                    covenants, can sustain Section 34 scrutiny.


                    23.    The extent to which interpretation of contract, by an Arbitral
                    Tribunal, can be vivisected under Section 34 of the 1996 Act has been
                    subject matter of several judicial authorities.     The parameters of

Signature Not Verified                                                                             Signature Not Verified
                  O.M.P. (COMM) 261/2024                                           Page 14 of 29
Digitally Signed By:AJIT                                                                           Digitally Signed
KUMAR                                                                                              By:CHANDRASHEKHARAN
                                                                                                   HARI SHANKAR
Signing Date:11.02.2025                                                                            Signing Date:11.02.2025
17:50:46                                                                                           17:44:38
                     judicial review, in this regard, stand authoritatively delineated, most
                    recently, in DMRC Ltd v Delhi Airport Metro Express Pvt Ltd13, the
                    relevant passages of which may thus be reproduced:


                             "34. The contours of the power of the competent court to set
                             aside an award under Section 34 has been explored in several
                             decisions of this Court. In addition to the grounds on which an
                             arbitral award can be assailed laid down in Section 34(2), there is
                             another ground for challenge against domestic awards, such as the
                             award in the present case. Under Section 34(2-A) of the Arbitration
                             Act, a domestic award may be set aside if the Court finds that it is
                             vitiated by "patent illegality" appearing on the face of the award.

                             35.     In Associate Builders v DDA14, a two-Judge Bench of this
                             Court held that although the interpretation of a contract is
                             exclusively within the domain of the arbitrator, construction of a
                             contract in a manner that no fair-minded or reasonable person
                             would take, is impermissible. A patent illegality arises where the
                             arbitrator adopts a view which is not a possible view. A view can
                             be regarded as not even a possible view where no reasonable body
                             of persons could possibly have taken it. This Court held with
                             reference to Sections 28(1)(a) and 28(3), that the arbitrator must
                             take into account the terms of the contract and the usages of trade
                             applicable to the transaction. The decision or award should not be
                             perverse or irrational. An award is rendered perverse or irrational
                             where the findings are:
                                     (i) based on no evidence;
                                     (ii) based on irrelevant material; or
                                     (iii) ignores vital evidence.

                             36.     Patent illegality may also arise where the award is in breach
                             of the provisions of the arbitration statute, as when for instance the
                             award contains no reasons at all, so as to be described as
                             unreasoned.

                                                            *****

                             38.    In Ssangyong Engg. & Construction Co. Ltd. v NHAI15, a
                             two-Judge Bench of this Court endorsed the position in Associate
                             Builders v DDA16, on the scope for interference with domestic
                             awards, even after the 2015 Amendment :

                    13 (2024) 6 SCC 357
                    14 (2015) 3 SCC 49
                    15 (2019) 15 SCC 131
                    16 (2015) 3 SCC 49

Signature Not Verified                                                                                          Signature Not Verified
                  O.M.P. (COMM) 261/2024                                                        Page 15 of 29
Digitally Signed By:AJIT                                                                                        Digitally Signed
KUMAR                                                                                                           By:CHANDRASHEKHARAN
                                                                                                                HARI SHANKAR
Signing Date:11.02.2025                                                                                         Signing Date:11.02.2025
17:50:46                                                                                                        17:44:38
                                       "40. The change made in Section 28(3) by the Amendment
                                      Act really follows what is stated in paras 42.3 to 45 in
                                      Associate Builders v DDA (supra), namely, that the
                                      construction of the terms of a contract is primarily for an
                                      arbitrator to decide, unless the arbitrator construes the
                                      contract in a manner that no fair-minded or reasonable
                                      person would; in short, that the arbitrator's view is not
                                      even a possible view to take. Also, if the arbitrator wanders
                                      outside the contract and deals with matters not allotted to
                                      him, he commits an error of jurisdiction. This ground of
                                      challenge will now fall within the new ground added under
                                      Section 34(2-A).

                                      41. ... Thus, a finding based on no evidence at all or an
                                      award which ignores vital evidence in arriving at its
                                      decision would be perverse and liable to be set aside on the
                                      ground of patent illegality. Additionally, a finding based on
                                      documents taken behind the back of the parties by the
                                      arbitrator would also qualify as a decision based on no
                                      evidence inasmuch as such decision is not based on
                                      evidence led by the parties, and therefore, would also have
                                      to be characterised as perverse."
                                                                              (emphasis supplied)

                             39.      In essence, the ground of patent illegality is available for
                             setting aside a domestic award, if the decision of the arbitrator is
                             found to be perverse, or so irrational that no reasonable person
                             would have arrived at it; or the construction of the contract is such
                             that no fair or reasonable person would take; or, that the view of
                             the arbitrator is not even a possible view [Patel Engg. Ltd. v North
                             Eastern Electric Power Corpn. Ltd.17]. A "finding" based on no
                             evidence at all or an award which ignores vital evidence in arriving
                             at its decision would be perverse and liable to be set aside under
                             the head of "patent illegality". An award without reasons would
                             suffer from patent illegality. The arbitrator commits a patent
                             illegality by deciding a matter not within his jurisdiction or
                             violating a fundamental principle of natural justice."



                    24.      The view, of the Arbitral Tribunal, as expressed in para 12 (xii)
                    of the impugned Arbitral Award, that



                    17 (2020) 7 SCC 167

Signature Not Verified                                                                                          Signature Not Verified
                  O.M.P. (COMM) 261/2024                                                        Page 16 of 29
Digitally Signed By:AJIT                                                                                        Digitally Signed
KUMAR                                                                                                           By:CHANDRASHEKHARAN
                                                                                                                HARI SHANKAR
Signing Date:11.02.2025                                                                                         Signing Date:11.02.2025
17:50:46                                                                                                        17:44:38
                                  (i)       the mere construction of a Competing Road would
                                 not ipso facto entitle IRB to compensation, till the road
                                 was opened to traffic,
                                 (ii)      a road can be regarded as "opened to traffic" only
                                 when its "travel lanes are available for the unrestricted
                                 flow of traffic, and this has to be in the realm of reality
                                 i.e. actually existing in the world", and
                                 (iii)     "such paved road has to be opened to traffic after
                                 75% length thereof is widened by more than 2 meters for
                                 the entitlement to compensation to kick-in",
                    in my view, reflects a plausible interpretation of Article 35.4 of the
                    CA, and cannot brook interference under Section 34 of the 1996 Act.


                    25.    Proceeding therefrom, and with greatest respect to the learned
                    Members of the Arbitral Tribunal, for whom this court has the highest
                    regard, there appear, to me, to be two fundamental mistakes in the
                    reasoning adopted by the Arbitral Tribunal which, if endorsed, would
                    require Article 35.4 to be rewritten, and Article 6.3 of the CA to be
                    read in part and omitted in part. These may be noted thus:


                           (i)   Re. Article 35.4


                                 (a)       The Arbitral Tribunal has held that, as the
                                 Competing Road was opened to traffic only after 6
                                 December 2015, when IRB started collecting toll, no
                                 compensation under Article 35.4 could be paid.            The
                                 Arbitral Tribunal has, therefore, proceeded on the

Signature Not Verified                                                                              Signature Not Verified
                  O.M.P. (COMM) 261/2024                                            Page 17 of 29
Digitally Signed By:AJIT                                                                            Digitally Signed
KUMAR                                                                                               By:CHANDRASHEKHARAN
                                                                                                    HARI SHANKAR
Signing Date:11.02.2025                                                                             Signing Date:11.02.2025
17:50:46                                                                                            17:44:38
                                  premise that IRB would be entitled to compensation,
                                 under Article 35.4 of the CA, only if the Competing Road
                                 was opened to traffic before IRB commenced collection
                                 of toll from the Project Highway.


                                 (b)       In my respectful opinion, there is no sustainable
                                 basis for this inference.

                                 (c)       The linking of the date of opening of the Competing
                                 Road to traffic, with the date from which IRB commenced
                                 collecting toll from the Project Highway, as a basis to
                                 determine IRB's entitlement to compensation under
                                 Article 35.4 of the CA, is not borne out by Article 35.4
                                 itself and amounts, in fact, to introduction, into Article
                                 35.4, of a consideration which is not to be found in the
                                 Article. There is no clause in the CA which entitles IRB
                                 to compensation only if the Competing Road is open to
                                 traffic before collection of toll by IRB commences.

                                 (d)       In fact, the view adopted by the Arbitral Tribunal,
                                 if accepted, would require Article 35.4 of the CA to be
                                 rewritten thus, adding the italicized words:
                                           "In the event that an Additional Tollway or a
                                           Competing Road, as the case may be, is opened to
                                           traffic in breach of this Agreement, after the date on
                                           which the Concessionaire commences collection of
                                           toll from the Project Highway, the Authority shall
                                           pay to the Concessionaire, for each day of breach,
                                           compensation in a sum equal to the difference
                                           between the average daily Realisable Fee and the
                                           projected daily Fee (the "Projected Fee") until the
                                           breach is cured. The Projected Fee hereunder shall
Signature Not Verified                                                                                        Signature Not Verified
                  O.M.P. (COMM) 261/2024                                                      Page 18 of 29
Digitally Signed By:AJIT                                                                                      Digitally Signed
KUMAR                                                                                                         By:CHANDRASHEKHARAN
                                                                                                              HARI SHANKAR
Signing Date:11.02.2025                                                                                       Signing Date:11.02.2025
17:50:46                                                                                                      17:44:38
                                             be an amount equal to the Average Daily Fee,
                                            increased at the close of every month by 0.5% (zero
                                            point five per cent) thereof and revised in
                                            accordance with Article 27.2. For the avoidance of
                                            doubt, the Average Daily Fee for the purposes of
                                            this Article shall be the amount so determined in
                                            respect of the Accounting Year or period, as the
                                            case may be, occurring prior to such opening or
                                            operation of an Additional Tollway or a Competing
                                            Road, as the case may be."


                                      The interpretation adopted by the Arbitral Tribunal in
                                      para 12 (xiii) of the impugned award effectively re-writes
                                      Article 35.4 of the CA by inserting, into the said Article,
                                      the italicized words supra. It is settled, in law, that an
                                      Arbitral Tribunal, which re-writes a contractual covenant,
                                      is liable to be set aside even on that score. The Supreme
                                      Court held, in PSA Sical Terminals Pvt Ltd v Board of
                                      Trustees of V.O. Chidambranar Port Trust18, thus:

                                            "85. As such, as held by this Court in Ssangyong
                                            Engg. & Construction Co. Ltd. v NHAI (supra),
                                            the fundamental principle of justice has been
                                            breached, namely, that a unilateral addition or
                                            alteration of a contract has been foisted upon an
                                            unwilling party. This Court has further held that a
                                            party to the agreement cannot be made liable to
                                            perform something for which it has not entered into
                                            a contract. In our view, rewriting a contract for the
                                            parties would be breach of fundamental principles
                                            of justice entitling a court to interfere since such
                                            case would be one which shocks the conscience of
                                            the court and as such, would fall in the exceptional
                                            category."
                                                                             (Emphasis supplied)


                                      (e)   If an Arbitral Tribunal cannot foist, on a party,


                    18 (2023) 15 SCC 781

Signature Not Verified                                                                                        Signature Not Verified
                  O.M.P. (COMM) 261/2024                                                      Page 19 of 29
Digitally Signed By:AJIT                                                                                      Digitally Signed
KUMAR                                                                                                         By:CHANDRASHEKHARAN
                                                                                                              HARI SHANKAR
Signing Date:11.02.2025                                                                                       Signing Date:11.02.2025
17:50:46                                                                                                      17:44:38
                                   any liability by effectively rewriting the contract,
                                  neither, in my respectful opinion, can an Arbitral
                                  Tribunal deny, to a party, a right to which it is entitled
                                  under the contract, by introducing, into the concerned
                                  contractual clause, a consideration which is not to be
                                  found therein as that, too, would result in rewriting the
                                  contract.


                           (ii)   Article 6.3


                                  (a)      In conjunction with this, it appears that the Arbitral
                                  Tribunal has completely overlooked the words "at any
                                  time before the tenth Anniversary of the Appointed
                                  Date", contained in Article 6.3 of the CA. The terminus
                                  ad quem, by which date the construction of the
                                  Competing Road was required to be completed, to sustain
                                  a finding that NHAI had breached Article 6.3 of the CA
                                  was, therefore, the tenth Anniversary of the Appointed
                                  Date. The Appointed Date was 1 January 2013. The
                                  tenth Anniversary of the Appointed Date would,
                                  therefore, be 1 January 2023.               Admittedly, the
                                  construction of the entire Competing Road was over
                                  before 1 January 2023.


                                  (b)      Ipso   facto,   therefore,    by   completing       the
                                  construction of the Competing Road before the tenth
                                  Anniversary of the Appointed Date, Clause 6.3 of the CA

Signature Not Verified                                                                                 Signature Not Verified
                  O.M.P. (COMM) 261/2024                                               Page 20 of 29
Digitally Signed By:AJIT                                                                               Digitally Signed
KUMAR                                                                                                  By:CHANDRASHEKHARAN
                                                                                                       HARI SHANKAR
Signing Date:11.02.2025                                                                                Signing Date:11.02.2025
17:50:46                                                                                               17:44:38
                                    stood breached. This fact has, it appears, not engaged the
                                   attention of the Arbitral Tribunal while passing the
                                   impugned Arbitral Award.


                           (iii)   That said, however, mere breach of Clause 6.3 would not
                           inexorably entitle IRB to compensation from NHAI, as such
                           entitlement would have to be in accordance with Article 35.4.
                           Not only would, therefore, the Concessionaire have to establish
                           breach, by NHAI, of Article 6.3; it would also have to establish
                           satisfaction of the ingredients of Article 35.4, in order to be
                           entitled to compensation.


                           (iv)    The issue, therefore, again peters down to Article 35.4.
                           In that regard, and at the cost of repetition, the Arbitral Tribunal
                           has, in my respectful opinion, erred in holding that, merely
                           because the Competing Road was opened to traffic after 6
                           December 2015, when IRB commenced collecting toll from the
                           Project Highway, the claim of the IRB under Article 35.4 of the
                           CA had to fail. As already noted, this would require re-writing
                           of Article 35.4 by introduction, into the Article, of an additional
                           requirement of the Competing Road being opened to traffic
                           before the date when toll collection, by IRB, from the Project
                           Highway, commenced.

                           (v)     Viewed from another perspective, Article 35.4 merely
                           envisaged "opening to traffic", of "an Additional Tollway or
                           Competing Road ... in breach of (the CA)" as sufficient to
                           entitle IRB to compensation from NHAI. There was no further
Signature Not Verified                                                                               Signature Not Verified
                  O.M.P. (COMM) 261/2024                                             Page 21 of 29
Digitally Signed By:AJIT                                                                             Digitally Signed
KUMAR                                                                                                By:CHANDRASHEKHARAN
                                                                                                     HARI SHANKAR
Signing Date:11.02.2025                                                                              Signing Date:11.02.2025
17:50:46                                                                                             17:44:38
                            requirement, in the CA, of the construction of the Competing
                           Road to be complete prior to commencement of toll collection,
                           by IRB, from the Project Highway.         This is an additional
                           conditionality, effectively imported into Article 35.4 of the CA
                           by the impugned Arbitral Award, which is not to be found
                           therein.

                           (vi)   Even if, therefore, the Competing Road was opened to
                           traffic after IRB had commenced toll collection from the Project
                           Highway on 6 December 2015, the entitlement of IRB for
                           compensation under Article 35.4 would have nonetheless to be
                           reckoned from the date when the Competing Road was opened
                           to traffic. The claim could not altogether have been rejected.


                    Application of the law, and the sequitur


                    26.    In the above backdrop, when one applies the judicially
                    recognized tests regarding scope of scope of interference, under
                    Section 34 of the 1996 Act, with the manner in which an Arbitral
                    Tribunal interprets a contract, as exposited, most recently, in DMRC,
                    the following position emerges:


                           (i)    The opinion, expressed by the Arbitral Tribunal, that
                           entitlement to compensation, in terms of Article 35.4, is not
                           triggered merely by the fact of construction of a Competing
                           Road, but would commence only when the Competing Road is
                           opened to traffic, is a plausible interpretation, which cannot
                           brook interference under Section 34.
Signature Not Verified                                                                             Signature Not Verified
                  O.M.P. (COMM) 261/2024                                           Page 22 of 29
Digitally Signed By:AJIT                                                                           Digitally Signed
KUMAR                                                                                              By:CHANDRASHEKHARAN
                                                                                                   HARI SHANKAR
Signing Date:11.02.2025                                                                            Signing Date:11.02.2025
17:50:46                                                                                           17:44:38
                            (ii)    The opinion of the Arbitral Tribunal, in para 12 (xiii) of
                           the impugned Award, that compensation under Article 35.4
                           would be available only if the Competing Road was opened to
                           traffic prior to the commencement of collection of toll from the
                           Project Highway by IRB is, however, unsustainable, as the said
                           interpretation re-writes Article 35.4 in the manner indicated in
                           para 25 (i) supra.


                           (iii)   The Arbitral Tribunal also appears to have overlooked
                           the fact that, if the Competing Road completely came into
                           existence prior to the tenth Anniversary of the Appointed Date
                           (and not necessarily prior to commencement of toll collection
                           by IRB from the Project Highway), there was ipso facto breach,
                           by NHAI, of Article 6.3 of the CA.


                           (iv)    At the very least, therefore, the Arbitral Tribunal would
                           be required to revisit the claim, of IRB, to compensation in
                           terms of Article 35.4 of the CA, with effect from the date when
                           the various stretches of the Savli Road were opened to traffic.


                    27.    Mr. Nankani, learned Senior Counsel for the petitioner,
                    valiantly sought to exhort this Court to advance some opinion, even
                    tentative, regarding the entitlement of IRB to compensation under
                    Article 35.4 of the CA.       I, however, am not inclined to do so.
                    Embarking on such an exercise would, in my view, amount to this
                    Court substituting its view in place of the view expressed by the

Signature Not Verified                                                                              Signature Not Verified
                  O.M.P. (COMM) 261/2024                                            Page 23 of 29
Digitally Signed By:AJIT                                                                            Digitally Signed
KUMAR                                                                                               By:CHANDRASHEKHARAN
                                                                                                    HARI SHANKAR
Signing Date:11.02.2025                                                                             Signing Date:11.02.2025
17:50:46                                                                                            17:44:38
                     Arbitral Tribunal, regarding the merits of the petitioner's claim to
                    compensation under Article 35.4. NHAI v M. Hakeem forbears this
                    Court from doing so. Having expressed the view that the interpretation
                    of the contractual covenants, by the Arbitral Tribunal, may not sustain
                    Section 34 scrutiny, the Court has necessarily to leave the exercise of
                    determination of whether IRB would be entitled to compensation,
                    were the contractual covenants to be interpreted as this judgement
                    holds, to the Arbitral Tribunal, in a de novo exercise.


                    Conclusion


                    28.     In the result, while setting aside the impugned award, to the
                    extent it rejects the claim of IRB to compensation under Article 35.4
                    of the CA, the Court leaves it open to IRB to reinitiate arbitral
                    proceedings with respect to the said claim.          In the event such
                    proceedings are initiated, the Arbitral Tribunal would re-examine the
                    claim in the light of the aforesaid observations and findings.


                    29.    It is made clear that the Court has not expressed any opinion on
                    the actual entitlement of IRB to compensation under Article 35.4 of
                    the CA as claimed by it. The examination would, however, have to be
                    in terms of the observations and views expressed in this judgement,
                    regarding the interpretation of Articles 6.3 and 35.4 of the CA.
                    Needless to say, the de novo proceedings, if they are initiated, would
                    have to consider all the material produced by IRB to substantiate its
                    claim to compensation under Article 35.4 of the CA.               On the
                    sufficiency, or merits, of the said material, however, I do not venture

Signature Not Verified                                                                               Signature Not Verified
                  O.M.P. (COMM) 261/2024                                             Page 24 of 29
Digitally Signed By:AJIT                                                                             Digitally Signed
KUMAR                                                                                                By:CHANDRASHEKHARAN
                                                                                                     HARI SHANKAR
Signing Date:11.02.2025                                                                              Signing Date:11.02.2025
17:50:46                                                                                             17:44:38
                     any opinion. It would be for IRB to satisfy the Arbitral Tribunal that
                    it is, in fact, entitled to compensation under Article 35.4 and, needless
                    to say, it would be open to NHAI to assert to the contrary.


                    30.    Should either side be aggrieved by the decision of the Arbitral
                    Tribunal, if and when it is rendered, the remedies, in law, to the
                    aggrieved party/parties shall remain reserved.


                    31.    The petition is disposed of in the aforesaid terms.



                                                                  C. HARI SHANKAR, J.

FEBRUARY 11, 2025 aky/ar Click here to check corrigendum, if any

Annexed: Annexure A, as per Footnote 10 supra.







Digitally Signed By:AJIT                                                                           Digitally Signed
KUMAR                                                                                              By:CHANDRASHEKHARAN
                                                                                                   HARI SHANKAR
Signing Date:11.02.2025                                                                            Signing Date:11.02.2025
17:50:46                                                                                           17:44:38
            ANNEXURE A

Ahmedabad-Vadodara Project Completing Road Widening Details Status of Competing Road Total Length of Competing Road Sr. Division Name of Chainage Lengt Widening Scheme Date of Date of Length of Road /Km h of start of completion Competing From To road Earlier Road width Roads of road Road as per as per road after works as works as certificatio site width development per RTI per RTI n received check as per /widening from R&B RTI works as per Department RTI

1. Vadodara Vadodara - 9.600 18.00 8.40 7.0 m 14.0 m (4 25.12.201 Road is 8.40 Savli Km. 0 (2 lane) 5 traffic 9/6 to 18/0 lane) worthy in full width and only sundry work in progress

2. Vadodara - 18.00 32.40 14.40 7.0 m 14.0 m (4 25.12.201 Road is 14.40 Savli Km. 0 0 (2 lane) 5 traffic 18/0 to 32/4 lane) worthy in full width and only

Digitally Signed By:AJIT Digitally Signed KUMAR By:CHANDRASHEKHARAN HARI SHANKAR Signing Date:11.02.2025 Signing Date:11.02.2025 17:50:46 17:44:38 sundry work in progress

3. Savli - 0.00 5.20 9.70 7.0 m 7.0 m (2 lane) 13.10.201 12.12.2017 0.00

Ahima Km. lane)

4. Savli - 5.20 9.70 7.0 m 7.0 m (2 lane) 12.11.201 11.01.2019 0.00

Ahima Km. lane)

5. Anand Ahima - 14.40 8.60 7.50 7.0 m 10.0 m (2 23.10.201 22.10.2020 5.80

14/4 to 8/6 lane)

6. Ode - 0.00 9.20 9.30 7/10 10/14 m (2/4 17.01.201 16.01.2016 6.20

(GSHP) lane)

7. Umreth to 83.00 84.50 1.50 15.0 15.0 m (4 23.10.201 22.01.2019 0.00

83/0 to 86/2 Lane)

8. 84.50 86.20 1.70 15.0 18.0 m (4 23.10.201 22.01.2019 1.70

Lane)

9. Noida 5.10 10.0 14.0 m (4 2008 2009 0.00

Digitally Signed By:AJIT Digitally Signed KUMAR By:CHANDRASHEKHARAN HARI SHANKAR Signing Date:11.02.2025 Signing Date:11.02.2025 17:50:46 17:44:38 m (2 lane) lane)

10. Alina to 54.35 51.00 5.60 7.0 m 14.0 m (4 2007 2008 0.00 Dakore Km (2 lane) 43/00 to lane)

11. 51.00 43.00 8.00 7.0 m 14.0 m (4 06.05.201 05.08.2017 8.00

lane)

12. Mahudha - 43.00 30.15 12.85 7.0 m 14.0 m (4 03.05.201 02.11.2017 12.85

30.150 to lane) 43.00

13. Khatraj 30.15 13.60 15.55 7.0 m 14.0 m (4 03.05.201 02.11.2017 16.55

Mahudha lane) Chokdi from Km 13/60 to

14. Nenpur 25.00 30.15 5.15 10.0 14.0 m (4 12.05.201 31.12.2017 5.15

Khatraj lane) Chokdi

Digitally Signed By:AJIT Digitally Signed KUMAR By:CHANDRASHEKHARAN HARI SHANKAR Signing Date:11.02.2025 Signing Date:11.02.2025 17:50:46 17:44:38 from 25.00

15. Ahmedabad 16.14 25.00 13.26 10.0 14.0 m (4 15.01.201 10.12.2017 8.86

Mahemdaba lane) d Km 16/140 to 25.00

16. Ahmedab Hirapur 11.80 16.20 10.0 15.0 m (4 30.12.201 29.11.2016 4.40

Hathijan lane) Circle Km

Total length in Km 119.0 92.310 75% length as per site 89.26 77.56% check in Km

Digitally Signed By:AJIT Digitally Signed KUMAR By:CHANDRASHEKHARAN HARI SHANKAR Signing Date:11.02.2025 Signing Date:11.02.2025 17:50:46 17:44:38

 
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