Citation : 2021 Latest Caselaw 1728 Guj
Judgement Date : 5 February, 2021
C/IAAP/8/2021 ORDER
IN THEHIGHCOURTOF GUJARATAT AHMEDABAD
R/PETN.UNDERARBITRATIONACTNO. 8 of 2021
==========================================================
M/S. JITF WATERINFRASTRUCTURELIMITED
Versus
M/S. AQUAFILPOLYMERSCOMPANYPRIVATELIMITED
==========================================================
Appearance:
KISHANY DAVE(8293)for the Petitioner(s)No. 1
MR. R.S.SANJANWALA,SENIORADVOCATEWITHMRRASESHH PARIKH,ADVOCATE
WITHMR. VIJAYSINGH,ADVOCATE for the Petitioner(s)No. 1
MR.HEMANGH PARIKH(2628)for the Petitioner(s)No. 1
for the Respondent(s)No. 1
==========================================================
CORAM: HONOURABLE MR. JUSTICE BIREN VAISHNAV
Date: 05/02/2021
ORALORDER
1 Heard Mr.R.S.Sanjanwala, learned Senior Counsel with
Mr.Vijay Singh, learned advocate with Mr.Rasesh Parikh, learned
advocate for the petitioner.
2 This petition is filed under Section 14 and 32 of the
Arbitration and Conciliation Act, 1996, for the prayer to terminate
the mandate of the sole arbitrator from the arbitration between the
petitioner and the respondent being Reference No.GCCIADRC No.
A042/2018.
3 The facts as submitted by Mr.R.S.Sanjanwala, learned Senior
Counsel, is that the arbitration proceedings which are sought to be
terminated by an appropriate proceeding under Section 14 of the
Arbitration & Conciliation Act, 1996, have been initiated pursuant
C/IAAP/8/2021 ORDER
to the appointment of the arbitrator under Section 18 of the MSME
Act.
3.1 Mr.Sanjanwala, learned Senior Counsel, would draw the
attention of this Court to Section 14 of the Arbitration Act and
submit that the mandate of arbitrator shall be terminated under
two circumstances and in the present case, he would submit that
since the arbitration has become de jure or de facto unable to
perform his functions, an appropriate direction for termination of
the mandate is sought.
3.2 Relying on subsection 2 of Section 14, the learned Senior
Counsel Mr.Sanjanwala, would submit that an application has to be
made to a Court to decide on the termination of the mandate.
Reading subsection 2(e)(i) of the Act together with the decision in
the case of Lalitkumar V. Sanghavi vs. Dharamdas V. Sanghavi
& Ors., in Civil Appeal No. 3148 of 2014, the learned Senior
Counsel would rely on paragraphs 11 to 14 thereof and submit that
having regard to the scheme of the Act and on cumulative reading
of Sections 32 and 14, the question whether the mandate of the
arbitrator stood terminated or not can be examined by the Court as
provided under Section 14 (2) of the Act. The said paras 11 to 14
of the judgment read as under:
C/IAAP/8/2021 ORDER
"11 Section14(2) provides that if there is any controversy regarding the termination of the mandate of the arbitrator on any of the grounds referred to in the clause (a) then an application may be made to the Court "to decide on the termination of the mandate".
12 Section 32 of the Act on the other hand deals with the termination of arbitral proceedings.
13 From the language of Section 32, it can be seen that arbitral proceedings get terminated either in the making of the final arbitral award or by an order of the arbitral tribunal under Subsection 2. Subsection (2) provides that the arbitral tribunal shall issue an order for the termination of the arbitral proceedings in the three contingencies mentioned in Subclauses
(a) to (c) thereof.
14 On the facts of the present case, the applicability of Sub clauses (a) and (b) of Section 32(2) is clearly ruled out and we are of the opinion that the order dated 29th October, 2007 by which the Tribunal terminated the arbitral proceedings could only fall within the scope of Section 32, Subsection (2), Sub clause (c) i.e. the continuation of the proceedings has become impossible. By virtue of Section 32(3), on the termination of the arbitral proceedings, the mandate of the arbitral tribunal also comes to an end. Having regard to the scheme of the Act and more particularly on a cumulative reading of Section 32 and Section 14, the question whether the mandate of the arbitrator stood legally terminated or not can be examined by the court "as provided under Section 14(2)".
3.3 He would also rely on a decision in the case of Nimet
Resources Inc & Anr vs. Essar Steels Ltd. Para 8 of the decision
would read as under:
"8 Application in terms of subsection (2) of Section 14, thus, lies before a 'Court' within the meaning of the 1996 Act."
C/IAAP/8/2021 ORDER 3.4 Section 2(e)(i) of the Arbitration Act, would indicate that
in the case of arbitration other than international commercial
arbitration, the Principal Civil Court of original jurisdiction in a
district, which includes the High Court, in exercise of its ordinary
original civil jurisdiction can decide the questions forming the
subject matter of th arbitration. Section 2(e)(1) of the Arbitration
Act, read as under:
"2(e)....
(i) in the case of an arbitration other than international commercial arbitration, the principal Civil Court of original jurisdiction in a district, and includes the High Court in exercise of its ordinary original civil jurisdiction, having jurisdiction to decide the questions forming the subject matter of the arbitration if the same had been the subject matter of a suit, but does not include any Civil Court of a grade inferior to such principal Civil Court, or any Court of Small Causes."
4 In view of the fact that the High Court of Gujarat is not
exercising any original civil jurisdiction, an appropriate application
for the prayers under Section 14 will have to be made to the
appropriate principal Civil Court.
In view of the aforesaid observation, the present arbitration
petition No. 8 of 2021 is disposed of with a view to file an
appropriate application before the appropriate Civil Court.
(BIRENVAISHNAV,J) BIMAL
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!