Citation : 2024 Latest Caselaw 26133 Kant
Judgement Date : 5 November, 2024
-1-
NC: 2024:KHC:44490-DB
MFA No.4668/2019
C/w MFA No.2879/2019
MFA No.4667/2019
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 5TH DAY OF NOVEMBER, 2024
PRESENT
THE HON'BLE MRS JUSTICE K.S.MUDAGAL
AND
THE HON'BLE MR JUSTICE VENKATESH NAIK T
MISCELLANEOUS FIRST APPEAL No.4668/2019 (AA)
C/w
MISCELLANEOUS FIRST APPEAL No.2879/2019 (AA)
MISCELLANEOUS FIRST APPEAL NO.4667/2019 (AA)
BETWEEN:
PANDAVPURA SAHAKARI SAKKARE KARKHANE
PANDAVAPURA R.S.
MANDYA DISTRICT - 571 435
REPRESENTED BY ITS
MANAGING DIRECTOR ...APPELLANT
(COMMON)
(BY SRI MANJUNATH B S., ADVOCATE)
AND:
Digitally SUMAC INTERNATIONAL LIMITED
signed by K S REP. BY ITS MANAGING DIRECTOR
RENUKAMBA
COMPANY HAVING ITS REGISTERED
Location:
High Court of OFFICE AT B-51, "J" PARK
Karnataka MAHANAGAR EXTENSION
LUCKNOW (U.P.) ...RESPONDENT
(COMMON)
(BY SMT.ANUSHA NANDISH, ADVOCATE FOR
SRI GAURAV G K, ADVOCATE)
THESE MISCELLANEOUS FIRST APPEALS ARE FILED UNDER
SECTION 39(1) (VI) OF THE ARBITRATION ACT, 1940 READ WITH
SECTION 104 OF CPC PRAYING TO SET ASIDE THE JUDGMENT AND
DECREE DATED 21.02.2019 PASSED IN A.S.NO.1/2017,
A.S.NO.1/1993 AND A.A.NO.1/2017 RESPECTIVELY ON THE FILE OF
THE PRINCIPAL SENIOR CIVIL JUDGE & JMFC, SRIRANGAPATNA.
-2-
NC: 2024:KHC:44490-DB
MFA No.4668/2019
C/w MFA No.2879/2019
MFA No.4667/2019
THESE MISCELLANEOUS FIRST APPEALS HAVING BEEN
HEARD AND RESERVED ON 25.10.2024, COMING ON FOR
PRONOUNCEMENT OF JUDGMENT THIS DAY, K.S.MUDAGAL.J.,
DELIVERED THE FOLLOWING:
CORAM: HON'BLE MRS JUSTICE K.S.MUDAGAL
AND
HON'BLE MR JUSTICE VENKATESH NAIK T
CAV JUDGMENT
(PER: HON'BLE MRS JUSTICE K.S.MUDAGAL)
Heard.
2. These appeals are filed challenging the following
orders of the Principal Senior Civil Judge & JMFC,
Srirangapatna. The particulars of the impugned orders are as
follows:
Sl. MFA No. Suit/ Preferred by judgment No. Application
1. 4668/2019 A.S.No.1/2017 Appellant Dismissed /claimant Pandavpura without Sahakari costs
2. 2879/2019 A.S.No.1/1993 Appellant Sakkare Decreed /defendant Karkhane with costs
3. 4667/2019 A.A.No.1/2017 Appellant Decreed /respondent with costs
3. The brief facts of the cases are as follows:
The appellant is a Co-operative Society and runs a
Sugar factory called Pandavpura Sahakara Sakkare Karkhane,
within the limits of Pandavapura Town. The respondent is the
registered company having its Office at Lucknow, Uttar
Pradesh. The respondent carries on business of supply of
NC: 2024:KHC:44490-DB
sugarcane crushing machinery and installation of sugar plants
on turn key basis in various parts of the Country. The
appellant invited tenders for converting its existing sugar
company for expanding the capacity from 1500 tonnes cane
per day to 3500 tonnes cane per day.
4. The respondent submitted its offer in response to
the said tender invitation and after negotiations, the tender
price was fixed at Rs.1,545 lakhs. Both the parties entered
into agreement dated 21.09.1990 for designing, procuring
supplying, supervising, manufacturing and commissioning of
machinery and equipment for expansion of the existing sugar
unit from 1500 tonnes cane per day to 3500 tonnes cane per
day.
5. The contract work was to be executed on or before
01.06.1992. To enable the respondent to install the machinery
etc. the appellant as per Clause 11(2) of the agreement was
required to provide necessary infrastructure like civil work. As
per the terms of the agreement, the appellant paid first and
second mobilization advance amount. Admittedly, third
mobilization amount fell due for payment immediately after
IFCI loan was sanctioned or within 180 days from the date of
NC: 2024:KHC:44490-DB
signing of the agreement whichever is earlier. However, the
same was not paid to the respondent. For guaranteeing the
performance of the contractual obligations, the respondent
had submitted the Bank guarantee. The appellant invoked
those Bank guarantees alleging violation of contractual
obligations.
6. Dispute arose between the parties. To settle that,
on 16.01.1992, a meeting of Monitoring Committee was held.
In that meeting, the appellant extended the period of
completion of work from 01.06.1992 to 01.06.1993 for the
reason that the appellant's failure to complete the civil work
led to delay in execution of the contract by the respondent.
Further Committee directed the Managing Director of the
appellant to make payment to the respondent as per the
agreement towards third mobilization amount of Rs.73.25
lakhs for designing and equipments charges. Admittedly, the
said amount was not paid.
7. Respondent alleged that, despite it offering to
complete its work, appellant did not accept the same in the
guise of shortage of funds. Disputes arose between the
parties regarding non-payment of money to the respondent
NC: 2024:KHC:44490-DB
and non-performance of the contract etc. As the contract
dated 21.09.1990 contained arbitration clause, the respondent
invoked the arbitration clause of the agreement and filed an
application before the Civil Judge, Srirangapatna in
A.S.No.1/1993 seeking appointment of the Arbitrator and for
permanent injunction to restrain the appellant from carrying
out pending work through any other agency.
8. On 03.12.1994, learned Civil Judge directed the
parties to say which of the Arbitrators to be appointed by
12.12.1994. On 17.12.1994, learned Civil Judge allowed
A.S.No.1/1993 directing the respondent to file the original
agreement containing the Arbitration clause and referred the
matters to Hon'ble Shri Justice U.C.Srivastava, Former Judge
of Allahabad High Court and Hon'ble Shri Justice P.P.Bopanna,
Former Judge of High Court of Karnataka.
9. Hon'ble Arbitrators heard the matter. Hon'ble Shri
Justice U.C.Srivastava gave his award on 11.11.1997 allowing
the claim of the respondent in-part. On 12.12.1997, Hon'ble
Shri Justice P.P.Bopanna rendered his award rejecting the
claim of the respondent and partly allowing the claim of the
appellant. Since there were divergent findings of two
Arbitrators, Former Chief Justice of this Court, Hon'ble Shri
NC: 2024:KHC:44490-DB
Justice D.M.Chandrasekhar was nominated as Umpire by
them. Unfortunately, due to his ill-health, Hon'ble Shri Justice
D.M.Chandrasekhar could not proceed with Arbitration
proceedings for a long time. As the parties did not appear
before the Court and nothing was heard regarding Arbitration
proceedings, on 08.06.2006 learned Civil Judge,
Srirangapatna closed the proceedings in A.S.No.1/1993 for
time being.
10. After the demise of Hon'ble Shri Justice
D.M.Chandrasekhar, the arbitrators appointed Hon'ble Shri
Justice G.P.Mathur, the Former Judge of the Supreme Court of
India as Umpire. The Umpire on 03.06.2014 addressed a
letter to Sri D.C.Shivdev, son of late Hon'ble Shri Justice
D.M.Chandrasekhar, informing about arbitral proceedings and
to handover the records of the arbitral proceedings to him. In
response to that, on 11.07.2014, Sri D.C.Shivdev addressed a
letter saying that the records are not traceable. The Umpire
by order dated 12.07.2014 directed the Counsel for the
present respondent to reconstruct the entire records and
submit them. Accordingly, Counsel for the respondent who
appeared before the Umpire, reconstructed the proceedings
and submitted the same to the Umpire serving the copies on
NC: 2024:KHC:44490-DB
the appellant. On 13.09.2014, the Hon'ble Umpire recorded
that authenticity of the reconstructed records was admitted by
the appellant herein and the copies were served on it.
11. On 06.06.2016, the Hon'ble Umpire sent notices to
the appellant and respondent informing that the award will be
pronounced and signed on 26.06.2016. The notices were
served on both the parties. On 26.06.2016, the Hon'ble
Umpire pronounced the award, partly allowing the claim of the
respondent, namely awarding Rs.86,45,454/- (Rupees Eighty
Six lakhs Forty Five Thousand Four Hundred and Fifty Four
Only) with interest at 14% p.a., from the date of reference
i.e., 17.12.1994 till the date of the award and interest at 16%
p.a., from the date of the award till the realization of the
amount. The costs of the proceedings were awarded to the
respondent. The counter claim of the appellant was rejected.
12. Further in the minutes of proceedings dated
26.06.2016, the Hon'ble Umpire recorded as follows:
"(i) Award and records were handed over to the Counsel of the claimant to proceed further to cause the award to be filed in Court.
(ii) The respondent despite receipt of the notice was not present at the time of pronouncement of the award."
NC: 2024:KHC:44490-DB
13. Respondent filed A.A.No.5001/2016 under
Sections 14 and 17 of the Arbitration Act, 1940 (for short ' the
Act 1940') before III Additional District and Sessions Judge,
Srirangapatna to accept the award and draw up the decree in
terms of award. Similarly, the appellant filed
A.S.No.5001/2016 before the III Additional District and
Sessions Judge, Srirangapatna under Sections 30 and 33 of
the Act of 1940 for setting aside the award of the Umpire
dated 26.06.2016. The said suit was filed after the appellant
received notice in A.A.No.5001/2016 which was filed on
03.08.2016.
14. On 24.10.2016, the appellant filed
Misc.No.51/2016 before the Principal District and Sessions
Judge, Mandya under Section 24 of CPC seeking transfer of
A.A.No.5001/2016 and A.S.No.5001/2016 from the file of the
III Additional District and Sessions Judge, Srirangapatna to
the Court of the Senior Civil Judge, Srirangapatna. The said
application was allowed on 28.01.2017 and the learned
Principal District Judge withdrew A.A.No.5001/2016 and
A.S.No.5001/2016 and transferred them to the Court of the
Senior Civil Judge, Srirangapatna. On such transfer,
A.A.No.5001/2016 was renumbered as A.A.No.1/2017 and
NC: 2024:KHC:44490-DB
A.S.No.5001/2016 was renumbered as A.S.No.1/2017. On
such transfer on 10.03.2017, the records of A.S.No.1/1993
were ordered to be traced and placed before the Court. On
placing such records learned Principal Senior Civil Judge,
Srirangapatna consolidated A.S.No.1/2017, A.A.No.1/2017
and A.S.No.1/1993 together.
15. On 03.04.2018, the appellant filed
W.P.No.14329/2018 before this Court claiming that the notice
of award was not issued by the Court as required under
Section 14(2) of the Act 1940. This Court by order dated
29.05.2018 dismissed the writ petition reserving liberty to the
appellant to raise that ground in the proceeding before the
learned Principal Senior Civil Judge, Srirangapatna in
A.S.No.1/1993 and connected matters.
16. The appellant challenged the award before the
learned Principal Senior Civil Judge & JMFC, Srirangapatna in
A.S.No.1/1993, A.A.No.1/2017 and A.S.No.1/2017 on the
following grounds:
(i) Misconduct of the arbitration proceedings by the
Umpire.
- 10 -
NC: 2024:KHC:44490-DB
(ii) Non service of notice of award as per Section
14(1) of the Act 1940 and non service of notice by the Court
under Section 14(2) of the Act 1940.
17. Learned Principal Senior Civil Judge & JMFC,
Srirangapatna on hearing the parties by the impugned
common judgment dated 21.02.2019 decreed A.S.No.1/1993
and A.A.No.1/2017 accepting the award of the Umpire and
dismissed A.S.No.1/2017. Thereby award became the decree
of the Court. The said judgment is challenged by the appellant
in the above appeals.
Submissions of Sri Manjunath.B.S, learned Counsel for the appellant:
18. The Umpire mis-conducted the proceedings by not
serving notice of award on the appellant. The notice dated
06.06.2016 at the most could be understood as intimation of
next date of hearing and that does not amount to award
notice. By non service of award notice, the Umpire acted in
violation of Sections 14(1) and 14(2) of the Act 1940. The
award was not filed in the competent Court as required under
Sections 2(c), 14(2) and 31(4) of the Act 1940. Therefore the
proceedings before the trial Court were vitiated. The award
- 11 -
NC: 2024:KHC:44490-DB
was filed before the Court beyond the period of limitation
prescribed under Article 119(a) of the Limitation Act, 1963.
The observation of the trial Court that the service of notice on
the appellant in A.A.No.1/2017 is sufficient compliance of
Section 14(2) of the Act 1940 is erroneous. This Court in
W.P.No.14329/2018 has reserved the liberty to the appellant
to urge that ground. Absolutely there was no entry in the
order sheet in A.S.No.1/1993 about taking the award on
record therefore passing of decree under Section 17 of the Act
1940 is unsustainable. The respondent though received the
records on 26.06.2016 from the Umpire, produced them
before the Court only on 03.08.2016. The original records
were admittedly destroyed and only reconstructed records
were produced before the Umpire. The Umpire without
marking them in evidence proceeded to pass the award. The
trial Court also received those records without verification.
The trial Court was not justified in relying on those records. As
the application in A.A.No.5001/2016 (A.A.No.1/2017) itself
was filed before the Court having no jurisdiction, the notice
sent by the said Court cannot be said to be in compliance of
Section 14(2) of the Act 1940. Hence, the appeals deserve to
be allowed.
- 12 -
NC: 2024:KHC:44490-DB
19. In support of his submissions, he relies on the
following judgments:
(i) East India Hotels Ltd. v. Agra Development Authority1
(ii) Parasramka Com. Co. v. Union of India
(iii) Secretary to Govt. of Karnataka v. V.Harishbabu
(iv) P.Radhakrishna Murthy v. National Buildings Construction Corporation Limited4
(v) M/s.Alpine Housing Development Corporation Pvt. Ltd. v. Ashok S.Dhariwal5
Submissions of Smt.Anusha Nandish, learned Counsel for respondent:
20. The Umpire had sent notice dated 06.06.2016
clearly stating that the award will be pronounced and signed
on 26.06.2016. The notice was sent by speed post to the
appellant on 08.06.2016. Despite that, the appellant did not
appear before the Umpire on 26.06.2016. The Umpire
pronounced and signed the award on 26.06.2016 and handed
over the award along with 15 volumes of the records to the
respondent for filing before the Court. For its own lapses, the
appellant cannot blame the Umpire. The purpose of the notice
under Sections 14(1) and 14(2) of the Act 1940 is only to
(2001) 4 SCC 175 2 1969 (2) SCC 694 3 (1996) 5 SCC 400
(2013) 3 SCC 747
AIR 2023 SC 558
- 13 -
NC: 2024:KHC:44490-DB
comply with the principles of natural justice and give
opportunity to the party to the award to challenge the same, if
necessary. After filing the award, notice of the same was
issued in A.A.No.5001/2016. On such service, the appellant
himself filed A.S.No.5001/2016 before the III Additional
District & Sessions Judge, Srirangapatna, therefore it is not
open to the appellant to claim that Sections 14(1) and 14(2)
of the Act 1940 was not complied. Finally the matters were
transferred to the Court of Senior Civil Judge, Srirangapatna
which had referred the matter for Arbitration as decided by
the Principal District & Sessions Judge, Mandya in
Misc.No.51/2016. Therefore there was compliance of Sections
2(c), 14(2) and 31 of the Act 1940. The proceedings before
the Umpire show that the Umpire handed over the award and
the documents to the respondent for filing before the Court.
In such cases, Article 119(a) of the Limitation Act does not
apply. Therefore the contention that A.A.No.5001/2016 was
filed beyond limitation is without any merits. The proceedings
dated 13.09.2014, before the Umpire (4th hearing) clearly
show that the appellant's Counsel himself admitted the service
of records on the appellant and the authenticity of the
documents produced. Considering the same, the Umpire relied
- 14 -
NC: 2024:KHC:44490-DB
on those documents. Thus it is not open to the appellant to
contend that the documents were not authenticated etc.
Before the trial Court also, the appellant did not dispute the
correctness of the documents. The Umpire on consideration of
the material placed and consideration of the contention of
both side has passed the award. The scope of interference by
the trial Court in such award under the Act 1940 is very
limited. The trial Court on judicious appreciation of the
contentions raised and the material on record has passed the
impugned judgment. The judgments relied on by the
appellant's Counsel are not applicable. There is no merit in the
appeals and they are liable to be dismissed with costs.
21. In support of her submissions, she relies on the
following judgments:
(i) Secretary to Govt. of Karnataka v. V.Harishbabu6
(ii) Kumbha Mawji v. Dominion of India7
(iii) Tata Keshavaiah Setty v. M.Ramayya Setty8
(iv) ITC Ltd. v. George Joseph Fernandes9
(v) Bharat Coking Coal Ltd. v. Annapurna Constructions10
(1996) 5 SCC 400
AIR 1953 SC 313
AIR 1969 Mysore 361
(2005) 10 SCC 425
(2008) 6 SCC 732
- 15 -
NC: 2024:KHC:44490-DB
(vi) Oswal Agro Mills Ltd. v. Oswal Woollen Mills Ltd.11
(vii) Hari Krishna Wattal v. Vaikunth Nath Pandya12
(viii) Atlanta Ltd. v. Union of India13
(ix) Raipur Development Authority v. M/s.Chokhamal Contractors14
22. On careful consideration of submissions of both
side and on perusal of records, the question that arises for
determination of the Court is "Whether the impugned
judgment and decree accepting the Umpire's award is
sustainable in law"?
Analysis
23. Admittedly, the appellant is a Co-operative Society
running sugar factory and the respondent is an Industrialist
dealing in supply of machinery and installation of sugar plants.
It is also admitted that the appellant as a part of his project of
expansion of the capacity of its sugar crushing, on 21.09.1990
entered into a contract with the respondent for designing,
procuring, supplying and commissioning of machinery etc. It is
also not disputed that the contract contained an arbitration
clause. Disputes arose between the parties which led to
(2007) 140 DLT 396
(1973) 2 SCC 510
(2022) 3 SCC 739
(1989) 2 SCC 721
- 16 -
NC: 2024:KHC:44490-DB
respondent filing A.S.No.1/1993 before Principal Senior Civil
Judge, Srirangapatna seeking reference of the dispute to the
Arbitrator. As already noted, two members of the arbitral
Tribunal gave divergent awards in 1997 which led to referring
the matter to the Umpire. Due to the ailment and death of the
Umpire first appointed, the matter was in a dead store upto
2014.
24. In the meantime, on 08.06.2006, the Court closed
A.S.No.1/1993 for want of appearance of the parties. On
appointment of second Umpire on 24/31.03.2014, the records
were reconstructed, then parties were heard and award was
passed on 26.06.2016. By the impugned judgment and order,
the same is upheld which is challenged in these appeals.
25. The proceedings commenced under the Act 1940.
Later by Arbitration and Conciliation Act, 1996 (for short 'Act
1996'), the Act 1940 was repealed. Section 85 of the Act 1996
which deals with repeal and savings reads as follows:
"85. Repeal and savings-(1) The Arbitration (Protocol and Convention) Act, 1937 (6 of 1937), the Arbitration Act, 1940 (10 of 1940) and the Foreign Awards (Recognition and Enforcement) Act, 1961 (45 of 1961) are hereby repealed.
- 17 -
NC: 2024:KHC:44490-DB
(2) Notwithstanding such repeal-
(a) the provisions of the said enactments shall apply in relation to arbitral proceedings which commenced before this Act came into force unless otherwise agreed by the parties
but this Act shall apply in relation to arbitral proceedings which commenced on or after this Act comes into force;
(b) all rules made and notifications published, under the said enactments shall, to the extent to which they are not repugnant to this Act, be deemed respectively to have been made or issued under this Act.
26. In the light of the above provision, only Section of
Act 1940 can be invoked for setting aside the award, as there
was no agreement to the contrary between the parties.
27. Section 30 of Act 1940 which provides for setting
aside the arbitral award reads as follows:
"30. Grounds for setting aside award.-An award
shall not be set aside except on one or more of the following grounds, namely-
(a) that an arbitrator or umpire has misconducted himself or the proceedings;
(b) that an award has been made after the issue of an order by the Court superseding the arbitration or after arbitration proceedings have become invalid under section 35;
(c) that an award has been improperly procured or is otherwise invalid.
- 18 -
NC: 2024:KHC:44490-DB
28. The appellant had challenged the award on the
following grounds:
(i) That the Umpire has mis-conducted the
proceedings;
(ii) The award is otherwise invalid.
29. The improper conducting of the proceedings is
imputed to the Umpire on the following grounds:
(i) Reconstructed records were not marked in
evidence and their authenticity was not verified.
(ii) Notice of award was not given as required under
Section 14(1) of the Act 1940.
(iii) The award was not filed as per Section 14(2) of
the Act 1940 before the Court of proper jurisdiction.
(iv) The Umpire did not consider the documents
produced before him.
(v) The trial Court did not verify the genuineness of
documents filed by the respondent along with the award.
Reg. Authentication of reconstructed records:
30. There is no dispute that the original records were
handed over to the first Umpire Hon'ble Shri Justice
D.M.Chandrasekhar. On his demise the subsequent Umpire by
- 19 -
NC: 2024:KHC:44490-DB
letter dated 03.06.2014 requested D.C.Shivdev the son of first
Umpire who in turn by his reply dated 11.07.2014 informed
that he could not trace those records. Thereafter, on
12.07.2014, the Umpire directed the respondent to
reconstruct the records and submit it. The proceedings dated
13.09.2014 before the Umpire read as follows:
"13.09.2014- Shri P.K.Gupta, Director, Shri Manoj Swarup, Ms.Lalita Kohli and Shri Abhishek Swaroop, Advocates present for Claimant.
Shri B.S.Manjunath, Advocate present for Respondent.
Learned counsel for claimant and Learned Counsel for Respondent have submitted that in view of the circumstances of the case the time for making the Award may be extended. Period is accordingly extended by four months.
Learned counsel for Claimant has made a statement that copy of entire record was sent to the Respondent- The Pandavpura Sahakari Sakkara Karkhane Limited. Shri B.S.Manjunath has admitted that copy of the complete record has been received by his client and they do not dispute its authenticity or correctness.
As jointly requested by learned counsel for parties, the Arbitration matter shall be taken up for further proceedings at 11 AM on 1.11.2014 (Saturday) at the same venue.
Sd/-
G.P.Mathur, (UMPIRE)"
(Emphasis supplied)
31. Further in the proceedings before the Umpire
dated 26.06.2016, the Umpire has recorded handing over of
the award and the documents as follows:
"Minutes of Proceedings dated 26.06.2016 The award in the above matter was pronounced and signed. The Minutes of Proceedings, Applications filed and Orders passed thereon and the Award was
- 20 -
NC: 2024:KHC:44490-DB
handed over to the learned counsel for claimant for taking further steps in accordance with Law. The entire record of the Arbitration matter was also handed over to the learned counsel for the claimant."
(Emphasis supplied)
32. List of files containing 15 Volumes of documents
which were handed over to the appellant reads as follows:
Volume - 1 Statement of Claim Pages 1 to 329
Volume - 2 Affidavit of Sri.A K Verma in support Page 1 to 77 of claim Volume - 3 Objection of Respondent Page 1 to 40
Volume - 4 Counter claim by Respondent Page 1 to 70
Claimants reply to Counter Claim Page 71 to 103
Volume - 5 Rejoinder by claimant Page 1 to 44 Documents filed by Respondent with Page 1 to 326 Volume - 6 counter claim Volume - 7 Documents filed by Respondents Page 1 to 256
Volume - 8 Statement of C.W.3 Page 1 to 4 Respondents Application to file Additional Evidence with affidavit and Page Annexure Volume - 9 Written arguments of Claimant Page 1 to 53
Volume - 10 Written Arguments of Respondent Page 1 to 83
Volume - 11 Rejoinder Arguments of Claimant Page 1 to 47
Volume - 12 Evidence of Respondent Page 1 to 54 Award by Mr.Justice P P Bopanna Page 1 to 463 Volume - 13 (In 2 Volumes) Volume - 14 Award by Mr.Justice U C Srivastava Page 1 to 69
Volume - 15 Affidavit in Rebuttal Page
Complete record handed over Received the Arbitration documents today Sd/- Sd/-
G.P.Mathur 26.06.2016,
26.06.2016
Sd/-
Manoj Swarup, Adv.
- 21 -
NC: 2024:KHC:44490-DB
33. In the light of such clear admission on the part of
the appellant in the proceedings before the Umpire, the
contention that the authenticity of the reconstructed
documents should have been verified by the Umpire and by
the trial Court deserves no merit.
34. The records of A.A.No.5001/2016 show that
P.K.Gupta, the Director of the respondent along with his
application under Section 17 of the Act 1940 and the affidavit
filed in support of the application, produced depositions and
documents taken in proof before the Umpire. The Court took
them on record. Under Section 114 Illustration (e) of the
Indian Evidence Act, 1872 there is a presumption that
official/judicial acts are duly performed. As the Umpire's
proceedings recorded handing over of the records and the
award to the respondent to proceed in accordance with law, as
per the proceedings in A.A.No.5001/2016 the same were said
to be produced and the representative of the respondent had
filed an affidavit to that effect, the initial burden that the
records of arbitration proceedings were produced stood
discharged. If the appellant disputed the correctness of those
documents, the burden was on it to rebut the said
presumption. Neither the appellant choose to lead evidence to
- 22 -
NC: 2024:KHC:44490-DB
rebut such presumption nor summoned the Umpire for
confirmation of the documents. He is raising such baseless
contentions that the said documents ought to have been
authenticated and produced by the Umpire and the Court.
35. The above facts and circumstances show that
before the Umpire there was a clear admission of authenticity
of the records and before the trial Court no attempts were
made to establish its contention that after receiving the
records from the Umpire and before filing them to the Court
the documents were tampered.
Reg. Non compliance of Section 14(1) and 14(2) of the Act, 1940:
36. These two points overlap on each other. Therefore
to avoid repetition, they are taken up together. It was
contended that the Umpire did not issue notice of award in
compliance of Section 14(1) of the Act 1940 and the award
was not filed before the proper Court as per Section 14(2) of
the Act 1940. It was contended that, even if the notice of
award was issued in A.A.No.5001/2016, the same was not the
compliance of Section 14(1) of the Act 1940.
- 23 -
NC: 2024:KHC:44490-DB
37. Sections 14(1) & 14(2) of the Act 1940 read as
follows:
"14. Award to be signed and filed.-(1) When the
arbitrators or umpire have made their award, they shall sign it and shall give notice in writing to the parties of the making and signing thereof and of the amount of
fees and charges payable in respect of the arbitration and award.
(2) The arbitrators or umpire shall, at the request of any party to the arbitration agreement or any person claiming under such party or if so directed
by the Court and upon payment of the fees and charges due in respect of the arbitration and award and of the costs and charges of filing the award, cause the award or a signed copy of it, together with any depositions and documents which may have been, taken and proved before them, to be filed in Court, and the Court shall thereupon give notice to the parties of the filing of the award."
38. Under the notice dated 06.06.2016, the Umpire
notified both parties as follows:
"The Arbitral Tribunal will hold sitting at 11.30 A.M. on 26.06.2016 in Conference Room, Sector 15-A Club, NOIDA, (U.P). The award shall be pronounced and signed and same shall be given to the parties."
39. The appellant does not dispute service of said
notice. But on 26.06.2016 appellant or any of its
representatives did not appear before the Umpire. Therefore
- 24 -
NC: 2024:KHC:44490-DB
Umpire pronounced the award and handed over the award and
the records to the respondent.
40. Reading of Section 14(1) of the Act 1940 shows
that it contemplates notice of making and signing of the award
and not the service of copy of the award. Reading of Section
14(2) of the Act 1940 makes it clear that the Umpire is
required to serve the signed copy of the award only if the
party to the arbitration agreement requests or so directed by
the Court and that too on payment of fees, charges and costs
etc. Without appearing before the Umpire and making such
requests for service of copy, the appellant cannot blame the
Umpire saying that Sections 14(1) & 14 (2) of the Act 1940 is
violated.
41. Section 14(2) of the Act 1940 requires the Court
to give notice to the parties of filing of the award. In the
present case, such notice was issued by the III Additional
District & Sessions Judge, Srirangapatna as the respondent
filed A.A.No.5001/2016 under Sections 14 & 17 of the Act
1940 requesting the Court to pass decree in terms of the
award. On service of such notice, the appellant itself filed
A.S.No.5001/2016 under Sections 30 and 33 of the Act 1940
- 25 -
NC: 2024:KHC:44490-DB
on 19.10.2016 challenging the award. For that, the appellant
claims that the award ought to have been filed in
A.S.No.1/1993 before the Principal Senior Civil Judge,
Srirangapatna, therefore filing of the award and the notice
issued in A.A.No.1/2017 are not in compliance with Sections
14(1) and 14(2) of Act 1940 in the eye of law. Therefore such
notice has no legal effect.
42. To substantiate such contentions, the appellant's
Counsel relies on the definition of the Court in Sections 2(c)
and 31 of Act 1940. Sections 2(c) and 31 of the Act 1940 read
as follows:
"2(c) "Court" means a Civil Court having jurisdiction to decide the questions forming the subject-matter of the reference if the same had been the subject-matter of a suit, but does not except for the purpose of arbitration proceedings under section 21 include a Small Cause Court;
"31. Jurisdiction.-(1) Subject to the provisions of this
Act, an award may be filed in any Court having jurisdiction in the matter to which the reference relates.
(2) Notwithstanding anything contained in any other law for the time being in force and save as otherwise provided in this Act, all questions regarding the validity, effect or existence of an award or an arbitration agreement between
the parties to the agreement or persons claiming under them shall be decided by the Court in which the award under the agreement has been, or may be, filed, and by no other Court.
(3) All applications regarding the conduct of arbitration proceedings or otherwise arising out of such
- 26 -
NC: 2024:KHC:44490-DB
proceedings shall be made to the Court where the award has been, or may be, filed, and to no other Court.
(4) Notwithstanding anything contained elsewhere in this Act or in any law for the time being in force, where in any reference any application under this Act has been made in a Court competent to entertain it, that Court alone shall have jurisdiction over the arbitration proceedings and all subsequent applications arising out of that reference and the arbitration proceedings shall be made in that Court and in no other Court."
43. Section 31(2) of the Act 1940 speaks of deciding
the questions regarding validity, effect or existence of an
award. In these cases, apparently, the proceedings
commenced in the year 1993. However, that culminated in the
award of the Umpire on 26.06.2016 i.e. after about 23 years.
By that time, admittedly, the reference Court had closed the
proceedings on 08.06.2006. Probably, due to the passage of
time, the parties also did not keep track of the proceedings in
A.S.No.1/1993 and that led to closure of the said case. By the
date of award i.e. 26.06.2016, under the Act 1996, Act 1940
was repealed. As per Section 2(e) of Act 1996, in domestic
arbitration, Court means Principal Court of original jurisdiction
in a District. Probably under that misconception,
A.A.No.5001/2016 was filed before the III Additional District &
Sessions Judge, Mandya sitting at Srirangapatna. The fact of
- 27 -
NC: 2024:KHC:44490-DB
appellant himself filing A.S.No.5001/2016 before the same
Court shows that appellant also had gone by Section 2(e) of
Act 1996. Moreover, subsequently both the cases were
transferred to the Court of Principal Senior Civil Judge,
Srirangapatna for consideration along with A.S.No.1/1993
where that was revived. The III Additional District & Sessions
Judge, Srirangapatna had not decided the matters and had
only issued notice. Such proceedings are analogous to a
situation under Order VII Rule 10 of CPC. If a plaint was
presented before the Court which has no jurisdiction and the
parties are served in the said case and ultimately the plaint is
returned for presentation before the proper Court after fixing
the date of appearance of the parties, it cannot be said that
the initial service of notice is void ab initio or filing itself has to
be nullified.
44. As rightly pointed out by learned Counsel for the
respondent, the purpose of issuing notice under Section 14(2)
of the Act 1940 is only to comply with the principles of natural
justice and to enable the other party to proceed under Section
33 of the Act 1940 to challenge the award, if he so desires. In
the present case, since the appellant did not appear before
- 28 -
NC: 2024:KHC:44490-DB
the Umpire on the date of pronouncement of the award and
make a request to the Umpire to furnish the copy of the award
and as his challenge in A.S.No.5001/2016 was entertained by
the III Additional District & Sessions Court, Srirangapatna, the
judgments in Parasramka Com. Co.'s and East India Hotel
Ltd.'s cases referred to supra cannot be justifiably applied to
the facts of these cases.
Reg. Applicability of Article 119(a) of the Limitation Act:
45. It was contended that as per Article 119(a) of the
Limitation Act, the award ought to have been filed within 30
days of the making of the award, but the award in the case
was filed beyond 30 days, therefore A.A.No.1/2017
(A.A.No.5001/2016) was barred by time. The other contention
was that the award ought to have been treated as filed on the
date it was taken on record by the Principal Senior Civil Judge,
Srirangapatna on the transfer of A.A.No.1/2017 to the said
Court. The analogy of return of the plaint for presentation to
the proper Court applies to these contentions also. In view of
Section 14 of Limitation Act the date of limitation has to be
counted as the date on which A.A.No.5001/2016 was filed
before III Additional District & Sessions Judge, Srirangapatna.
- 29 -
NC: 2024:KHC:44490-DB
46. Further, this Court in para 6 of the judgment in
Tata Keshavaiah Setty's case referred to supra in this regard
held as follows:
"6. ................................................................................................ The language of this part of Art. 119 makes it clear that the period of limitation which it prescribes does not govern the production of an award by the arbitrator or the umpire as the
case may be but governs only an application made to the court by a person other than the arbitrator or the umpire for a
direction that the arbitrator or the umpire should produce the award. But, the production of the award by the arbitrator or the umpire as the case may be is not within that Article of the Limitation Act and there is no period of limitation prescribed by the Act for such production."
(Emphasis supplied)
47. For that the appellant's Counsel contended that
award was not filed or caused to be filed by the Umpire as
contemplated under Section 14(2) of the Act 1940, therefore,
the benefit of that judgment cannot be invoked. Whereas
respondent's Counsel submits that though Umpire's
proceedings dated 26.06.2016 clearly show that the award
was handed over to the respondent to proceed in accordance
with Section 17 of the Act 1940, though the same was not
specifically spelt out. To appreciate that contention, at the
- 30 -
NC: 2024:KHC:44490-DB
cost of repetition, the minutes of proceedings dated
26.06.2016 are extracted below:
"Minutes of Proceedings dated 26.06.2016 The award in the above matter was pronounced and signed. The Minutes of Proceedings, Applications filed and Orders passed thereon and the Award was handed over to the learned counsel for claimant for taking further steps in accordance with Law. The entire record of the Arbitration matter was also handed over to the learned counsel for the claimant."
(Emphasis supplied)
Reading of the above order shows that the award was not
simply handed over to the respondent, but that came with a
qualification that it was handed over to the claimant for taking
further steps in accordance with law. What would have been
the next course open to the claimant who had succeeded
atleast partly? That would be the filing of award in the Court
under Section 17 of the Act 1940 seeking decree in terms of
the award. Thereby the Umpire's award was caused to be filed
though he did not file it directly.
48. The Hon'ble Supreme Court in the judgments in
Harishbabu's and Kumbha Mawji's cases referred to supra
has held that under Section 14(2) of the Act 1940, the Umpire
can cause the award to be filed in the Court. However, it was
- 31 -
NC: 2024:KHC:44490-DB
held that there was a statement to that effect in the
application. Since the Umpire caused the award to be filed in
the Court, the contention that A.A.No.1/2017 was barred by
time was rightly rejected by the trial Court.
Reg. Non-consideration of documents by Umpire and non-consideration of grounds urged before the trial Court:
49. Appellant's Counsel contended that in awarding
Rs.86,45,454/- etc. the Umpire has not considered the
material on record and the trial Court also did not consider
those contentions. The question whether in an appeal against
Arbitration award the Appellate Court can
re-appreciate the evidence as a first appeal against the decree
of the Civil Court, is no longer res integra. As long back as in
the year 1989, the Constitutional Bench of the Hon'ble
Supreme Court in para 20 of the judgment in Raipur
Development Authority's case referred to supra referring to
76th Report on Arbitration Act, 1940 by Law Commission of
India opined that the scheme of arbitration act is to provide a
domestic forum for speedy and substantial justice and the
award can be questioned under Section 30 of the Act 1940 on
a very limited ground.
- 32 -
NC: 2024:KHC:44490-DB
50. The larger Bench of the Hon'ble Supreme Court in
Atlanta Ltd.'s case referred to supra while summarizing the
law about the scope of interference in the award invoking
Sections 30, 33 and 39 of the Act 1940 held that:
(i) In such cases, the Court does not sit in an appeal
over an award passed by the arbitrator;
(ii) Challenge can only be on the grounds specified in
Sections 30 and 33 of the Act 1940 i.e. error apparent on the
face of the award and the arbitrator has misconducted himself
or the proceedings;
(iii) Challenge cannot be on the ground that the
Arbitrator has drawn his own conclusion or failed to appreciate
relevant facts;
(iv) Court cannot substitute its own view on conclusion
of law and facts against the one drawn by the Arbitrator as if
sitting in an appeal, simply because different view is possible.
51. In the present case, in paras 26 to 78 of the
award, the learned Umpire considered the rival contentions of
the parties in the pleadings, the evidence adduced by them
and the implications of the contract with reference to the
provisions of the Contract Act. The Umpire had also
- 33 -
NC: 2024:KHC:44490-DB
considered in paras 84 and 85 of the award, the claims of the
claimant under different heads, the expenses incurred by the
claimant, justification for the claim and ultimately passed the
award partly allowing the claim of the present respondent and
dismissing the counter claim. When such reasoned award is
passed, there was no scope for the trial Court to hold that the
award was perverse or suffers any error apparent on the face
of the record.
52. The validity of the award was challenged on the
grounds that by not serving the copy of the award on the
appellant, not authenticating the reconstructed records,
Umpire mis-conducted the proceedings, are rejected. The
contention regarding delay in filing the award before the Court
and not filing the award before proper Court have also been
rejected. In view of the above discussions, absolutely no
grounds are made out for interference and the appeals are
vexatious. It is unfortunate that the parties who opt for
arbitration in the hope of getting speedy justice are tormented
in the litigations for decades together, frustrating the very
object of Arbitration Act. Such prolonging of the matters erode
the faith of the litigants in dispensation of justice through
Arbitration.
- 34 -
NC: 2024:KHC:44490-DB
53. In the present case, respondent is made to move
around the Courts for more than three decades. Therefore the
appeals are liable to be dismissed with heavy costs. Hence the
following:
ORDER
M.F.A.No.4668/2019, M.F.A.No.2879/2019 and
M.F.A.No.4667/2019 are dismissed with costs of
Rs.1,00,000/- payable to the respondent.
Amount in deposit shall be digitally released to the
respondent.
Sd/-
(K.S.MUDAGAL) JUDGE
Sd/-
(VENKATESH NAIK T) JUDGE
KSR
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!