Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri Muddegowdara Veerabhadrappa vs Shri G M Virupakshappa
2025 Latest Caselaw 780 Kant

Citation : 2025 Latest Caselaw 780 Kant
Judgement Date : 8 July, 2025

Karnataka High Court

Shri Muddegowdara Veerabhadrappa vs Shri G M Virupakshappa on 8 July, 2025

     IN THE HIGH COURT OF KARNATAKA AT BENGALURU

          DATED THIS THE 8TH DAY OF JULY, 2025

                            PRESENT

        THE HON'BLE MRS. JUSTICE ANU SIVARAMAN

                              AND

        THE HON'BLE DR. JUSTICE K.MANMADHA RAO

        COMMERCIAL APPEAL NO.68 OF 2021
                      C/W.
 MISCELLANEOUS FIRST APPEAL NO.1654 OF 2021 (AA)


IN COMAP NO.68 OF 2021:

BETWEEN:

1.    SHRI. MUDDEGOWDARA VEERABHADRAPPA
      SINCE DECEASED, BY HIS LEGAL
      REPRESENTATIVE
      SHRI. M.V. RAVI

2.    SHRI. M.V. RAVI
      S/O SHRI. MUDDEGOWDARA
      VEERABHADRAPPA
      AGED 55 YEARS

3.    SMT. B.N. ASHA
      W/O SHRI. M.V. RAVI
      AGED 48 YEARS

      ALL ARE RESIDING AT No.851/6
      'BAKKESWARA', 7TH CROSS
      TARALABALU LAYOUT
      DAVANAGERE-577 005
                                          ...APPELLANTS

(By SRI. ARUN B.M., ADVOCATE)
 -

                            2




AND:

1.   SHRI. G.M. VIRUPAKSHAPPA
     S/O SHRI. MAHESHWARAPPA
     AGED 52 YEARS
     RESIDING AT No.1660/35
     11TH CROSS, TARALABALU BADAVANE
     DAVANAGERE-577 005

2.   SMT. C. NIRMALA
     W/O SHRI. G.M. VIRUPAKSHAPPA
     AGED 43 YEARS
     RESIDING AT No.1660/35
     11TH CROSS, TARALABALU BADAVANE
     DAVANAGERE-577 005

3.   SHRI. C.N. CHANNABASAPPA
     S/O SHRI NINGAPPA
     SINCE DECEASED, BY HIS LEGAL
     REPRESENTATIVES

3(a). SHRI. C. JAGADISH
      S/O LATE CHANNABASAPPA
      AGED 52 YEARS

3(b). SHRI. C. MAHADEVAPPA
      S/O LATE CHANNABASAPPA
      AGED 48 YEARS

     BOTH ARE R/O. CHIKKANAHALLI VILLAGE
     AVAREGERE POST
     DAVANAGERE TALUK AND DISTRICT-577 005

                                           ...RESPONDENTS

(BY SRI. UNNIKRISHNAN M., ADVOCATE FOR R1 & R2;
    SRI. SHIVASHANKAR S.K., ADVOCATE FOR R3(a) & (b))

     THIS COMMERCIAL APPEAL IS FILED UNDER SECTION
37(1)(c) OF THE ARBITATION AND CONCILIATION ACT, 1996
READ WITH SECTION 10(2) OF THE COMMERCIAL COURT ACT,
2015, PRAYING TO (a) SET ASIDE JUDGMENT/ORDER DATED
05.01.2021 PASSED IN ARBITRATION SUIT No.4/2018 BY THE
 -

                               3




PRINCIPAL DISTRICT AND SESSIONS JUDGE AT DAVANAGERE,
INSOFAR AS SETTING ASIDE PARA No.3 OF THE AWARD DATED
14.09.2018 IN A.C.No.132/2017 AND MODIFYING THE SAME AS
HEREUNDER, 'BOTH CLAIMANTS AND RESPONDENTS ARE
DIRECTED TO EQUALLY REPAY THE BALANCE OUTSTANDING
LOAN AMOUNT TO THE DAVANAGERE - HARIHARA URBAN CO-
OPERATIVE BANK LIMITED, DAVANGERE AS ON THE DATE OF
FILING OF THE CLAIM PETITION' AND CONSEQUENTIALLY,
RESTORE PARA No.3 OF THE AWARD DATED 14.09.2018 IN
A.C.No.132/2017 AND ETC.


IN MFA NO. 1654 OF 2021:

BETWEEN:

1.   SRI. G.M. VIRUPAKSHAPPA
     SRI. MAHESHWARAPPA
     AGED ABOUT 56 YEARS

2.   SMT. C. NIRMALA
     W/O G.M. VIRUPAKSHAPPA
     AGED ABOUT 44 YEARS

     SL. No.1 & 2 ARE R/O. No.1660/35
     11TH CROSS, TARALABALU
     BADAVANE / LAYOUT
     DAVANAGERE-577 001

3.   SRI. C.N. CHANNABASAPPA
     S/O NINGAPPA
     SINCE DEAD, RY LR'S

3(a). SHRI. C. JAGADISH
      S/O LATE CHANNABASAPPA
      AGED ABOUT 52 YEARS

3(b). SHRI. C. MAHADEVAPPA
      S/O LATE CHANNABASAPPA
      AGED ABOUT 48 YEARS

     BOTH ARE AGRICULTURISTS
     R/O. CHIKKANAHALLI VILLAGE
 -

                              4




     AVAREGERE POST
     DAVANAGERE TALUK AND DISTRICT-577 001
                                             ...APPELLANTS

(BY SRI. UNNIKRISHNAN M., ADVOCATE FOR A1 & A2;)
    SRI. SHIVASHANKAR S.K., ADVOCATE FOR A3(a) & (b))

AND:

1 . SRI. M. VEERABHADRAPPA
    S/O M. MUDEGOWDAPPA
    AGED ABOUT 84 YEARS
    SINCE DEAD, R2 & R3 ARE
    LEGAL HEIRS V.C.O.
    DATED 15.12.2023

2 . SRI. M.V. RAVI
    S/O SHRI. MUDDEGOWDARA
    VEERABHADRAPPA
    AGED ABOUT 57 YEARS

3 . SMT. B.N. ASHA
    W/O SRI. M.V. RAVI
    AGED ABOUT 50 YEARS

    ALL ARE R/O. 'BAKKESHWARA'
    No.852/6, 9TH CROSS
    TARALABALU BADAVANE/LAYOUT
    DAVANAGERE-577 005
                                           ...RESPONDENTS

(BY SRI. ARUN B.M., ADVOCATE FOR R2 & R3;
    R1 IS DEAD, R2 & R3 ARE THE LEGAL HEIRS OF
    DECEASED R1, V.C.O. DATED 15.12.2023 IN COMAP
    NO.68/2021)

     THIS MFA IS FILED UNDER SECTION 37(1)(c) OF THE
ARBITRATION AND CONCILIATION ACT, 1996, AGAINST THE
JUDGMENT AND DECREE DATED 05.01.2021 PASSED IN
AS.No.4/2018 ON THE FILE OF PRL. DISTRICT AND SESSIONS
JUDGE, DAVANAGERE, PARTLY ALLOWING THE PETITION FILED
UNDER SECTION 34 OF THE ARBITRATION AND CONCILIATION
ACT, 1996.
 -

                                 5




      THESE APPEALS HAVING BEEN HEARD AND RESERVED FOR
JUDGMENT     ON   09.06.2025  AND   COMING    ON   FOR
PRONOUNCEMENT OF JUDGMENT THIS DAY, ANU SIVARAMAN
J., PRONOUNCED THE FOLLOWING:

CORAM:     HON'BLE MRS. JUSTICE ANU SIVARAMAN
           and
           HON'BLE DR. JUSTICE K.MANMADHA RAO

                     CAV JUDGMENT

(PER: HON'BLE MRS. JUSTICE ANU SIVARAMAN)

The Commercial Appeal as well as the Miscellaneous

First Appeal arise out of the Order dated 05.01.2021 passed

in A.S.No.4/2018, by the Principal District and Sessions

Judge at Davanagere (hereinafter referred to as the 'trial

Court').

2. Heard Shri. Arun B.M, learned counsel appearing

for the appellants in COMAP No.68/2021 and respondents

No.2 and 3 in MFA No.1654/2021. Shri. Unnikrishnan M,

learned counsel appearing for respondents No.1 and 2 in

COMAP No.68/2021 and appellants No.1 and 2 in MFA

No.1654/2021 and Shri. Shivashankar S.K, learned counsel

appearing for respondents No.3(a) and (b) in COMAP

No.68/2021 and appellants No.3(a) and (b) in MFA

No.1654/2021.

-

3. For the purpose of convenience, the parties are

referred to in this judgment as per their ranking before the

Arbitral Tribunal unless otherwise specified.

4. It is submitted that the parties were partners of

the firm by name M/s. Guru Marulasiddeshwara Swamy

Associates constituted on 22.05.2007. The firm had

purchased property having an extent of 4 acres and 20

guntas of land in Sy.No.87/2 and bearing Chalti No.116/1, 2

and 3 of Davangere Mahanagara Palike (DMP) situated in

Shekarappa Nagar, Davangere in CTS.No.2620 under a Sale

Deed dated 15.04.2008 (hereinafter referred to as the

'schedule property'). The sale consideration to the extent of

Rs.1 Crore was met through a loan borrowed from the

Davangere Harihara Urban Co-operative Bank ('Bank' for

short).

5. It is further submitted that the claimants dissolved

the firm by issuing a Legal Notice dated 07.10.2015 to the

respondents. In view of the fact that the firm had not

undertaken any other business and since the schedule

-

property purchased by availing loan from the Bank was the

only asset of the firm, the claimants had given two options

to the respondents for settling the dues. The two options are

as follows:-

"a) First Option:

i) Sell the aforesaid property of the firm and appropriate the proceeds equally on or before November 2015.

ii) repay the loan to M/s.The Davangere Harihara Urban Co-operative Bank Ltd.

Davangere, in its entirety.

iii) either party shall not have any claim against each other i.e., my clients will not claim reimbursement of monies paid to M/s.The Davangere Harihara Urban Co-operative Bank Ltd., Davangere.

you will not claim reimbursement of monies paid to Shri. Dayananda and Shri. Panchanna.

you will also return all the blank cheques.

b) Second Option:

i) Divide the aforesaid property of the firm into two equal shares and allot to both the parties as per the portions demarcated herein (sketch annexed hereto).

ii) repay the loan to M/s.The Davangere Harihara Urban Co-operative Bank Ltd., Davangere, in its entirety.

iii) either party shall not have any claim against each other i.e., my clients will not claim reimbursement of monies paid to M/s.The Davangere Harihara Urban Co-operative Bank Ltd., Davangere.

-

you will also not claim reimbursement of monies paid to Shri Dayananda and Shri. Panchanna.

you will also return all the blank cheques."

The respondents rejected the aforesaid options through a

Reply Notice dated 18.03.2016, subsequent to which the

claimants, by invoking the Arbitration Clause approached the

Court seeking appointment of an Arbitrator. On appointment

of a sole arbitrator, the claimants filed their Claim Petition in

AC No. 132/2017.

6. Before the learned Arbitrator, it was asserted by

the respondents that the claim was misconceived, as the

actual consideration paid for purchase of the schedule

property was Rs.1,71,00,000/- not Rs.1 Crore as claimed by

the claimants, asserting that payments made to the co-

owners, who were partners of the selling firm, had not been

accounted for by the claimants. The respondents further

contended that additional amounts had been borrowed from

private individuals including Sri Dayananda and Sri

Panchanna, on behalf of the firm to pay the co-owners, and

-

that this excess amount was to be equally borne by both

parties.

7. On consideration of the parties' contentions and

the material on record, a detailed Award dated 14.09.2018

was passed by the Sole Arbitrator, wherein it was found that

the registered Sale Deed recorded the consideration paid as

Rs.1 Crore, and no evidence was produced to establish that

Rs.71,00,000/- had been borrowed from private persons as

alleged by the respondents. It was therefore held that the

schedule property had been purchased for Rs.1 Crore and

both parties were required to repay their respective share of

the liability to the Bank. The Arbitrator directed that the

schedule property be divided by metes and bounds as

delineated in the rough sketch accompanying Ex.P3-Legal

Notice and demarcated by the letters A-A1, B-B1 & E-C, C1-

F, and required the parties to clear the loan amount with

proportionate interest, obtain a 'No Due Certificate' from the

Bank, and register the Partition Deed by seeking execution.

It was further directed that, in the event of default by either

party in paying their balance sum, the other party would be

-

entitled to clear the entire balance and execute the award.

Thereafter, it is submitted that the claimants were

compelled to clear the entire outstanding amount of

Rs.50,56,000/- to the Bank on 24.04.2019, which included

the respondents' share of approximately Rs.50 Lakhs, and

execution was sought by the claimants in Execution Petition

No.91/2019, which remains pending consideration.

8. The respondents challenged the Award under

Section 34 of the Arbitration and Conciliation Act, 1996

('Arbitration Act' for short) in A.S.No.4/2018. In the said

Suit, the respondents (plaintiffs) filed I.As.No.III and IV

under Order XLI Rule 27 of CPC read with Sections 19 and

27 of the Arbitration Act for production of additional

evidence and vital documents such as correspondence

letters, Bank statements, etc., as the original documents

could not be produced before the Arbitral Tribunal. The trial

Court rejected I.As.No.III and IV and answered the issues

framed under I.As.No.III and IV in the negative, and partly

allowed the suit by modifying Para No.3 of the Arbitral

Award and directed the claimants and the respondents to

-

equally repay the balance outstanding amount to the Bank

as on the date of the Claim Petition. The respondents in the

claim petition have approached this Court challenging the

judgment and decree dated 05.01.2021 in A.S.No.4/2018.

The learned Counsel for the appellants contends that the

award was improper and the same should have been set

aside by the trial Court. The claimants before the Tribunal,

who were the respondents in A.S.No.4/2018 have filed the

appeal contending that the modification made to the arbitral

award was totally unwarranted and that the award, which

did not suffer from any patent illegality should have been

upheld.

9. The learned Counsel appearing for the claimants

contends that the respondents did not raise any sustainable

contention in their appeal regarding the Arbitral Award. It is

further contended that the power to modify the award is

available only in the extremely limited circumstances.

Therefore, there was no scope for the trial Court to interfere

in the Award and that the impugned Order is contrary to the

provisions of Section 34(2) of the Arbitration Act

-

10. Further, it is contended that the Court failed to

consider that the respondents had not substantiated their

case by producing balance sheets, etc., or established that

the Arbitral Award was contrary to Section 48 of the

Partnership Act, 1932. Therefore, there was no scope of re-

appreciation of evidence and modifying a portion of the

Arbitral Award.

11. It is also contended that the Court failed to

consider that the claimants had made it clear in their Legal

Notice that the proposals were without prejudice to their

Rights and the proposals were rejected outright by the

respondents in their Reply Notice. Therefore, the

observations made by the trial Court were without

application of mind, perverse and requires to be set aside.

12. It is further contended that the finding of the trial

Court that the Arbitral Award requires modification due to

suppression of facts is ill-founded, insofar as it has not

stated as to what facts are suppressed.

-

13. The learned counsel appearing for the claimants

has placed reliance on the following decisions:

• S V Chandra Pandian And Others v. S.V. Sivalinga Nadar and Others reported in (1993) 1 SCC 589;

• N Khadervali Saheb(DEAD) BY LRS and Another v. N. Gudu Sahib(DEAD) and Others reported in (2003) 3 SCC 229;

• Subhash Chandra Sen(DEAD) Through Legal Representatives and Others v. Nabin Sain(DEAD) Through Legal Representatives reported in (2018) 6 SCC 443;

• Gayatri Balasamy v. ISG Novasoft Technologies Limited reported in 2025 SCC OnLine SC 986, and

• Navodaya Mass Entertainment v. J.M. Combines reported in (2015) 5 SCC 698.

14. The learned counsel appearing for the

respondents contended that I.As.No.III and IV, were filed

under Order XLI Rule 27 CPC read with Sections 19 and 27

of the Arbitration Act to adduce additional evidence on the

vital documents. The Trial Court rejected I.As.No.III and IV

on the ground that the CPC provisions are not applicable to

the Arbitration and Conciliation Proceedings.

-

15. It is further contended that the learned Arbitrator

did not consider the important documents and evidence of

the parties, whereas the trial Court considered these aspects

and modified the award in respect of repayment of

remaining loan amount to the Bank. Given such

observations, the trial Court failed to provide entitlement of

the share of each party in view of the admitted repayment

of Rs.30,00,000/- by the claimants. Thus, it is contended

that the equal distribution of share by the learned Arbitrator

and the trial Court is arbitrary and against the records.

Therefore, the learned counsel for the respondents prays

that the judgment and decree dated 05.01.2021 in

A.S.No.4/2018 passed by trial Court and the Arbitral Award

dated 14.09.2018 passed by the learned Arbitrator should

be set aside in the interest of justice and equity.

16. We have considered the contentions advanced.

The issue with regard to the amounts paid by the respective

parties to the vendors of the property was the specific point

on which arbitration was conducted. We notice that the

specific contention before the Arbitral Tribunal was that the

-

only activity conducted by the firm was purchase of the

property which was the subject matter of the loan

transaction. The Arbitral Tribunal had considered the

pleadings of the parties as well as the materials on record.

The specific contention with regard to the claim of the

parties was considered by the Tribunal on the basis of the

evidence and the materials on record. Issues were

specifically raised as to the amount of consideration and the

respective share of the parties. The issues framed by the

Arbitral Tribunal as follows:-

"1. Whether the claimants prove that the entire sale consideration amount of Rs.1 Crore of the schedule property was met through a loan amount of Rs.1 Crore obtained from Davanagere Harihara Urban Cooperative Bank Limited, Davanagere on 12.04.2008 as averred in para 7 of the claim petition?

2. Whether the respondents prove that the schedule property was purchased for Rs.1,71,00,000/- as averred in para 4 of the Objection Statement?

3. Whether the respondents further prove that claimants have paid only Rs.5,00,500/- instead of Rs.35,00,500/- being the 50% of Rs.71 Lakhs and that shortfall of Rs.30 lakhs was adjusted at the request of the claimants by 1st respondent by borrowing loan from Dayananda and Panchanna as averred in para 6 of the objection statement?

4. Whether the respondents prove that they are entitled for extra 30,000 sq.ft. in the schedule property towards their share since the claimants did not repay the loan amount of Rs.30 lakhs with interest obtained from Dayananda and Panchanna

-

and for not repaying Rs.12,50,000/- alleged to have been utilised by 1st claimant out of loan amount of Rs.1 Crore as pleaded in para 7 of the objection statement?

5. Whether the claimants prove that the firm had paid Rs.49,48,807/- towards principal amount and Rs.94,86,067/- towards interest to Davanagere Harihara Urban Cooperative Bank Limited, Davanagere as on 24.10.2017 as pleaded in para 7 of the claim petition?

6. Whether the claimants prove that they are entitled to 18% interest on Rs.4,18,28,400/ being the market value of their share of 50% from 25.07.2015 as claimed in para 14(d) of the petition?"

17. It was after considering the entire contentions of

the parties and the documents produced on either side that

the Arbitral Tribunal came to the conclusion that the

respondents had not produced any material to show that the

first respondent (Shri. G.M. Virupakshappa) had borrowed a

sum of Rs.71,00,000/- from private persons for the purpose

of paying the vendors for purchase of the property by the

firm. The fact that the firm had borrowed Rs.1 Crore from

the Bank was admitted by the opposite party in the arbitral

proceedings. There was no evidence on record to link the

payments made by the respondents to the firm. No material

was on record to show the payments were made on behalf

of the firm.

-

18. It was in the above circumstances that the

Arbitral Tribunal had come to the conclusion that the

property was purchased for a sum of Rs.1 Crore since the

respondents could not discharge the burden of proving that

there was any further amount paid as consideration. The

Tribunal had therefore accepted the contention of the

claimants. It was found that the loan had been availed

specifically for purchasing the property and that even if

there were other payments made to the co-owners of the

property before execution of the Sale Deed, they would

stand included in the sale consideration shown in the Sale

Deed. It was further found that there was no material

produced to support the contention that personal loans had

been availed and further amounts had been paid towards

the sale consideration of the property in question. The award

considers the claims of the parties in extenso at paragraph

No.19. Each document relied on by the claimants as well as

the opposite party have been specifically taken note of and

adverted to by the Arbitral Tribunal.

-

19. In the above circumstances and in view of the

limited scope of interference in an Arbitral Award under

Section 34 of the Arbitration Act, we are of the opinion that

the Court was justified in not setting aside the Arbitral

Award.

20. It is pertinent to note that the dispute which was

referred to arbitration was with regard to the dissolution of

the firm and the settlement of accounts between the

partners. The firm was admittedly one which could be

dissolved at will and the claimants had invoked the right of

dissolution and had issued notice dated 07.10.2015

exercising such right as per Ex.P3-Legal Notice. A rough

sketch demarcating two equal portions of the property was

also annexed to the notice. After considering all the

materials on record, the Arbitral Tribunal directed the

apportionment of the property between the parties as

provided in the sketch. It is contended that the sketch

provided by the claimants should not have been accepted as

such. Though the learned counsel appearing for the

appellants (respondents before the Tribunal) attempted to

-

argue that such demarcation or division by metes and

bounds should not have been undertaken by the arbitrator,

we are of the opinion that since admittedly the firm stood

dissolved by will, the arbitrator was well within his powers in

ordering a division of the property, which is the sole asset of

the firm by metes and bounds. We are supported in this

view by the judgments of the Apex Court in the case of

Subhash Chandra Sen(DEAD) Through Legal

Representatives and Others v. Nabin Sain(DEAD)

Through Legal Representatives reported in (2018) 6

SCC 443.

21. Further, the contention that the claimants should

have been permitted to produce material before the trial

Court in support of their contentions before the arbitrator

also cannot be accepted since there is nothing on record to

show that the appellants were prevented by any justifiable

reason from producing the material before the Arbitral

Tribunal.

-

22. In paragraph No.23 of the award, the Arbitral

Tribunal has clearly found that a sum of Rs.49,48,807/- was

paid by the claimants towards the principal and

Rs.94,86,067/- was paid towards the interest towards their

share of the liability of the amount borrowed from the Bank.

The Arbitral Tribunal found that the said statement was

neither controverted by the respondents' counsel nor denied

in the evidence of RW.1. Exs.P8 and P9 were also produced

to prove the correctness of the said contention. It is in the

said circumstances that the Arbitral Tribunal had accepted

the claim and held that the claimants have to remit the

shortfall in their share of liability of Rs.50,00,000/- with

proportionate interest after adjusting the payment made as

per Exs.P8 and P9. The opposite parties were required to

repay their share of the debt along with the proportionate

interest and get the property discharged by obtaining 'No

Due Certificate' from the Bank.

23. Though the appellants (in MFA No.1654/2021)

had set up a case that they had paid the amounts to the

owners of the property directly and that the amount taken

-

as loan from the Bank was to have been repaid by the

claimants, they could not produce any evidence before the

Arbitral Tribunal in support of such contentions. We notice

that even the material produced by the appellants (in MFA

No.1654/2021) before the Arbitral Tribunal to contend that

there were payments made to the co-owners of the property

cannot be accepted in view of the fact that some of such

payments are seemed to have been made admittedly by the

claimants and not by the opposite party exclusively. Further,

there is no material to show that the payments were made

on behalf of the firm. In the said circumstances, the Arbitral

Tribunal came to the conclusion that there was no sufficient

material on record to show that there was any further sale

consideration or agreement with regard to payment of the

entire loan taken from the Bank by the claimants. However,

in the application under Section 34 of the Arbitration Act,

the Court accepted the contention of the appellants that the

amounts paid to the owners was part of the sale

consideration for the property and that there were

agreements inter se between the claimants and the

-

respondents with regard to payment of the compensation.

The Court has re-appreciated the entire evidence on record

acting as an appellate Court rather than as a Court under

Section 34 of the Arbitration Act which has the limited

powers to consider whether the arbitration award is liable to

be interfered with in terms of the said Section. Having re-

appreciated the evidence, the Court comes to a different

conclusion and attempted a modification of the award. The

Court also relied on the statement in the notice issued by

the claimants to the respondents to come to the conclusion

that the contentions raised by the respondents before the

arbitral Tribunal were sustainable.

24. The Constitution Bench of the Apex Court in the

case of Gayatri Balasamy v. ISG Novasoft

Technologies Limited reported in 2025 SCC OnLine SC

986, has specifically considered the extent of the power of

the appropriate Court under the Arbitration Act to modify

the award. It was found that notwithstanding Section 33, a

Court reviewing an award under Section 34 possesses the

authority to rectify computational, clerical or typographical

-

errors or other manifest errors provided such modifications

do not necessitate a merits based evaluation. The power of

modification was traced to the inherent powers of the Court.

However, it was further held that such power is not to be

confused with appellate jurisdiction of a higher Court or the

power to review the judgment of the trial Court. If the

modification is debatable or a doubt arises regarding its

appropriateness, that is, if the error is not apparent on the

face of the record, the Court will be left unable to proceed.

25. From the materials on record, it appears that at-

least some of the payments allegedly made to Shri.

Dayananda and Shri. Panchanna were also made by the

claimants before the Arbitral Tribunal. Since Section 34

Court has upheld the finding of the Arbitral Tribunal that the

recitals with regard to consideration as provided in the

registered Sale Deed have to prevail over the other material

produced to show payments made before such deeds were

registered, we are of the opinion that it was not open to the

Court to then hold that there were further payments made.

In any event, there was no material available before the

-

Section 34 Court to attempt a modification of the award,

which is possible only in specific circumstances as has been

held by the Apex Court.

26. In the above view of the matter, we are of the

opinion that the said exercise undertaken by the Section 34

Court was totally unjustified.

27. In the result:-

(i) Commercial Appeal No.68/2021 filed by the claimants is allowed.

(ii) MFA No.1654/2021 filed by the respondents is dismissed.

(iii) The arbitral award shall stand upheld and can be executed in accordance with law, without undue delay.

The parties shall bear their own costs.

All pending applications, if any, in both the appeals

shall stand disposed of.

Sd/-

(ANU SIVARAMAN) JUDGE

Sd/-

(DR. K.MANMADHA RAO) JUDGE cp*

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter