Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S.X-Press Container Lines (Uk) Ltd vs The Board Of Trustees Of The Port Of ...
2026 Latest Caselaw 1222 Mad

Citation : 2026 Latest Caselaw 1222 Mad
Judgement Date : 13 March, 2026

[Cites 23, Cited by 0]

Madras High Court

M/S.X-Press Container Lines (Uk) Ltd vs The Board Of Trustees Of The Port Of ... on 13 March, 2026

Author: C.V.Karthikeyan
Bench: C.V. Karthikeyan
    2026:MHC:1055
                                                                 1/44                            OSA(CAD) No. 39 of 2021


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                             RESERVED ON                     : 02.02.2026

                                             PRONOUNCED ON :                       13.03.2026

                                                            CORAM

                            THE HONOURABLE MR JUSTICE C.V. KARTHIKEYAN
                                               AND
                            THE HONOURABLE MR.JUSTICE K.KUMARESH BABU
                                               OSA(CAD) No. 39 of 2021
                                                       and
                                                CMP No.11337 of 2021

                M/s.X-Press Container Lines (UK) Ltd
                Represented by its Power of Attorney
                R.Subramaniam, S.P.Centre ‘B’ Wing,
                41/44 Minoo Desai Marg,
                (Behind Radio Club), Colaba,
                Mumbai 400001.
                                                                                          Appellant(s)
                                                                 Vs

                The Board of Trustees of the Port of Chennai
                Rajaji Salai,
                Chennai 600001.
                                                                                          Respondent(s)

                PRAYER: Appeal filed under Section 13 (1) of Commercial Courts Act read
                with Order XXXVI Rule 1 of the OS Rules to set aside the order passed by the
                learned Judge dated 17.09.2020 in OP No.511 of 2009, allow the present appeal
                and consequently pass any such or further orders.

                                  For Appellant(s):       Mr.J.Sivanandharaaj, Senior Counsel
                                                          For Mr.V.Sankara Narayanan
                                  For Respondent(s):      Mr. Niranjan Rajagopalan




https://www.mhc.tn.gov.in/judis                 ( Uploaded on: 13/03/2026 05:07:50 pm )
                                                                 2/44                     OSA(CAD) No. 39 of 2021


                                                      JUDGMENT

(Judgment of the Court was made by C.V.Karthikeyan, J.)

The first respondent in O.P.No.511 of 2009 aggrieved by the order dated

17.09.2020 allowing the said Original Petition has filed the present appeal.

2.O.P.No.511 of 2009 had been filed challenging the Award dated

17.01.2009 by the Arbitral Tribunal, by which Award, the Tribunal had granted

a sum of Rs.1,21,91,869/- to be refunded to the claimant/appellant herein

together with interest. The learned Single Judge vide his order dated 17.09.2020

had set aside the said Award necessitating the claimant before the Arbitral

Tribunal to file the present appeal.

3.The appellant M/s.X-Press Container Line (UK) Ltd., had entered into

Berth Reservation Agreement on 18.01.1995 with the respondent, the Board of

Trustees of the Port of Chennai for a period of two years till 24.09.1997 to use

the Berth at the West Quay with back up area and the container handling

equipment for the use of handling of containers carried by the vessels of the

appellant and also including discharge and loading of containers.

4.The respondent Port of Chennai forwarded a communication to the

appellant on 28.02.1997 complaining that the appellant had breached the terms

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

of the agreement and that a sum of Rs.62,48,950.32 was due for payment under

the Berth Reservation Scheme and further that an advance payment for the

second year of operation including Berth Hire Charges, Berth Reservation

Charges, Annual Maintenance and Annual Licence Fee to a total sum of

Rs.1,00,13,000/- had not been paid, again in breach of the Berth Reservation

Agreement. It was held out that if the aforementioned amounts were not paid,

the respondent would issue a formal notice of termination of agreement. The

appellant by its correspondence on 08.03.1997 had refuted the claims. However,

the respondent issued a notice of termination on 16.03.1997. The respondent

also called upon the appellant to pay a further sum of Rs. 62,48,950.32 towards

Penal Levy for Shortfall. A further letter was addressed by the respondent on

22.04.1997, again demanding payment of the said sum. The appellant by letter

dated 25.04.1997 had accepted the calculation of Berth Hire Charges and Berth

Reservation Charges, but however, disputed the calculation of Penal Levy for

Shortfall in throughput.

5.In view of the dispute that had arisen, the appellant sought appointment

of an Arbitrator to examine and adjudicate the dispute. The appellant also

denied the claim for a sum of Rs.1,00,13,000/- and further claimed that Penal

Levy on Shortfall was wrongly calculated at Rs.540/- by the respondent. The

appellant also nominated its Arbitrator and called upon the respondent to

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

nominate their Arbitrator. Thereafter, correspondences were exchanged between

the parties with each other reiterating their respective claims.

6.The appellant then filed OP No.292 of 2001 under Section 11 of the

Arbitration and Conciliation Act, 1996 seeking appointment of a second

Arbitrator. By order dated 28.09.2004, an Arbitrator was appointed by the

Court.

7.This order was challenged by the respondent by filing W.P.No.7692 of

2005. Stay of the arbitration proceedings was granted. The appellant filed

W.A.No.1459 of 2005 and a direction was issued by the Court for the arbitration

proceedings to continue and that the issue of limitation or any other issue can be

raised before the Arbitral Tribunal.

8.The appellant filed its claim statement before the Arbitral Tribunal. The

respondent filed a counter claim and also filed a petition under Section 43 of the

Arbitration and Conciliation Act, 1996 and yet another petition under Section 16

of the said Act contending in both petitions that the claim was barred by the law

of limitation and that the Tribunal does not have jurisdiction to entertain the

claim.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

9.The Tribunal however dismissed both the applications. The respondent

then filed CMA No.134 of 2007 challenging the orders of the Tribunal. Stay

was granted by this Court.

10.The appellant then filed SLP (Civil) No.5660 of 2007. The Hon’ble

Supreme Court had dismissed the above SLP, but directed that the arbitration

proceedings should continue and that the Award should also be pronounced, but

should not be executed till CMA No.134 of 2007 had been disposed of.

11.CMA No.134 of 2007 was disposed of on 09.10.2007 holding that the

appeal was not maintainable and granting liberty to raise all issues when a

petition is filed under Section 34 of the Act.

12.The Arbitral Tribunal passed an Award on 17.01.2009 granting the

claim in favour of the appellant herein. Challenging that Award, the respondent

had filed OP No.511 of 2009 under Section 34 of the Act. A learned Single

Judge of this Court, by order dated 17.09.2020, allowed the Original Petition

and set aside the Award. The learned Single Judge had refused to exempt the

period of negotiation between 27.08.1999 and 13.07.2000 from the period of

limitation and had held that the claim before the Arbitral Tribunal was barred by

the law of limitation. The learned Judge had also refused to hold that the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

respondent herein had admitted to refund the payment levy collected from the

appellant and had also communicated that settlement of the same would be

made. The learned Single Judge had also observed that the Award suffered from

patent illegally. It was also observed that the computation of quantum by the

Arbitral Tribunal was not in accordance with the terms of the contract and that

the findings by the Tribunal with respect to the Berth Hire Charges were based

on no evidence. Holding as above, the Award was set aside. Challenging those

reasonings given by the learned Single Judge, the present appeal had been filed.

13.Heard arguments advanced by Mr.J.Sivanandharaaj, learned Senior

Counsel for the appellant and Mr. Niranjan Rajagopalan, learned counsel for the

respondent.

14.Mr.J.Sivanandharaaj learned Senior Counsel after taking this Court

through the facts of the case pointed out the correspondences between the

parties, wherein, initially there was refusal to appoint an Arbitrator by the

respondent which forced the appellant to file an Original Petition under Section

11 of the Act seeking appointment of an Arbitrator. A former Judge of this

Court was appointed as an Arbitrator.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

15.The learned Senior Counsel pointed out that at the time when such an

order was passed, it was considered to be an administrative order. The

respondent herein therefore filed a writ petition challenging the said order. A

Writ Appeal was also filed and an Arbitral Tribunal was constituted.

16.The appellant then filed a claim statement before the Tribunal. The

respondent also filed a counter claim and also presented petitions under

Sections 43 and 16 of the Act, raising issues of jurisdiction and limitation. The

Tribunal held in favour of the appellant. The respondent filed a Civil

Miscellaneous Appeal before this Court. Stay was granted. The appellant

challenged the grant of stay before the Hon’ble Supreme Court, wherein, the

Tribunal was directed to proceed further. It was however held that enforcement

should be kept in abeyance till the disposal of the Civil Miscellaneous Appeal.

Finally, the Civil Miscellaneous Appeal was dismissed as not maintainable.

17.The learned Senior Counsel pointed out that the Arbitral Tribunal had

then proceeded to adjudicate the claim and had granted an Award in favour of

the appellant. The learned Senior Counsel stated that there was no delay either

in issuing notice under Section 21 of the Act or in proceeding further with

arbitration. The learned Senior Counsel argued that the delay if any was only on

the part of the respondent who protracted and challenged every order including

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

the appointment of an Arbitrator though the agreement between the parties

provided for settlement of disputes through arbitration. The learned Senior

Counsel assailed the order of the learned Single Judge who had held that the

proceedings were barred by the law of limitation and further held that the Award

suffered from patent illegality.

18.The learned Senior Counsel pointed out that the learned Single Judge

had unfortunately misdirected himself in holding that the judgment relied on in

S.B.P. & Company Vs. Patel Engineering Limited and another reported in

(2005) 8 SCC 618 would operate retrospectively. The learned Senior Counsel

pointed out that the dictum laid down in the aforementioned judgment was that

an order under Section 11 of the Arbitration and Conciliation Act was in

exercise of judicial power and not an exercise of administrative power. The

learned Senior Counsel further stated that though the respondent had candidly

admitted to the claim of the appellant, the learned Single Judge had still rejected

the contention that such admission was binding on the respondent nor gave rise

to the claim being adjudicated against the respondent.

19.The learned Senior Counsel further argued that the Limitation Act

would not apply since the order passed under Section 11 of the Act should be

held to be an administrative order and there cannot be any limitation placed in

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

challenging any administrative order. The learned Senior Counsel further

pointed out Section 18 of the Limitation Act, 1963 and more particularly,

Explanation (a), which speaks about the effect of acknowledgment to a person

other than the person entitled to the property or right. In this connection, the

learned Senior Counsel pointed out that the respondent in their minutes in a

meeting had acknowledged their liability to the claim of the appellant and such

meeting was attended by a representative of the Association to which the

appellant belongs. The learned Senior Counsel further pointed out that during

the course of discussion between the parties, limitation should freeze. He

expressed grievance that the learned Single Judge had not considered this

aspect. The learned Senior Counsel therefore urged that this Court should set

aside the order and allow the appeal and restore the Award of the Arbitral

Tribunal.

20.Mr.Niranjan Rajagopalan, learned Counsel for the respondent claimed

that the proceedings before the Arbitral Tribunal suffered owing to being barred

by law of limitation. The learned counsel stated that recording of the minutes

relied on by the appellant should be discarded by this Court as had been done by

the learned Single Judge since it was a discussion between two members of the

respondent which can never be interpreted as an acknowledgment of debt. The

learned counsel pointed out that even if it should be taken as an

acknowledgment, it had not been independently communicated by the

respondent to the appellant and therefore, could never bind the respondent. The

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

learned counsel further pointed out that no evidence had been adduced with

reference to the Hire Charges collected from third parties/Port users and grant of

Award on that basis should be set aside and had been correctly set aside by the

learned Single Judge. The learned counsel stated that the order of the learned

Single Judge requires no interference and urged that the appeal should be

dismissed.

21.We have carefully considered the arguments advanced and perused the

material records.

22.This appeal had been filed under Section 37 of the Arbitration and

Conciliation Act, 1996. Section 37(1)(c) provides that an appeal could be filed

against an order setting aside an arbitral award under Section 34 of the Act.

23.The grounds to set aside the Arbitral Award as provided under Section

34 are extremely narrow. The learned Single Judge had set aside the award on

the ground that it suffered from patent illegal. It was also held that the claim

was barred by the law of limitation. This would require examination of the

terms of the agreement entered into between the appellant and the respondent

and more importantly, the correspondences exchanged between them to

determine whether there was an acknowledgment of liability by the respondent

and whether such acknowledgment would bind the respondent and whether

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

there were periods of negotiations and whether the period of negotiations could

be adjudicated as a period when the limitation stood freezed.

24.The appellant M/s.X-Press Container Line (UK) Ltd had entered into a

Berth Reservation Agreement on 18.01.1995 with the respondent, the Board of

Trustees of the Port of Chennai for Reservation of 200 metres of Berth for a two

year tenure ending on 24.09.1997. The appellant had necessity to use the Berth

for the purpose of berthing its vessels and discharging and loading of its goods

and to handle containers. It had been further provided in the agreement that if

the whole or any part of the conditions had been violated, the agreement could

be terminated by either party upon written notice of 30 days. The appellant was

also liable to pay Berth Hire Charges, Berth Reservation Charges, Maintenance

Charges and License Fee apart from payments towards electricity, watersupply

and for other amenities as provided or arranged by the respondent. The

agreement also provided referring disputes before two Arbitrators, one to be

appointed by the appellant and the other by the respondent. If there was a

difference as to the adjudication of the Award, an Umpire could be appointed by

the said Arbitrators. It was also contended that the decision should be final and

binding on the parties and the provisions of the Arbitration Act 1940 and the

Rules thereunder shall apply.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

25.We would have to take immediate recourse to Section 85 of the

Arbitration and Conciliation Act, 1996 and more specifically to Section 85(2) of

the said Act which provides that the provisions of the Arbitration Act, 1940

which stood repelled under Sub Section 1 of Section 85 would apply only to

arbitration proceedings which had commenced before the Arbitration and

Conciliation Act, 1996 came into force and that the Arbitration and Conciliation

Act, 1996 shall apply in relation to arbitral proceedings which commenced on

or after this Act had come into force. Section 85 in entirety is extracted

hereunder:

85. Repeal and saving.-(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.

(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

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

respectively to have been made or issued under this Act.

26.We are constrained to point out the above provision since the appellant

and the respondent in their agreement dated 18.11.1995 which had been entered

into before 1996 Act came into effect had stated that any dispute should be

referred to arbitration under the provisions of the Arbitration Act, 1940. The

Arbitration and Conciliation Act, 1996 received the assent of the President on

16.08.1996 and was published in the Gazette of India on 16.08.1996. The

appellant had raised a dispute regarding the claim for Berth Hire Charges, Berth

Reservation Charges and Penal Levy Short fall and had sought appointment of

an Arbitrator by the respondent. This would effectively mean that the earliest

date when the arbitration proceedings commenced as provided under Section 21

of the said Act would be from 25.04.1997, after the Arbitration and Conciliation

Act, 1996 had come into force. The provisions of that Act therefore would cover

the adjudication of disputes though the parties had agreed that the disputes will

be covered through arbitration under the provisions of the Arbitration Act, 1940.

Section 21 of the Arbitration and Conciliation Act, 1996 is as follows:

21. Commencement of arbitral proceedings.—Unless otherwise agreed by the parties, the arbitral proceedings in respect of a particular dispute commence on the date on which a request for that dispute to be referred to arbitration is received by the respondent.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

27.In the instant case, the Berth Reservation Agreement between the

appellant and the respondent was on 18.01.1995. Thereafter, the respondent

addressed a letter on 28.02.1997 to the appellant herein serving notice of

violation of the terms of the Berth Reservation Agreement. It was pointed out in

the said communication that the appellant had not furnished the forwarding

schedule of the vessel to be handled at the dedicated berth. It was further stated

that the appellant had not furnished details on throughput for the period from

25.09.1996 till the date of the communication/28.02.1997, for the second year

of the operation. It was further pointed out that there were outstandings payable

towards the Berth Hire Charges and Berth Reservation Charges and the amount

payable was also quantified. A demand was also made for the Penal Recovery

for Shortfall of throughput for the first year of operation. It was also pointed out

that an advance payment of the Berth Hire Charges and Berth Reservation

Charges, Annual Maintenance and Annual License Fee for the second year of

operation had not been paid. It was finally informed that the violations indicated

should be rectified and the payment due to the respondent should be paid

immediately, failing which, notice terminating the agreement would be issued.

28.The appellant issued a reply on 14.03.1997 stating that in their earlier

letter dated 08.03.1997, they had clarified the points raised. The appellant also

enclosed a cheque for Rs.1,00,13,000/- as advance payment for the second year

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

of operation. They raised a dispute over the demand for Penal Recovery for

shortfall of throughput for the first year of operation and also on the calculation

of wharfage charges and the rates at which they had been calculated. The

appellant had given their calculation and sought confirmation about the

correctness of the same.

29.The respondent addressed a further letter on 16.03.1997 stating that

though there has been rectification of the violations pointed out, still there were

further breaches, namely, in payments due to the Port towards the Berth

Reservation Charges and Penal Recovery for the short fall in throughput during

the first year of operation. The amount payable was crystallised at

Rs.62,48,950.32. It was again held out that if there was no compliance or

rectification of the breach, the respondent would issue a notice to terminate the

agreement on the expiry of 21 days from that date/16.03.1997.

30.The examination of the aforementioned correspondences would show

that a dispute had been raised by the respondent complaining breach of the

terms of the Berth Reservation Agreement. The appellant had complied with

the demand, particularly, the advance payment for the second year of operation.

The respondent also noticed that there was part compliance of the demands

raised by them, but however in their communication dated 16.03.1997 had

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

stated that the appellant had not paid the Berth Reservation Charges and the

Penal Recovery for shortfall in throughput during the first year of operation and

therefore, by letter dated 16.03.1997 had threatened to terminat the agreement,

effective from 21 days from the date of the said communication.

31.The appellant then issued a communication dated 27.03.1997 pointing

out that the points of dispute should be re-examined, particularly, relating to

Berth Hire Charges, Berth Reservation Charges and Penal Levy for shortfall.

They further enclosed a cheque for the total amount demanded namely,

Rs.62,48,950.32 which they paid under protest with an understanding that after

the issues are examined the excess amount paid would be refunded to the

appellant.

32.Thereafter, they had stated as follows in the said letter,

Since the Berth Reservation agreement also provides for arbitration, we would also request you to consider appointing an Arbitrator so that the two Arbitrators – one appointed by you and the other appointed by us can arbitrate on the various issues that are involved and come to a settlement.

33.This communication is a clear indication that since the Berth

Reservation Agreement provides to refer disputes to arbitration, the issue should

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

be so referred. The appellant had called upon the respondent to appoint an

Arbitrator which would enable the appellant to also nominate an Arbitrator who

both could constitute the Arbitral Tribunal to examine the disputes which had

arisen between the parties.

34.Section 21 of the Act which had been extracted above clearly

stipulates that the commencement of arbitral proceedings would be the date on

which a request for the dispute to be referred to arbitration is received by the

respondent before the Tribunal. The aforementioned communication from the

appellant is a request to refer the disputes to arbitration and therefore, we hold

that the commencement of arbitration with reference to the disputes between the

appellant and the respondent was 27.03.1997, the date of the said

communication.

35.The respondent issued a further communication on 22.04.1997 once

again reiterating the issues in dispute, namely, the Berth Hire Charges, Berth

Reservation Charges and the Penal Levy for shortfall, but however, not

answering the demand raised by the appellant to nominate an Arbitrator in the

manner prescribed under the Berth Reservation Agreement. The appellant had

replied by a communication dated 25.04.1997 and had accepted to the

calculation of the respondent with reference of Berth Hire Charges and Berth

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

Reservation Charges, but raised a protest over the calculation relating to the

Penal Levy for shortfall. According to the appellant, the amount payable under

this category was Rs.3,84,440/- whereas, the respondent had claimed a sum of

Rs.65,35,080/-. They then stated as follows:

In our letter we have already said that since the Berth Reservation Agreement provides for arbitration, an Arbitrator may please be appointed by you so that your Arbitrator and our Arbitrator can arbitrate on this particular issue and come to a settlement.

Since we have paid a substantially higher amount than what is due to the Port and are losing a considerable amount of interest on the excess amount that is now lying with you, we request you to please appoint an Arbitrator immediately and inform us so that the matter can be settled as early as possible.

36.It is thus seen that the appellant had again reiterated their demand to

refer the dispute to arbitration and had again sought the respondent to nominate

an Arbitrator immediately. The respondent then issued a communication dated

19.07.1997 wherein, with respect to call to referring the disputes to arbitration,

they had stated as follows:

With regard to your request for appointment of Port’s Arbitrator for referring the alleged dispute, it is stated that there is no arbitrable

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

dispute and in any event the question of Arbitration does not arise at this stage.

37.They further stated as follows:

In the light of the above, it is informed that the Port is painfully constrained to issue advance notice of 15 days as per agreement for you to make immediate arrangements to pay the sum of Rs.37,21,680/-being the levy of wharfage due for the shortfall of 6892 TEUs in the guaranteed throughput of 37.500 TEUs for the nine month period ending 24.6.97 as per the agreement. It is further informed that non-payment of the same would amount to breach of the terms and conditions of the Agreement and would invite termination of licence.

38.Thus, though the respondent had stated that there was no arbitral

dispute and that the issue of arbitration does not arise at that stage, they had still

made a demand for a sum of Rs.37,21,680/-. They had further stated that if the

said amount is not paid, the respondent would terminate the license.

39.It is thus seen that till this stage, though the appellant had disputed the

claim of the respondent towards the Penal Levy for shortfall and had also called

upon the respondent to appoint an Arbitrator, the respondent had stated that the

issues were not arbitrable and had rather held out a threat to terminate the

agreement, not for the first time, but for the second time.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

40.The appellant then issued a communication dated 01.08.1997 again

disputing the stand taken by the respondent and again reiterating the demand for

nomination of an Arbitrator and more specifically, nominating an Arbitrator on

their side and naming the Arbitrator also. In their communication dated

01.08.1997, they had stated as follows:

In view of the difference in perception of the agreement provisions leading to a dispute between Chennai Port Trust and X-Press Container Line on the issues relating to berth Hire and penal levy in the Berth Reservation Agreement dated 18th January ‘95 we have appointed Mr.P.C.Tilak, 13, Norton 1st Street, Mandavali, Madras 6000028 as our Arbitrator. We would request you to please nominate your Arbitrator at the earliest.

41.The appellant then addressed a further communication on 25.04.1998

again reiterating that the disputes should be referred to arbitration. They had

stated as follows:

In our letter dated 1.8.97, we have advised you of the appointment of Mr.P.C.Tilak as our arbitrator. We had also requested you to nominate an arbitrator from your side but till date we have not heard anything from you in this regard. We would request you to please let us have your reply together with your cheque for the above amount within 15 days from the date of this letter.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

42.They had very specifically given their calculation for the penal levy

payable and had stated that the amount was Rs.7,02,000/- and had stated that the

respondent had collected a sum of Rs.1,02,56,760/-. The appellant therefore

raised a demand against the respondent for the sum of Rs.94,54,769/-.

43.They issued a further communication on 06.01.1999 and stated that

they were informed that the respondent would work out the excess amount

charged towards Penalty and excess Berth Hire Charges and refund the balance

to the appellant. The letter in entirety is extracted below.

We refer to your letter no. A/32551/87/T (M&S) dated 27.8.98 and the discussions that were held with the Traffic Manager, Chennai Port Trust and other senior officials in respect of the amounts paid towards excess berth Hire and penal recovery, that is to be refunded to us.

During Mr. Raman's meeting with the Traffic Manager and others on 31 August 1998, we were informed that the Port Trust would work out the excess amount charged towards penalty and excess berth Hire Charges collected and refund the balance to us shortly.

We have received a note ref:

AS(MF)A/5690/98/AR dated 16.9.98 indicating that an amount of Rs.18,76,780/- has to be

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

refunded towards excess penal recovery.

However, we are still awaiting the excess berth Hire Charges that you have collected.

We would request you to please make immediate arrangements to refund the amount of Rs 18,76,780/- towards penalty and also the amount that has to be refunded to us towards excess collection of berth Hire Charges.

44.It is thus seen that the appellant had laid a claim against the respondent

and had also nominated an Arbitrator in accordance with the Berth Reservation

Agreement and had been demanding the respondent to nominate an Arbitrator

on their side. It is also to be noted that in this communication dated 06.01.1999,

the appellant had also stated that the Traffic Manager had stated that the excess

amount charged towards Penalty and excess Berth Hire Charges collected would

be worked out and refunded to the appellant.

45.By a further communication dated 27.08.1999, the appellant again

placed a demand for refund of the amounts and further stated as follows:

In June'99, we had called on Mr. Muthu Srinivasan, FA&CAO and brought to his attention the inordinate delay in refunding the amount to us. We were assured by the FA&CAO that the details have already been compiled and the amount

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

would be refunded to us in about a week's time. We regret that up to now the amount has still not been refunded.

46.The appellant had again stated that there had been an assurance

extended by the officials of the respondent that the amount would be refunded

to the appellant. The appellant in their communication dated 05.01.2000 again

raised a demand for refund of the excess levy collected as Berth Reservation

Charges. They further stated as follows in the said communication.

We would also like to point out that when our representatives met the Chairman on the issues, we were informed by the Chairman that orders have already been passed for refund of the amount on the above two aspects.

47. The appellant had stated that they had been informed by Chairman

that orders had already been passed for refund of the amount to the appellant.

48.The Advisory Committee of the respondent had a meeting on

04.04.2000 and the minutes recorded therein were communicated on

25.04.2000. Quite apart from the Chairman and other officials of the

respondent, the representatives of the Chennai Steamer Agents’ Association, All

India Shippers’ Council, Chennai Port Stevedores’ Association and Chennai

Custom House Agents’ Association had participated in the said meeting. One of

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

the issues raised was with reference to the amount due and payable to the

appellant and it had been recorded as follows:

When the Chairman wanted information on the latest position on the refund claims of M/s.BIL, M/s.XCL, FA&CAO informed that in the case of M/S.XCL, refund of Berth Hire Charges collected from non-licensee's vessels berthed in Licensee's berth during the BRS period has been decided as approved by CPT and on refund of excess penal levy collected from M/s.XCL, amount has been worked out deciding the ratio of empty and loaded containers. LA's opinion has also been obtained and the settlement will be made shortly. To a query from Shri Rahushankar on implementation of TAMP's order on port too paying interest for delayed settlement, FA&CAO and TM pointed out the practical difficulties in implementing TAMP's order.

49.A careful reading of the minutes recorded shows that the respondent

had approved refund of Berth Hire Charges and had also calculated the amount

to be refunded towards the excess Penal Levy. It was also minuted that Legal

Advisor’s opinion had been obtained and that the settlement will be made

shortly.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

50.This communication had been pointed out by the learned Senior

Counsel for the appellant as an acknowledgment of the debt of an existing

liability which had also been communicated to the agent of the appellant who

was present during the meeting. The appellant raised a further demand for the

refund of the excess amount calculated by the respondent by a communication

dated 29.05.2000.

51.Thereafter, the appellant filed the petition under Section 11 (3) of the

Arbitration and Conciliation Act, 1996 before the Original Side of this Court in

OP No.292 of 2001 seeking appointment of a second Arbitrator in terms of the

agreement dated 18.01.1995. The point to be now considered is whether the

claim of the appellant stood barred by the law of limitation.

52.The letters exchanged between the appellant and the respondent have

been extracted above.

53.The Berth Reservation Agreement between the appellant and the

respondent is dated 18.01.1995. The respondent by a communication dated

28.02.1997 had raised a dispute stating that the appellant was due and payable

the Berth Hire Charges, Berth Reservation Charges and Penal Levy for shortfall

of throughput for the first year. The total amount was crystallised at

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

Rs.1,00,13,000/-. The appellant by a communication dated 14.03.1997 stated

that they are enclosing a cheque for the said amount of Rs. 1,00,13,000/- and

had also given their calculation for the Penal Levy at Rs.3,84,440/- and

requested confirmation of the same and had in the alternative sought adjustment

of the said amount with Berth Hire Charges lying to their credit. The

respondent by communication dated 16.03.1997 however contended that the

total amount payable had been reworked to Rs.62,48,950.32 and stated that if

the amount is not paid, they would terminate the agreement. As a matter of fact,

they had held out this threat of termination of the agreement even in their

communication dated 28.02.1997, whereby, they had demanded a sum of

Rs.1,00,13,000/-. The appellant by their communication dated 27.03.1997

informed that they would pay the full demand of Rs.62,48,950.32 and enclosed

a cheque stating that the amount had been paid under protest.

54.The appellant then invoked the clause relating to settlement of

disputes through arbitration and called upon the appellant to appoint an

Arbitrator. As pointed out earlier, under Section 21 of the Arbitration and

Conciliation Act 1996, the arbitral proceedings are deemed to commence from

the date when the notice invoking the arbitration clause is issued. The appellant

had issued such a notice on 27.03.1997.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

55.The respondent by their communication dated 22.04.1997 stated that

the collection of various charges from the appellant was proper and demanded a

further sum of Rs.5,81,568.62. They however did not address the demand for

appointment of an Arbitrator.

56.The appellant, by their communication dated 25.04.1997 stated that

they are due and payable only a sum of Rs.3,84,440/- and pointed out that they

had paid under protest a sum of Rs.62,48,950.32 by letter dated 27.03.1997.

Again the appellant demanded appointment of an Arbitrator by the respondent

to adjudicate this point of dispute. They had specifically stated that they had

paid a substantially higher amount than what was due to the respondent and that

they are losing considerable amount of interest on the excess amount paid and

therefore again urged appointment of an Arbitrator by the respondent. There

was no reply by the respondent to this communication. They again did not

specifically address the demand for appointment of an Arbitrator.

57.The appellant then issued a further communication on 20.06.1997,

wherein, again they reiterated their demand for appointment of an Arbitrator and

to refer the disputes to the arbitration. The respondent did not reply to this

demand.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

58.The respondent by their communication dated 19.07.1997 stated that

there was no dispute and that therefore the question of arbitration did not arise

that stage. They then informed that the said communication was an advance

notice of 15 days for payment of a sum of Rs.37,21,680/- and that non payment

would invite termination of the license.

59.It is thus seen that the communications between the appellant and the

respondent did not have convergence on any issue at any point. The respondent

had initially demanded the appellant to pay the Berth Hire Charges, Berth

Reservation Charges and Penalty for shortfall in throughput. The appellant had

paid Rs.1,00,13,000/-, the amount demanded. The respondent raised a further

demand of Rs.62,48,950.32/-. The appellant paid that amount under protest and

demanded appointment of an Arbitrator by the respondent. There was no direct

reply to this demand. But in every communication by the respondent, there was

a threat to terminate the agreement. By a further communication dated

19.07.1997, the respondent stated that there was no arbitrable issue and that

there was no dispute between the parties, but raised a further demand for a sum

of Rs.37,21,680/- and again held out a threat of termination of the agreement.

60.The appellant by their communication dated 01.08.1997 claimed that

they had paid all amounts including the sum of Rs.37,21,680/- and sought an

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

official receipt for the said amount and again demanded the issue to be referred

to arbitration and also appointed Mr.P.C.Tilak as their Arbitrator. The

respondent did not reply to this communication. The respondent have not

produced any document to show that they had actually appointed an Arbitrator.

There are no documents produced by the respondent that they had protested

against the appointment of Mr.P.C.Tilak as an Arbitrator. There are no

documents produced by the respondent expressing willingness to refer the issue

to arbitration.

61.The appellant by their further communication dated 25.04.1998 had

again later raised a protest over the amount demanded and had given their

calculation and stated that it was the respondent who has to pay the appellant a

sum of Rs.95,54,760/- and raised a demand for the said amount. They again

reiterated the appointment of Mr.P.C.Tilak as Arbitrator and requested

appointment of an Arbitrator by the respondent. There was no indication that

the respondent ever replied to this letter.

62.It is thus seen that the respondent was demanding amounts from the

appellant and threatening termination. The appellant then turned the tables

around and claimed that it was the respondent who was liable to pay a

substantial sum of Rs.95,54,760/- being excess amount collected from the

appellant. It is further seen that though the appellant had been demanding the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

disputes to be referred to arbitration and had also appointed their Arbitrator, the

respondent had failed to address this particular issue directly even though

correspondences had been exchanged between the parties.

63.The appellant by communication dated 04.06.1998 again raised a

demand for the amount payable by the respondent and stated that they would

take legal action in this regard.

64.The appellant by a further communication dated 06.01.1999

specifically stated that a discussion was held with the Traffic Manager, Chennai

Port Trust and other Senior Officials with respect to the excess amount paid by

them and refundable by the respondent and specifically stated that the Traffic

Manager and others in the meeting on 31.08.1998 had stated that the Port Trust

would work out the excess amount charged and refund the balance.

65.This statement by the appellant indicating admission by the official of

the respondent that excess amount had been collected from the appellant was

not replied by the respondent. It could only be inferred that the respondent had

not just admitted that excess amount had been collected, but had also not

protested that an admission had been made by the Traffic Manager on this

aspect.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

66.The appellant issued a further communication on 27.08.1999, wherein,

they very specifically stated that they had called upon Muthu Srinivasan, FA

&CAO who assured that details have been compiled and that the amount

collected in excess would be refunded in about a weeks’ time. This again is a

specific allegation of direct admission of liability by the respondent, by a

responsible official of the respondent. Again, there has been no denial of this

admission and there has been no statement made by the respondent that the said

official who was holding the post of FA & CAO was not competent to so admit

the liability or was not authorised to admit the said liability.

67.By a further communication dated 05.01.2000, the appellant pointed

out that the Chairman of the respondent/Chennai Port Trust had informed that

orders have already been passed for refund of the amount due and payable to

them. This statement by the appellant referring to a commitment to pay the

appellant the amount due and that orders have already been passed had again

not been either replied denying the same specifically or stating that the appellant

had stated an incorrect fact.

68.The respondent then convened an Advisory Committee meeting on

04.04.2000 and had forwarded the minutes recorded therein on 25.04.2000 to

the Chennai Steamer Agents’ Association which forwarded the same to all

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

members. The appellant was also a member of the said Association and a

representative was present in the said meeting. In the said meeting, it had been

recorded that the FA & CAO of the respondent informed that the amounts

payable to the appellant had been worked out and Legal Advisor’s opinion had

also been obtained and that settlement would be made shortly. This is a specific

admission of liability.

69.Section 18 of the Limitation Act, 1963, provides for an effect of

acknowledgment in writing and in Explanation (a) of the said provision, it had

been very specifically stated that an acknowledgment may be sufficient if it is

addressed to any person, other than a person entitled to the property or right.

70.Section 18 in entirety is given below for better appreciation:

18. Effect of acknowledgment in writing.— (1)Where, before the expiration of the prescribed period for a suit of application in respect of any property or right, an acknowledgment of liability in respect of such property or right has been made in writing signed by the party against whom such property or right is claimed, or by any person through whom he derives his title or liability, a fresh period of limitation shall be computed from the time when the acknowledgment was so signed.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

(2)Where the writing containing the acknowledgment is undated, oral evidence may be given of the time when it was signed; but subject to the provisions of the Indian Evidence Act, 1872 (1 of 1872), oral evidence of its contents shall not be received.

Explanation.—For the purposes of this section,—

(a)an acknowledgment may be sufficient though it omits to specify the exact nature of the property or right, or avers that the time for payment, delivery, performance or enjoyment has not yet come or is accompanied by a refusal to pay, deliver, perform or permit to enjoy, or is coupled with a claim to set-off, or is addressed to a person other than a person entitled to the property or right;

(b)the word “signed” means signed either personally or by an agent duly authorised in this behalf; and

(c)an application for the execution of a decree or order shall not be deemed to be an application in respect of any property or right.

71.It is thus seen that the appellant had issued their notice calling upon

the disputes to be referred to arbitration by their communication dated

27.03.1997. They further reiterated this demand by their communication dated

25.04.1997. The respondent had stated that there were no issues to be referred

to arbitration in their communication dated 19.07.1997. The appellant had

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

specifically nominated an Arbitrator by their communication dated 01.08.1997

and reiterated this fact in their communication dated 25.04.1998. The appellant

by their communication dated 06.01.1999 specifically referred to an admission

of liability by the Traffic Manager which had not been denied by the

respondent. The further admission of liability by the FA & CAO was pointed

out on 27.08.1999 and again not denied by the respondent. Thus, though the

arbitration proceedings had commenced by a communication dated 27.03.1997,

raising a demand to refer the disputes to arbitration, there has been an

acknowledgments of debt, referred in the letters dated 06.01.1999 and

27.08.1999 by the appellant. The cause to refer the dispute now stood extended.

The appellant then, by their communication dated 05.01.2000 specifically stated

that the Chairman of the respondent had passed orders for the refund of the

amounts payable to the appellant. Thus the respondent had extended the period

of limitation by not denying this statement made by the appellant. It has to be

therefore construed that the respondent admitted liability. Finally, by minutes

dated 25.04.2000, the respondent had acknowledged in writing that they were

liable to pay amounts to the appellant and that the same would be paid shortly.

This admission was not only communicated in writing, but also stated in the

presence of the representative of the appellant, namely, a member of the

Chennai Steamer Agents’ Association.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

72.The learned counsel for the respondent placed reliance on the

judgment of the Hon’ble Supreme Court in OPG Power Generation Private

Limited Vs. Enexio Power Cooling Solutions India Private Limited and another

reported in (2025) 2 SCC 417, wherein, the scope of the recording of liability in

the minutes of a meeting had been discussed with reference to a counter claim.

In the instant case, the respondent had never denied that there was no such

meeting on 04.04.2000 and that in the said meeting acknowledgment of liability

was not expressed, and that in the said meeting there was never an assurance

held that the liability would be settled shortly and that in the meeting there was

no representative of the Association present and that the said minutes were not

communicated to the Association. The respondent is thus bound by the minutes,

particularly since, the meeting was conducted in the presence of the

representative of the appellant’s Association and the minutes were

communicated to the Association. We therefore hold that the minutes of the

meeting dated 04.04.2000 would be binding on the respondent.

73.The appellant made a further demand, by communication dated

29.05.2000, wherein, they again stated that the FA & CAO had assured that

settlement would be made shortly. The agent of the appellant issued a notice on

13.07.2000 that if the respondent did not honour their liability, legal

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

proceedings would be initiated. An application under Section 11 of the

Arbitration and Conciliation Act was then filed in October 2000. The last

acknowledgment of the liability by the respondent was in their meeting held on

04.04.2000, communicated to the agent of the appellant and by not replying to

the further communication of the appellant dated 29.05.2000, the filing of the

petition under Section 11 of the Act in October 2000 can never be stated to be

barred by law of limitation. We hold that the appellant had initiated necessary

proceedings within the period of limitation and the reasonings of the learned

Single Judge without examining any of the communications between the parties

in their proper perspective will have to be interfered with and are set aside.

74.The appellant then filed O.P.No.292 of 2001 under Sections 11 (3) &

11 (4) of the Arbitration and Conciliation Act, 1996, seeking appointment of a

second Arbitrator in accordance with the terms of the Berth Reservation

Agreement dated 18.01.1995. It had been contended in the said petition that the

appellant had appointed an Arbitrator by its letter dated 01.08.1997 and that the

respondent had failed to appoint their Arbitrator within 30 days from the date of

the receipt of the notice. In the said petition, the respondent filed a counter

affidavit contending that no dispute had arisen between the appellant and the

respondent and that therefore, the issue of invoking the clause to refer disputes

to arbitration did not arise. This petition filed by the appellant had been filed in

October 2000. The matter then came up before the then Chief Justice, who by

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

an order dated 28.09.2004, had appointed a former Judge of this Court as an

Arbitrator to decide the disputes in accordance with the provisions of the Act

within a period of six months.

75.It must be mentioned that the law which prevailed at that point of time

was that an order appointing an Arbitrator under Section 11 of the Act was an

administrative order, subject to judicial review. The respondent filed

W.P.No.7692 of 2005 challenging the appointment of an Arbitrator. The matter

then proceeded before the Writ Appellate Court, wherein, W.A.No.1459 of 2005

was filed and by an order dated 23.09.2005, a Division Bench of this Court

stated that a third Arbitrator would be appointed by the two Arbitrators, one

appointed by the Contractor and the other appointed by the Court. It was

further ordered that the issue of limitation or any other question can be raised

before the Arbitrators. It is thus seen that the matter had been pending judicial

consideration from October 2000 when the petitioner filed a petition under

Section 11 of the Act seeking appointment of an Arbitrator till September 2005

when the Division Bench had formulated a procedure for appointment of a third

Arbitrator. This period will naturally have to be excluded when the issue of

limitation is examined.

76.Quite apart from the above, it is to be noted that for the

communications issued by the appellant, the respondent had not issued any

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

reply, particularly, with respect to the demand for appointment of a second

Arbitrator and with respect to the specific averments that initially the Traffic

Manager and later the FA & CAO of the respondent Port Trust and finally the

Chairman had admitted to the claim of the appellant. Thereafter, the claim was

presented before the Arbitral Tribunal by the appellant on 11.11.2005 less than

two months from the date of order by the Division Bench formulating the

procedure to form an Arbitral Tribunal. The respondent then raised the issue of

limitation. The Arbitral Tribunal framed the issue of limitation as a preliminary

issue and held that the claim petition was filed within the period of limitation.

Challenging that order, the respondent herein filed CMA No.134 of 2007 under

Section 37 of the Arbitration and Conciliation Act, 1996. A learned Single

Judge of this Court by order dated 09.10.2007 observed that the appeal had been

admitted and interim stay had been granted and that the appellant herein had

filed an application to vacate the stay which was dismissed and the stay was

made absolute. It was further observed that the appellant had filed a Special

Leave Petition before the Hon’ble Supreme Court, wherein, the petition was

disposed of by requesting the High Court to decide the issue of maintainability

of the appeal and that in the mean time, the arbitration may proceed and Award

may also be pronounced, but shall not be put into execution till the

maintainability of the appeal is decided. The learned Single Judge finally held

that CMA No.134 of 2007 was not maintainable and dismissed the same.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

77.The Arbitral Tribunal then proceeded to pass an Award on 17.09.2007,

challenging which the respondent had filed O.P.No.511 of 2009 under Section

34 of the Act. The learned Single Judge had held the issue of limitation in

favour the respondent herein. We hold that while deciding the issue of

limitation, due regard should have been given to the admissions made by the

respondent and to the further facts that the respondent had protracted the issue

by first refusing to appoint an Arbitrator, second by denying that there was any

dispute to be referred to arbitration, third by contesting the petition filed under

Section 11 of the Act filed by the appellant herein, fourth by challenging the

order by filing a writ petition, fifth by raising the issue of limitation before the

Arbitral Tribunal and sixth by challenging the order passed on the issue of

limitation again in appeal before this Court. The period taken in all these

proceedings should be excluded as they were not under the control of the

appellant and could only be termed as frivolous steps taken by the respondent to

delay the payment of the admitted claim by them.

78.It had been held by the learned Single Judge that the Arbitral Tribunal

had allowed the claims without evidence being available. During the Arbitral

proceedings, the appellant, as claimant had examined their Regional

Representative and the correspondences referred supra had been marked which

clearly indicate that the respondent had initially made demands for the Berth

Hire Charges, Berth Reservation Charges and Penalty for shortfall in throughput

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

and had threatened termination of the agreement, to avert which the appellant

had paid the amount demanded and later it was found that the amounts

demanded and paid were far in excess of the actual amount payable by the

appellant. It was the respondent who had to refund the excess amount payable.

This liability was acknowledged by the Traffic Manager of the respondent, by

the FA & CAO of the respondent, by the Chairman of the respondent and further

in the presence of the representative of the Association of the appellant in a

meeting convened by the Chairman, attended by the FA & CAO of the

respondent. This acknowledgment is more than sufficient to hold that the

respondent was due and payable the amount to the appellant.

79.It is beyond the scope of the Court under Section 34 or Section 37 of

the Act to go into the intricacies of the calculations made and presented before

the Arbitral Tribunal to find whether they were arithmetically correct or not,

particularly when there was no denial of the correctness of the demand of the

appellant and more particularly since there was an admission of liability by the

respondent. Even otherwise, the witness for the appellant very specifically

stated during cross examination that he came to know what exactly transpired in

the Advisory Committee meeting held on 04.04.2000 from the minutes of the

meeting. He further asserted that an assurance was given that the amounts

would be settled. He denied that such an assurance was not given. He

specifically stated as follows:

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

Q.175 Sir, Read that part of the minutes which you refer that is in your favour, who according to you assured XCL. whether Chairman or F.A & CẢO ? Ans: On Chairman's enquiry the F.A & CAO confirmed in presence of our Agent's Association representative.

80.The next question was not that this statement by the witness was not

correct. Rather a question was put as to what was the name of the Chairman of

the respondent. The said question and answer are as follows:

Q. 176. Who was the Chairman of the advisory committee meeting held on 04/04/2000? Ans. Shri. Baskara Doss, IAS chaired the meeting.

81.It is thus seen that the respondent has not specifically challenged the

statement made by the witness that the admission of liability was made in the

presence of the representative of the Agents’ Association. It would only be

proper to once again reiterate that the effect of acknowledgment of liability in

the presence of a person other than to whom the right had accrued is more than

sufficient in accordance with the Explanation (a) of Section 18 of the Limitation

Act, 1963. The documentary evidence produced and referred above and the oral

evidence adduced would only indicate that the Tribunal had come to a proper

decision in the claim petition preferred by the appellant and there is no patent

illegality. It can never be stated that it was perverse or that extraneous reasons

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

had been given to justify the claim being granted by the Tribunal. We would set

aside the reasoning of the learned Single Judge on this aspect.

82.The learned counsel for the respondent had placed reliance on the

judgment of the Hon’ble Supreme Court in SSANGYONG Engineering and

Construction Company Limited Vs. National Highways Authority of India,

reported in (2019) 15 SCC 131, wherein, the Hon’ble Supreme Court had held

that when a party was not able to present his case, it could be construed as

patent illegality. It was also held that if a conclusion is reached on no evidence,

then it would indicate patent illegality. In the instant case, there was more than

sufficient evidence available, there was more than one acknowledgment of

liability and there was no denial of such acknowledgment of liability and there

was no denial that the documents presented by the appellant were never

communicated to the respondent.

83.We hold that the Award granted by the Tribunal had been granted on

the basis of sufficient evidence produced and can never be categorised as

suffering from patent illegality.

84.In view of all these reasons, we set aside the order of the learned

Single Judge and restore the award of the Arbitral Tribunal on the same terms

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

granted by the Tribunal. The judgment of the learned Single Judge in

O.P.No.511 of 2009 dated 17.09.2020 is set aside. The Appeal stands allowed

with costs. Consequently, connected miscellaneous petition is also closed.

(C.V.K.J., ) (K.B.J., ) 13-03-2026

Index:Yes/No Speaking/Non-speaking order Internet:Yes Neutral Citation:Yes/No sli To The Board of Trustees of the Port of Chennai, Rajaji Salai, Chennai 600001.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

C.V.KARTHIKEYAN, J.

AND K.KUMARESH BABU, J.

sli

Pre-delivery Judgment in

13-03-2026

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/03/2026 05:07:50 pm )

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter