Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rasmi Ranjan Mohapatra vs State Of Odisha & Ors
2025 Latest Caselaw 1407 Ori

Citation : 2025 Latest Caselaw 1407 Ori
Judgement Date : 18 July, 2025

Orissa High Court

Rasmi Ranjan Mohapatra vs State Of Odisha & Ors on 18 July, 2025

Author: S.K. Panigrahi
Bench: S.K. Panigrahi
                                                                Signature Not Verified
                                                                Digitally Signed
                                                                Signed by: BHABAGRAHI JHANKAR
                                                                Reason: Authentication
                                                                Location: ORISSA HIGH COURT, CUTTACK
                                                                Date: 21-Jul-2025 16:59:40




                  IN THE HIGH COURT OF ORISSA AT CUTTACK

                                 ARBA No.21 of 2022
     (From the judgment dated 22.3.2022 passed by the learned District
     Judge, Puri in Arbitration Misc. Case No.134 of 2016, arising out of
     award dated 8.3.2016 passed by the Ld. Sole Arbitrator in Arbitration
     Proceeding No.5 of 2012)

     Rasmi Ranjan Mohapatra                     ....              Appellant(s)
                                     -versus-
     State of Odisha & Ors.                     ....            Respondent(s)


     Advocates appeared in the case through Hybrid Mode:

     For Appellant (s)           :       Mr. Jatindra Kumar Mohapatra, Adv.



     For Respondent (s)          :                   Mr. Debasish Nayak, AGA


                 CORAM:
                 DR. JUSTICE S.K. PANIGRAHI

                      DATE OF HEARING:-08.05.2025
                     DATE OF JUDGMENT:-18.07.2025
     Dr. S.K. Panigrahi, J.

1. This Appeal under Section 37 of the Arbitration and Conciliation Act,

1996 (hereinafter referred to as "A&C Act") has been filed against the

judgment dated 22.3.2022 passed by the learned District Judge, Puri in

Arbitration Misc. Case No.134 of 2016, arising out of award dated

8.3.2016 passed by the Ld. Sole Arbitrator in Arbitration Proceeding

No.5 of 2012.

Location: ORISSA HIGH COURT, CUTTACK

I. FACTUAL MATRIX OF THE CASE:

2. For the sake of brevity, the facts involved in the appeals are pithily

discussed herein:

a. In pursuance to the tender call notice invited by the

Respondents for the work "Construction of Multi-Purpose

School-Cum-Cyclone Building at Ramachandi Sahi Girls Nodal

U.P. School and at Rebana Nuagaon Nodal U.P. School", the

Appellant submitted its bid.

b. The bid submitted by the Appellant was the lowest valid bid

for contract value of Rs. 33,45,799/- and therefore, the tender

was awarded in his favour.

c. Accordingly, agreement for work was executed on 16.11.2004

and the work order was subsequently issued on 18.11.2004. As

per the terms of the agreement, the work was to be completed

by 17.4.2005.

d. However, work did not commence in its true spirit due to

certain exigent circumstances which led to the Respondents

terminating the agreement on 13.10.2006.

e. The order of termination intimated to the Appellant that it

could make any claims, it had qua the work, which the

Appellant did. However, disputes arose pertaining to the

quantum of the claims raised by the Appellant.

f. Thereafter, the Appellant approached this Court u/s 11(6) of the

A&C Act in ARBP No. 9 of 2010 for appointment of an

Location: ORISSA HIGH COURT, CUTTACK

arbitrator. Accordingly, vide order dated 5.10.2022 in ARBP No.

9 of 2010, this Court appointed Sri. S.F. Ahmed, Retired District

Judge as the Sole Arbitrator for adjudication of the disputes

between the Parties.

g. Accordingly, the Ld. Sole Arbitrator after hearing both sides

and considering the documents as well as the oral evidences of

the Parties was pleased to pass award dated 8.3.2016. In the

said award, the Ld. Sole Arbitrator has been pleased to allow 6

of the 12 claims resulting in an amount of Rs. 5,97,084/- along

with pre-reference and pendente lite interest @ 10% and future

interest till the date of actual payment.

h. Aggrieved, the present Respondents preferred an application

u/s 34 of the A&C Act before the Court of the Ld. District Judge,

Puri. The Ld. District Judge vide the impugned order dated

22.3.2022 was pleased to uphold the findings of the Ld. Sole

Arbitrator but has modified the amount of the award, resulting

in the present Petition.

1. Now, the facts leading to the instant Appeals have been laid

down, this Court shall endeavour to summarise the contentions

of the Parties and the broad grounds that have been raised to

seek the exercise of this Court's limited jurisdiction available

under S. 37 of the A&C Act.

II. APPELLANT'S SUBMISSIONS:

3. The counsel for the Claimant assails the judgment of the Ld. District

Judge mainly on the ground that though the Ld. District Judge has

Location: ORISSA HIGH COURT, CUTTACK

held that the non-execution of the contract work was due to the fault

of the Respondents and has acknowledged that the Court while

exercising power u/s 34 cannot act as an appellate authority, the Ld.

District Judge has still proceeded to modify the award amount on the

sole ground that the same seem to be on the higher side.

4. Further, it is submitted that barring the few limited exceptions carved

out by the Apex Court, Courts in exercise of their powers u/s 34 and 37

of the A&C Act cannot modify the award. Therefore, the impugned

order is bad in law and liable to be set aside.

III. RESPONDENT'S SUBMISSIONS:

5. Per contra, learned counsel for the Respondent's main thrust of the

argument is that the Appellant has violated the terms and conditions

of the agreement which he had entered into and thereby he is not

entitled to get any damage/compensation for his own wrong.

6. It is further argued that the Ld. Sole Arbitrator failed to appreciate the

averments made in the claim application which were not tallying with

the evidence affidavit but awarded compensation in an arbitrary

manner and the same ought to have been interfered with.

7. It is also submitted that there is no error evident on the face of the

record, nor any patent illegality in the Ld. District Judge's order and

therefore, the present Petition is liable to be dismissed.

IV. ISSUE FOR CONSIDERATION

8. Having heard the parties and perused the materials available on

record, this Court has identified the following solitary issue to be

determined:

Location: ORISSA HIGH COURT, CUTTACK

A. Whether the order of the Ld. District Judge warrants interference

keeping in mind the limitations of this court's powers under

Section 37 of the A&C Act?

V. ISSUE A: WHETHER THE ORDER OF THE LD. DISTRICT JUDGE

WARRANTS ANY INTERFERENCE KEEPING IN MIND THE

LIMITATIONS OF THIS COURT'S POWERS UNDER SECTION 37

OF THE A&C ACT?

9. First things first, it would be apposite to refer to the provisions

of Section 34 & 37 of the Act, which provisions read as under:

"34. Application for setting aside arbitral award. -(1) Recourse to a Court against an arbitral award may be made only by an application for setting aside such award in accordance with subsection (2) and sub-section (3).

(2) An arbitral award may be set aside by the Court only if-

(a) the party making the application establishes on the basis of the record of the arbitral tribunal that-

(i) a party was under some incapacity; or

(ii) the arbitration agreement is not valid under the law to which the parties have subjected it or, failing any indication thereon, under the law for the time being in force; or

(iii) the party making the application was not given proper notice of the appointment of an arbitrator or of the arbitral proceedings or was otherwise unable to present his case; or

(iv) the arbitral award deals with a dispute not contemplated by or not falling within the terms of the submission to arbitration, or it contains decisions on

Location: ORISSA HIGH COURT, CUTTACK

matters beyond the scope of the submission to arbitration:

Provided that, if the decisions on matters submitted to arbitration can be separated from those not so submitted, only that part of the arbitral award which contains decisions on matters not submitted to arbitration may be set aside; or (v.) the composition of the arbitral tribunal or the arbitral procedure was not in accordance with the agreement of the parties, unless such agreement was in conflict with a provision of this Part from which the parties cannot derogate, or, failing such agreement, was not in accordance with this Part; or

(b) the Court finds that--

(i) the subject-matter of the dispute is not capable of settlement by arbitration under the law for the time being in force, or

(ii) the arbitral award is in conflict with the public policy of India.

Explanation 1.--For the avoidance of any doubt, it is clarified that an award is in conflict with the public policy of India, only if,-

(i) the making of the award was induced or affected by fraud or corruption or was in violation of Section 75 or Section 81; or

(ii) it is in contravention with the fundamental policy of Indian law; or

(iii) it is in conflict with the most basic notions of morality or justice.

Explanation 2.--For the avoidance of doubt, the test as to whether there is a contravention with the fundamental policy of Indian law shall not entail a review on the merits of the dispute.

Location: ORISSA HIGH COURT, CUTTACK

(2-A) An arbitral award arising out of arbitrations other than international commercial arbitrations, may also be set aside by the court, if the court finds that the award is vitiated by patent illegality appearing on the face of the award:

Provided that an award shall not be set aside merely on the ground of an erroneous application of the law or by reappreciation of evidence.

(3) An application for setting aside may not be made after three months have elaaed from the date on which the party making that application had received the arbitral award or, if a request had been made under Section 33, from the date on which that request had been disposed of by the arbitral tribunal:

Provided that if the Court is satisfied that the applicant was prevented by sufficient cause from making the application within the said period of three months it may entertain the application within a further period of thirty days, but not thereafter.

(4) On receipt of an application under sub-section (1), the Court may, where it is appropriate and it is so requested by a party, adjourn the proceedings for a period of time determined by it in order to give the arbitral tribunal an opportunity to resume the arbitral proceedings or to take such other action as in the opinion of arbitral tribunal will eliminate the grounds for setting aside the arbitral award.

37. Appealable orders.--(1) (Notwithstanding anything contained in any other law for the time being in force, an appeal) shall lie from the following orders (and from no others) to the court authorised by law to hear appeals from original decrees of the Court passing the order, namely:--

((a) refusing to refer the parties to arbitration under Section 8;

(b) granting or refusing to grant any measure under Section 9;

Location: ORISSA HIGH COURT, CUTTACK

(c) setting aside or refusing to set aside an arbitral award under Section 34.) (2) An appeal shall also lie to a court from an order of the arbitral tribunal--

(a) accepting the plea referred to in sub-section (2) or sub- section(3) of Section 16; or

(b) granting or refusing to grant an interim measure under Section17.

(3) No second appeal shall lie from an order passed in appeal under this section, but nothing in this section shall affect or take away any right to appeal to the Supreme Court."

10. On a careful perusal of Section 34 of the Act, it is clear that an arbitral

award can only be set aside by moving an application on grounds

mentioned under sub-section (2) and sub-section (3) of Section 34 of

the Act. An award can be interfered with where it is in conflict with

the public policy of India, i.e., if the award is induced or affected by

fraud or corruption or is in contravention of the fundamental policy of

Indian law, or if it is in conflict with basic notions of morality and

justice.

11. A plain reading of Section 34 reveals that the scope of interference by

the Court with the arbitral award under Section 34 is very limited, and

the Court is not supposed to travel beyond the aforesaid scope to

determine whether the award is good or bad. Even an award that may

not be reasonable or is non-speaking to some extent cannot ordinarily

be interfered with by the Courts.

Location: ORISSA HIGH COURT, CUTTACK

12. It is also a well settled proposition in law that the jurisdiction of the

Court under Section 34 of the Act is neither in the nature of an

appellate remedy or akin to the power of revision. It is also well

ordained in law that an award cannot be challenged on merits except

on the limited grounds that have been spelt out in sub-sections (2), (2-

A) and (3) of Section 34 of the Act, by way of filing an appropriate

application.

13. Having regard to the contentions urged and the issues raised, it shall

also be apposite to take note of the principles enunciated by the

Supreme Court in some of the relevant decisions cited by the parties

on the scope of challenge to an arbitral award under Section 34 and the

scope of appeal under Section 37 of the 1996 Act.

14. In MMTC Ltd. v. Vedanta Ltd.1, the Supreme Court took note of

various decisions including that in Associate Builders2 and exposited

on the limited scope of interference under Section 34 and further

narrower scope of appeal under Section 37 of the 1996 Act. The

Supreme Court, inter alia, held as under :

"11. As far as Section 34 is concerned, the position is well- settled by now that the Court does not sit in appeal over the arbitral award and may interfere on merits on the limited ground provided under Section 34(2)(b)(ii) i.e. if the award is against the public policy of India. As per the legal position clarified through decisions of the Hon'ble Supreme Court prior to the amendments to the 1996 Act in 2015, a violation of Indian public policy, in turn, includes a

(2019) 4 SCC 163

(2015) 3 SCC 49

Location: ORISSA HIGH COURT, CUTTACK

violation of the fundamental policy of Indian law, a violation of the interest of India, conflict with justice or morality, and the existence of patent illegality in the arbitral award. Additionally, the concept of the "fundamental policy of Indian law" would cover compliance with statutes and judicial precedents, adopting a judicial approach, compliance with the principles of natural justice, and Wednesbury [Associated Provincial Picture Houses v. Wednesbury Corpn., (1948) 1 KB 223 (CA)] reasonableness. Furthermore, "patent illegality" itself has been held to mean contravention of the substantive law of India, contravention of the 1996 Act, and contravention of the terms of the contract.

12. It is only if one of these conditions is met that the Court may interfere with an arbitral award in terms of Section 34(2)(b)(ii), but such interference does not entail a review of the merits of the dispute, and is limited to situations where the findings of the arbitrator are arbitrary, capricious or perverse, or when the conscience of the Court is shocked, or when the illegality is not trivial but goes to the root of the matter. An arbitral award may not be interfered with if the view taken by the arbitrator is a possible view based on facts

13. It is relevant to note that after the 2015 Amendment to Section 34, the above position stands somewhat modified.

Pursuant to the insertion of Explanation 1 to Section 34(2), the scope of contravention of Indian public policy has been modified to the extent that it now means fraud or corruption in the making of the award, violation of Section 75 or Section 81 of the Act, contravention of the fundamental policy of Indian law, and conflict with the most basic notions of justice or morality. Additionally, sub-section (2- A) has been inserted in Section 34, which provides that in case of domestic arbitrations, violation of Indian public policy also includes patent illegality appearing on the face of the award. The proviso to the same states that an award shall not be set aside merely on the ground of an erroneous application of the law or by reappreciation of evidence.

Location: ORISSA HIGH COURT, CUTTACK

14. As far as interference with an order made under Section 34, as per Section 37, is concerned, it cannot be disputed that such interference under Section 37 cannot travel beyond the restrictions laid down under Section 34. In other words, the Court cannot undertake an independent assessment of the merits of the award, and must only ascertain that the exercise of power by the Court under Section 34 has not exceeded the scope of the provision. Thus, it is evident that in case an arbitral award has been confirmed by the Court under Section 34 and by the Court in an appeal under Section 37, this Court must be extremely cautious and slow to disturb such concurrent findings."

15. The limited scope of challenge under Section 34 of the Act was once

again highlighted by the Supreme Court in PSA Sical Terminals (P)

Ltd. v. V.O. Chidambranar Port Trust3 and the Supreme Court

particularly explained the relevant tests as under :

"40. It will thus appear to be a more than settled legal position, that in an application under Section 34, the Court is not expected to act as an appellate court and reappreciate the evidence. The scope of interference would be limited to grounds provided under Section 34 of the Arbitration Act. The interference would be so warranted when the award is in violation of "public policy of India", which has been held to mean "the fundamental policy of Indian law". A judicial intervention on account of interfering on the merits of the award would not be permissible. However, the principles of natural justice as contained in Sections 18 and 34(2)(a)(iii) of the Arbitration Act would continue to be the grounds of challenge of an award. The ground for interference on the basis that the award is in conflict with justice or morality is now to be understood as a conflict with the "most basic notions of morality or justice". It is only such arbitral awards that shock the conscience of the Court, that can be

2021 SCC OnLine SC 508

Location: ORISSA HIGH COURT, CUTTACK

set aside on the said ground. An award would be set aside on the ground of patent illegality appearing on the face of the award and as such, which goes to the roots of the matter. However, an illegality with regard to a mere erroneous application of law would not be a ground for interference. Equally, reappreciation of evidence would not be permissible on the ground of patent illegality appearing on the face of the award.

41. A decision which is perverse, though would not be a ground for challenge under "public policy of India", would certainly amount to a patent illegality appearing on the face of the award. However, a finding based on no evidence at all or an award which ignores vital evidence in arriving at its decision would be perverse and liable to be set aside on the ground of patent illegality.

42. To understand the test of perversity, it will also be appropriate to refer to paras 31 and 32 from the judgment of this Court in Associate Builders [Associate Builders v. DDA, (2015) 3 SCC 49 : (2015) 2 SCC (Civ) 204] , which read thus : (SCC pp. 75-76) '31. The third juristic principle is that a decision which is perverse or so irrational that no reasonable person would have arrived at the same is important and requires some degree of explanation. It is settled law that where:

(i) a finding is based on no evidence, or

(ii) an Arbitral Tribunal takes into account something irrelevant to the decision which it arrives at; or

(iii) ignores vital evidence in arriving at its decision, such decision would necessarily be perverse."

16. In Delhi Airport Metro Express (P) Ltd. v. DMRC4 , the Supreme Court

again surveyed the case law and explained the contours of the Courts'

power to review the arbitral awards. Therein, the Supreme Court not

(2022) 1 SCC 131

Location: ORISSA HIGH COURT, CUTTACK

only reaffirmed the principles aforesaid but also highlighted an area of

serious concern while pointing out "a disturbing tendency" of the

Courts in setting aside arbitral awards after dissecting and reassessing

factual aspects. The Supreme Court also underscored the pertinent

features and scope of the expression "patent illegality" while

reiterating that the Courts do not sit in appeal over the arbitral award.

17. The position in Associate Builders (supra) was recently summarised as

hereinbelow recorded by Indian Oil Corpn. Ltd. v. Shree Ganesh

Petroleum5:

"42. In Associate Builders [Associate Builders v. DDA, (2015) 3 SCC 49 : (2015) 2 SCC (Civ) 204 (two-Judge Bench)] , this Court held that an award could be said to be against the public policy of India in, inter alia, the following circumstances:

42.1. When an award is, on its face, in patent violation of a statutory provision.

42.2. When the arbitrator/Arbitral Tribunal has failed to adopt a judicial approach in deciding the dispute. 42.3. When an award is in violation of the principles of natural justice.

42.4. When an award is unreasonable or perverse. 42.5. When an award is patently illegal, which would include an award in patent contravention of any substantive law of India or in patent breach of the 1996 Act. 42.6. When an award is contrary to the interest of India, or against justice or morality, in the sense that it shocks the conscience of the Court."

(2022) 4 SCC 463

Location: ORISSA HIGH COURT, CUTTACK

18. In Haryana Tourism Ltd. v. Kandhari Beverages Ltd.6, the Supreme

Court yet again pointed out the limited scope of interference under

Sections 34 and 37 of the Act; and disapproved interference by the

High Court under Section 37 of the Act while entering into merits of

the claim in the following words :

"8. So far as the impugned judgment and order [Kandhari Beverages Ltd. v. Haryana Tourism Ltd., 2018 SCC OnLine P&H 3233] passed by the High Court quashing and setting aside the award and the order passed by the Additional District Judge under Section 34 of the Arbitration Act are concerned, it is required to be noted that in an appeal under Section 37 of the Arbitration Act, the High Court has entered into the merits of the claim, which is not permissible in exercise of powers under Section 37 of the Arbitration Act.

9. As per settled position of law laid down by this Court in a catena of decisions, an award can be set aside only if the award is against the public policy of India. The award can be set aside under Sections 34/37 of the Arbitration Act, if the award is found to be contrary to : (a) fundamental policy of Indian Law; or (b) the interest of India; or (c) justice or morality; or (d) if it is patently illegal. None of the aforesaid exceptions shall be applicable to the facts of the case on hand. The High Court has entered into the merits of the claim and has decided the appeal under Section 37 of the Arbitration Act as if the High Court was deciding the appeal against the judgment and decree passed by the learned trial court. Thus, the High Court has exercised the jurisdiction not vested in it under Section 37 of the Arbitration Act. The impugned judgment and order [Kandhari Beverages Ltd. v. Haryana Tourism Ltd., 2018

(2022) 3 SCC 237

Location: ORISSA HIGH COURT, CUTTACK

SCC OnLine P&H 3233] passed by the High Court is hence not sustainable."

19. As regards the limited scope of interference under Sections 34/37 of the

Act, this Court also considers it apposite to refer to the following

observations of a three-Judge Bench of the Supreme Court in UHL

Power Co. Ltd. v. State of H.P.7:

"15. This Court also accepts as correct, the view expressed by the appellate court that the learned Single Judge committed a gross error in reappreciating the findings returned by the Arbitral Tribunal and taking an entirely different view in respect of the interpretation of the relevant clauses of the implementation agreement governing the parties inasmuch as it was not open to the said court to do so in proceedings under Section 34 of the Arbitration Act, by virtually acting as a court of appeal.

16. As it is, the jurisdiction conferred on courts under Section 34 of the Arbitration Act is fairly narrow, when it comes to the scope of an appeal under Section 37 of the Arbitration Act, the jurisdiction of an appellate court in examining an order, setting aside or refusing to set aside an award, is all the more circumscribed."

20. Section 34 of the Arbitration and Conciliation Act, 1996, governs the

setting aside of awards arising from arbitrations seated in India. This

provision was held to not provide any powers for the setting aside

court to vary or modify portions of the award. This was the legal

position in vogue under Indian law, until the Supreme Court's

reinterpretation of Section 34, by its judgment in Gayatri

(2022) 4 SCC 116

Location: ORISSA HIGH COURT, CUTTACK

Balasamy v. ISG Novasoft Technologies Ltd. (Balasamy)8.In the

decision by 5-Judge Bench (by a majority of 4:1) Section 34 has been

"reinterpreted to include a limited power to modify awards". The

Supreme Court has also explained the limitations on such power,

while also touching upon several allied issues, such as the severability

of awards and the specific power to modify the interest awarded by a

tribunal.

21. In a previous decision by a two-Judge Bench of the Supreme Court

in NHAI v. M. Hakeem (Hakeem)9 the Apex Court declared that no

power to modify an award could be derived from Section 34, holding

as follows:

"48. Quite obviously if one were to include the power to modify an award in Section 34, one would be crossing the Lakshman Rekha and doing what, according to the justice of a case, ought to be done. In interpreting a statutory provision, a Judge must put himself in the shoes of Parliament and then ask whether Parliament intended this result. Parliament very clearly intended that no power of modification of an award exists in Section 34 of the Arbitration and Conciliation Act, 1996. It is only for Parliament to amend the aforesaid provision in the light of the experience of the courts in the working of the Arbitration and Conciliation Act, 1996 and bring it in line with other legislations the world over."

22. The Supreme Court in Hakeem (supra) also reconciled earlier decisions

wherein awards were modified with the above statement of law --

2025 SCC OnLine SC 986

(2021) 9 SCC 1

Location: ORISSA HIGH COURT, CUTTACK

holding that those decisions were rendered under the extraordinary

jurisdiction of the Supreme Court under Article 142of the Constitution

of India.

23. Subsequently, several judgments further clarified that even despite the

lack of power to modify an award, a setting aside court could

"partially set aside" severable portions of an award. This would not

amount to modification but merely setting aside a divisible part of an

award (to the extent such division is possible). As explained by the

Delhi High Court in NHAI v. Trichy Thanjavur Expressway Ltd.10:

"43. ... The expression "modify" would clearly mean a variation or modulation of the ultimate relief that may be accorded by an Arbitral Tribunal (AT). However, when a Section 34 Court were to consider exercising a power to partially set aside, it would clearly not amount to a modification or variation of the award. It would be confined to an offending part of the award coming to be annulled and set aside. It is this distinction between a modification of an award and its partial setting aside that must be borne in mind."

24. The Supreme Court in Balasamy (supra) while recognising that the

Act "does not expressly empower courts to modify or vary an arbitral

award" has clarified that such power exists, albeit in a limited context,

as an inherent power of courts.

25. Interestingly, although not a dispositive part of the decision, the

approach adopted by the majority of Judges is reflected in the question

posed by them as: "to what extent can we weave the principles of

2023 SCC OnLine Del 583

Location: ORISSA HIGH COURT, CUTTACK

equity and justice while not offending the jurisdictional fabric of

Section 34?" The majority in Balasamy (supra) thereafter came to the

following conclusions in relation to the question of modification.

a. Partial setting aside of severable portions of an award

The majority held that an award may be partially set aside (to the

extent that the invalid portion of the award is severable from the

remainder of the award). The Court reasoned that:

"33. ... The authority to sever the "invalid" portion of an arbitral award from the "valid" portion, while remaining within the narrow confines of Section 34, is inherent in the court's jurisdiction when setting aside an award."

This ruling reaffirms several decisions of High Courts wherein awards

have been partially set aside, despite the absence of powers to modify

an award.

b. Modification in principle

Squarely departing from the view in Hakeem (supra), the majority also

found that a limited power of modification is inherent within Section

34. The majority in Balasamy (supra) arrived at this conclusion on two

bases:

First, that Section 34 is merely silent on and does not expressly

prohibit modification. This is evident from the majority ruling

that:

"43. ... Section 34 does not restrict the range of reliefs that the court can grant, while remaining within the contours of the statute. A different relief can be fashioned as long as it

Location: ORISSA HIGH COURT, CUTTACK

does not violate the guardrails of the power provided under Section 34....

44. ... It will be wrong to argue that silence in the Arbitration and Conciliation Act, 1996, as projected, should be read as a complete prohibition."

Second, that the policy of arbitration being an expeditious

mechanism would be undermined if the setting aside court was

forced to only set aside the award, requiring a fresh arbitration to

be commenced, followed by consequential litigation. As explained

by the majority:

"42. Given this background, if we were to decide that courts can only set aside and not modify awards, then the parties would be compelled to undergo an extra round of arbitration, ... In effect, this interpretation would force the parties into a new arbitration process merely to affirm a decision that could easily be arrived at by the Court. This would render the arbitration process more cumbersome than even traditional litigation."

c. Extent of modification permissible

Interestingly, the majority, when elaborating on the extent of

modification which is permissible under Section 34, appears to have

restricted such powers to issues of procedural errors of the kind

contemplated under Section 33 (i.e. those involving computational or

typographical errors).

In its analysis, the majority decision affirmed that:

"49. ... a court reviewing an award under Section 34 possesses the authority to rectify computational, clerical, or typographical errors, as well as other manifest errors,

Location: ORISSA HIGH COURT, CUTTACK

provided that such modification does not necessitate a merits-based evaluation. There are certain powers inherent to the Court, even when not explicitly granted by the legislature."

The words "as well as other manifest errors" could have opened a

debate on the extent of modification powers recognised by the

Supreme Court. However, perhaps intentionally, these words do not

find a mention in the dispositive part of the decision in Balasamy

(supra), wherein, in its ultimate conclusions, the Court limits the

powers of modification to "correcting any clerical, computational or

typographical errors which appear erroneous on the face of the

record".

Furthermore, the intent to limit the use of such modification powers to

patent errors (not involving reappreciation of merits) is evident from :

(a) the Court's ruling that the limited modification power recognised

by it does not entail a review on merits; and (b) the Court setting out at

an extremely high threshold for applying such powers, holding that

the appropriateness of the modification should not be "debatable" or

in "doubt". Differentiating between a "procedural review" and a

"review on merits", the majority holds that:

"54. ... inadvertent errors, including typographical and clerical errors can be modified by the Court in an application under Section 34. However, such a power must not be conflated with the appellate jurisdiction of a higher court or the power to review a judgment of a lower court. The key distinction between Sections 33 and 34 lies in the fact that, under Section 34, the Court must have no uncertainty or doubt when modifying an award. If the

Location: ORISSA HIGH COURT, CUTTACK

modification is debatable or a doubt arises regarding its appropriateness i.e. if the error is not apparent on the face of the record, the court will be left unable to proceed, its hands bound by the uncertainty."

By reducing the power of modification to typographical or similar

errors and increasing the threshold for its application to one of "no

uncertainty or doubt", "non-debatable", the majority has, while

granting recognition to such power, also leashed it considerably.

d. Interest

The power of modification in relation to interest (both forming part

of an award, and interest on the awarded sums) has also been

clarified by the Supreme Court. First, in relation to pendente lite

interest (i.e. interest for the period spent during the arbitration) the

majority appears to have held that there can be no power of

modification exercised by the setting aside court. Since the

correctness of the rate of pendente lite interest would entail a review

on merits, this would therefore not be strictly subject to a

"modification" in the limited extent recognised by the Court.

Therefore, the majority reasoned that in cases where the pendente lite

interest has been awarded in violation of Section 31(7)(a) (for

example, where the rate of interest awarded is contrary to a

contractual provision) -- this could only entail either a setting aside

or a remand, by asking the Tribunal to redetermine the rate of

interest under Section 34(4) of the Arbitration and Conciliation Act,

1996.

Location: ORISSA HIGH COURT, CUTTACK

However, in relation to "post-award interest" in terms of

Section 31(7)(b)of the Arbitration and Conciliation Act, 1996, the

Court reaffirmed that it would have the power to modify the interest

"where the facts justify such modification".

While at first glance, this appears to depart from the limitations set

by the majority on the power of modification -- such power in

relation to post-award interest appears to have been recognised on

the reasoning that:

"76. ... Arbitral Tribunals, when determining post-award interest, cannot foresee future issues that may arise. Post- award interest is inherently future-oriented and depends on facts and circumstances that unfold after the award is issued. ... Therefore, it is appropriate for Section 34 Court to have the authority to intervene and modify the post- award interest if the facts and circumstances justify such a change."

In this context, therefore, there is no "reappreciation" of facts

considered by the Tribunal, but rather a power of modification of the

post-award based on new facts that may emerge.

26. To summarise, the majority in Balasamy (supra)asserting that "the

setting aside of an award, should be read as inherently including a

limited power to modify the award" held that Court has power to

modify arbitral award under Sections 34 and 37 in the following

manner : (i) when the award is severable, allowing the "invalid"

portion to be separated from the "valid" portion; (ii) for correcting any

clerical, computational or typographical errors; (iii) to declare or

Location: ORISSA HIGH COURT, CUTTACK

modify post-award interest; and (iv) to apply Article 14220 of the

Constitution where it is required and necessary to bring the litigation

or dispute to an end.

27. Keeping in view the aforementioned principles enunciated by the

Supreme Court with regard to the limited scope of interference in an

arbitral award by a Court in the exercise of its jurisdiction under

Section 34 of the Act, which is all the more circumscribed in an appeal

under Section 37, this Court may examine the rival submissions of the

parties in relation to the matters dealt with by the High Court.

28. Prima facie, a perusal of the Award unequivocally demonstrates that

the Arbitrator relied upon written submissions, documentary

evidence, and the statements of the parties involved in the transaction

to determine and quantify the claims.

29. However, the Ld. District Judge after adverting to the settled position

of law as enumerated by the Apex Court in PSA Sical Terminals (P)

Ltd. v. V.O. Chidambranar Port Trust (supra) has gone on to conclude

the matter in the following manner:

"7. With the touchstone of the above established principle, if the case in hand is to be looked into, it can be safely concluded that there is no scope for this Court to re- appreciate the evidence on record for the purpose of deciding the appeal in terms of Sec.34 of Arbitration and Conciliation Act, 1996. The work in question has not been completed within the stipulated date i.e. 17.04.2005admits no doubt. There are enormous amount of evidence available on the record that due to the failure of the appellants to give lay out at the site of construction, drawing and designing to start execution of work which resulted in non-completion of the

Location: ORISSA HIGH COURT, CUTTACK

work within the fixed period. The learned Sole Arbitrator has discussed the evidence i.e. oral as well as documentary in great detail, attributing the fault to the petitioners- appellants for failure of completing the project work. The stand of the petitioners-appellants is that after lapse of the agreed period i.e. 17.04.2005, there exists no contractual obligation between the parties and hence the question of determining the compensation or damages does not arise at all.

The evidence on record is crystal clear even after expiry of the stipulated period i.e. 17.4.2005, there have been a lot of correspondences relating to the existence of contractual obligation in between the parties. Therefore, it cannot be said that after the date i.e. 17.04.2005, the contractual relationship had come to an end. Only the question of compensation awarded to the claimant is to be reassessed in this appeal. The learned Arbitrator has awarded the claimant a sum of Rs.2,67,584/- as a loss of profit on the basis of the anticipation that the claimant would have earned 8% of the contract value if he was allowed to complete the work. In my opinion such a huge amount in favour of the claimant appears to be unjust, unreasonable and unwarranted. The same should be confined within Rs.1,00,000/- (Rupees one lakh) as a lump sum amount and not more than that. Therefore, this Appellate Court modified the order on heading "Loss of Profit" fromRs.2,67,584/- to Rs.1,00,000/-. Similarly on the ground of "loss of construction materials" a compensation to the tune of Rs. 37,500/- has been awarded to the O.P.-claimant by giving observation that the claimant has stacked the construction materials for construction purpose but the same could not be utilized for this project due to termination of the contract. It is the stand of the appellants that the S.T.C had visited the site during which he could not find any construction materials nor temporary tent and office proposed site. In view of the aforesaid evidence on record, there is no justification to award Rs.37,500/- to the O.P.- claimant on

Location: ORISSA HIGH COURT, CUTTACK

heading "loss of construction materials". The award of Rs.54,000/- on heading "ward and watch" is unwarranted in as much as the S.T.C found the absence of construction materials and office over the proposed site for which granting of compensation on the heading "ward and watch"

is unjustified. So far as award to the tune of Rs.6,000/- on the heading "tender papers" is concerned, this being a purchased stamp paper on record which form part of the contract, granting of such amount does not require any sort of interference. The learned Arbitrator has awarded Rs.92,000/- on heading "hire charges for concrete mixture machine" by relying on the documentary evidence available on the record. On conjoint reading of the evidence on record and the observation made above in allowing/disallowing the other heads, this Court is not inclined to grant such expenditure to the O.P.-claimant. When the construction materials and site office were not in existence, the question of keeping the mixture machine over the site does not arise a tall. Therefore, there is no justification in granting such damage in favour of the O.P-claimant. With regard granting of damage of Rs.1,40,000/- on the heading "cost of test piling", this Appellate Court is in conformity with the observation of the learned Arbitrator but the amount of such compensation has become high and disproportionate to the quantum of construction. After assessing the evidence available on record and other facts and circumstances of the case, this Court is in a considered opinion to reduce the same to the tune of Rs.1,00,000/- (rupees one lakh). ..."

(emphasis is ours)

30. The learned District Judge, under the guise of deciding an appeal

under Section 34, has impermissibly re-appreciated the entire evidence

and substituted his own assessment of quantum for that of the

Arbitrator. Section 34 allows the Court to set aside an arbitral award

only on limited grounds such as patent illegality, fraud, or breach of

Location: ORISSA HIGH COURT, CUTTACK

natural justice; it does not empower the Court to reassess evidence or

re-calculate the amount awarded merely because it appears excessive

or unreasonable in its subjective view. By reducing amounts awarded

under heads like "loss of profit", "cost of test piling", and "loss of

construction materials" based solely on perceived proportionality, the

District Judge has exceeded the statutory limits. This approach

undermines the finality and binding nature of arbitral awards

envisaged under the Act and effectively converts a supervisory

jurisdiction into an appellate re-examination, which the law explicitly

prohibits.

31. It is well settled that Section 34 does not confer appellate powers to

modify an award by reassessing the adequacy of evidence or

substituting the Court's own determination for that of the Arbitrator.

The learned District Judge's detailed recalculation and modification of

amounts awarded under multiple heads clearly reflect a merit-based

review that is beyond the limited scope of interference under the Act.

The role of the Court under Section 34 is not to sit in appeal or second-

guess the Arbitrator's factual conclusions, but only to test the award

against specific procedural and jurisdictional grounds. By assuming

the role of an appellate body and conducting a head-to-head

reassessment of quantum, the District Judge has overstepped the

jurisdiction conferred and violated the principle of minimal judicial

intervention that underpins the Arbitration and Conciliation Act, 1996.

32. The learned District Judge's order effectively rewrites the arbitral

award by selectively reducing compensation under various heads,

Location: ORISSA HIGH COURT, CUTTACK

purely because he considered the amounts excessive or not supported

by his own evaluation of the evidence. Such intervention directly

contravenes the statutory scheme under Section 34, which bars Courts

from re-evaluating the merits or quantum of an award unless it is

shown that the award is patently illegal, wholly unsupported by

evidence, or contrary to the terms of the contract. The District Judge

did not record any finding of perversity or patent illegality but

proceeded as though exercising full appellate jurisdiction. This

revaluation transforms the narrow supervisory power into a broad

merits review, negating party autonomy and the finality of arbitral

decisions, and cannot be legally sustained.

33. The reasoning employed by the learned District Judge -- that certain

awarded amounts "appear to be unjust, unreasonable and

unwarranted" or "high and disproportionate" -- highlights a classic

case of subjective reassessment, not judicial review. Under Section 34,

mere disagreement with the Arbitrator's quantification or

methodology is not a ground to modify the award; the Court must

find a clear violation of law or procedure. Here, the Arbitrator had

based the award on oral and documentary evidence and provided

detailed reasons. The District Judge's interference, based on what he

felt would have been a fairer sum, shows a substitution of opinion

rather than scrutiny for illegality. This approach usurps the function of

the Arbitrator and conflicts with the legislative intent to insulate

arbitral awards from full merits-based review by Courts.

Location: ORISSA HIGH COURT, CUTTACK

34. The Supreme Court in Balasamy (supra), clarified that while courts

have a limited inherent power to correct clerical, computational, or

typographical errors, this does not extend to reassessing quantum or

substituting findings on merits. Modification must be confined to non-

debatable, patent errors apparent on the face of the record. The District

Judge's order, which recasts quantum under each head on a subjective

view of what is "just," goes far beyond this narrow power.

35. By dissecting the award head by head and reducing compensation

solely because he/she believed lower sums were more appropriate, the

learned District Judge has acted outside the jurisdiction contemplated

by Section 34. The Arbitrator, as the sole judge of facts and evidence,

had already exercised discretion in assessing damages based on the

record. The District Judge did not identify perversity, fraud, or breach

of natural justice -- the only grounds that could justify intervention.

Instead, he merely replaced the Arbitrator's factual conclusions with

his own assessment of what would be "reasonable." Such modification

of quantum, absent statutory grounds, amounts to re-adjudication of

the dispute itself and defeats the very object of arbitration as a speedy

and final alternative dispute resolution mechanism. Consequently, the

order of modification is unsustainable in law.

36. A perusal of the arbitral award would elucidate that the sole

Arbitrator has considered the facts of the case, the contentions of both

the parties and other documentary and oral evidence on record to take

a decision. Now, even if one might feel that the evidence could be

clearer and its quality could be higher to buttress the award, however,

Location: ORISSA HIGH COURT, CUTTACK

the same does not by itself warrant interference by this Court given

the restrictive scope of this Court's powers u/s 37 of the A&C Act.

37. What the Arbitral Tribunal has held in the Award has exclusively been

its view on the evidence on record and the relevant surrounding

facts/factors. The view so taken by the Arbitral Tribunal cannot be said

to be wholly perverse or suffering from patent illegality so as to be

interfered with. Needless to observe that even if two views are

possible, the Court cannot substitute its own view with that of the

Arbitral Tribunal.

VI. CONCLUSION:

38. In light of the discussion above, keeping the settled principles of law

in mind and for the reasons given above, this Court is of the

considered view that judgment dated 22.3.2022 passed by the learned

District Judge, Puri in Arbitration Misc. Case No. 134 of 2016 arising

out of award dated 8.3.2016 passed by the Ld. Sole Arbitrator in

Arbitration Proceeding No. 5 of 2012 is legally untenable and is

therefore, set aside.

39. The award dated 8.3.2016 passed by the Ld. Sole Arbitrator in

Arbitration Proceeding No. 5 of 2012 is reinstated in its entirety.

40. ARBA No. 21 of 2022 is disposed on the abovementioned terms. No

order as to costs.

41. Interim order, if any, passed earlier stands vacated.

(Dr.S.K. Panigrahi) Judge Orissa High Court, Cuttack, Dated the 18th July, 2025/

 
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