Citation : 2022 Latest Caselaw 1175 Tel
Judgement Date : 15 March, 2022
THE HON'BLE THE CHIEF JUSTICE SATISH CHANDRA SHARMA
AND
THE HON'BLE SRI JUSTICE ABHINAND KUMAR SHAVILI
COMCA.Nos.31, 32, 46 and 47 of 2019
COMMON JUDGMENT: (Per the Hon'ble the Chief Justice Satish Chandra Sharma)
Regard being had to the controversy involved in the
aforesaid cases, they were heard together and are being decided
by a common order.
The facts of COMCA.No.31 of 2019 are reproduced as
under:-
The present appeal is arising out of the order dated
24.04.2019 passed by the learned Judge, Commercial Court-
cum-XXVI Additional Chief Judge, City Civil Court, Hyderabad,
in COP.No.196 of 2017.
The facts of the case reveal that an award was passed by
the Arbitral Tribunal on 31.01.2015 and the present appellant
being aggrieved by the award has preferred an application under
Section 34 of the Arbitration and Conciliation Act, 1996 (for
short "the Act") before the Court below. The respondents have
also preferred applications being aggrieved by the award of the
Arbitral Tribunal and the Court below, by a common order
dated 24.04.2019, has modified the arbitral award.
Learned counsel appearing for both sides are fair enough
in stating before this Court that the award itself has been
modified by the Court below and straight away reliance has
been placed upon the judgment delivered by the Hon'ble
Supreme Court in the case of Project Director, National
Highways No.45 E AND 220, National Highways Authority of
India vs. M. Hakeem1. Learned counsel for the parties have
also drawn the attention of this Court towards the judgment
delivered by the Hon'ble Supreme Court in the case of
McDermott International Inc. vs. Burn Standard Co. Ltd.2.
Paragraph 48 of the judgment rendered by the Hon'ble
Supreme Court in the case of National Highways Authority of
India (1 supra) is reproduced as under:-
"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 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 Act, 1996, and bring it in line with other legislations the world over."
(2021) 9 SCC 1
(2006) 11 SCC 181
Similarly, paragraph 52 of the judgment rendered by the
Hon'ble Supreme Court in the case of McDermott
International Inc. (2 supra) is reproduced as under:-
"52. The 1996 Act makes provision for the supervisory role of courts, for the review of the arbitral award only to ensure fairness. Intervention of the Court is envisaged in few circumstances only, like, in case of fraud or bias by the arbitrators, violation of natural justice, etc. The Court cannot correct errors of the arbitrators. It can only quash the award leaving the parties free to begin the arbitration again if it is desired. So, the scheme of the provision aims at keeping the supervisory role of the Court at minimum level and this can be justified as parties to the agreement make a conscious decision to exclude the Court's jurisdiction by opting for arbitration as they prefer the expediency and finality offered by it."
In the light of the aforesaid judgments delivered by the
Hon'ble Supreme Court, the modification of arbitral award as
has been done in the present case is certainly impermissible
and the common order passed by the Court below is hereby set
aside. The parties shall appear before the Court below on
28.03.2022 and the Court below is requested to decide the
matters as expeditiously as possible, preferably within a period
of six months, as the parties are agitating the matters right from
2017. It is needless to mention that the observations made by
the learned Judge will not come in the way of the parties and
the learned Judge shall decide the matters afresh on merits.
Another important aspect of the case is that during the
pendency of the present appeals, a sum of Rs.10.00 crores was
paid by the appellant in COMCA.No.31 of 2019 to the
respondent No.1 and the respondent No.1 was directed to
furnish a bank guarantee in respect of the aforesaid amount.
This Court has remanded the matters back for deciding
them afresh to the Court below and therefore, the respondent
No.1 in COMCA.No.31 of 2019 shall continue to renew the bank
guarantee till the disposal of the applications preferred by the
parties under Section 34 of the Act.
With the aforesaid, the present appeals stand allowed.
Pending miscellaneous applications, if any, shall stand
closed. There shall be no order as to costs.
________________________ SATISH CHANDRA SHARMA, CJ
_______________________ ABHINAND KUMAR SHAVILI, J
15.03.2022 JSU
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!