Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Trading Corporation Of India ... vs M/S Shreeji Trading Company And Another
2025 Latest Caselaw 4837 Tel

Citation : 2025 Latest Caselaw 4837 Tel
Judgement Date : 16 April, 2025

Telangana High Court

The State Trading Corporation Of India ... vs M/S Shreeji Trading Company And Another on 16 April, 2025

Author: P. Sam Koshy
Bench: P.Sam Koshy, N.Tukaramji
          THE HON'BLE SRI JUSTICE P. SAM KOSHY
                           AND
          THE HON'BLE SRI JUSTICE N. TUKARAMJI
     CIVIL MISCELLANEOUS APPEAL NOs.412 OF 2006 &1586 OF 2008


COMMON JUDGMENT:

(Per Hon'ble Sri Justice N. Tukaramji)

These Civil Miscellaneous Appeals are filed under Sections

37 and 39 of the Arbitration and Conciliation Act, 1996.

C.M.A.No.412 of 2006 is filed by the appellant/State Trading

Corporation of India Limited, Hyderabad (STC), C.M.A.No.1586 of

2008 is filed by the appellant/M/s.Shreeji Trading Company,

Mumbai, challenging the decree and judgment dated 28.10.2005 in

O.P.No.2151 of 2003 on the file of the XIV Additional Chief Judge,

City Civil Court, Hyderabad (FTC).

2. We have heard Ms. M.Vidyavathi, learned counsel for the

appellant/State Trading Corporation of India Limited, Hyderabad in

C.M.A.No.412 of 2006 and respondent No.1 in C.M.A.No.1586 of

2008; and Mr. S.Ravi, learned Senior Counsel for appellant/ M/s.

Shreeji Trading Company, Mumbai in C.M.A.No. 1586 of 2008 and

respondent No.1 in C.M.A.No. 412 of 2006.

2 PSK,J & NTR,J CMAs_412_2006&1586_2008

3. Since both the appeals are filed assailing the selfsame decree

and judgment, they were heard together and are being decided by

this common judgment.

4. The appellant/State Trading Corporation of India Limited,

Hyderabad in C.M.A.No. 412 of 2006 and the appellant/M/s. Shreeji

Trading Company, Mumbai in C.M.A.No. 1586 of 2008 are

hereinafter referred to as 'claimant and respondent' as per the

Arbitration Award dated 12.06.2003.

5.(i) Briefly stated, the facts are thus: The respondent issued a

tender notification on 02.09.2000 inviting offers for the purchase of

rice stocks. The claimant's offer was accepted on 15.09.2000, and

they were asked to remit Rs.1,11,70,000/- by 20.09.2000. The

contract was entered into by the parties on 25.09.2000 for the sale

of 100% broken rice, 25% broken rice, and parboiled rice, with a

default penalty clause at Rs. 1,000/- per Metric Tonne (for short,

'MT'). On 04.10.2000, the claimant sought part payment of Rs.5

lakhs out of the required deposit, stating that the material available

for lifting was less than notified, but asserted that a demand draft for

Rs. 9 lakhs is ready and would be presented upon delivery.

3 PSK,J & NTR,J CMAs_412_2006&1586_2008

5(ii) Thereafter, on 13.10.2000, a delivery order for 690 MT of

100% broken white rice was issued by the respondent, and the

claimant paid Rs. 7 lakhs for that quantity. As per the surveyor's

report, 269.780 MT out of 690 MT was delivered to the claimant up

to 03.11.2000, and no stock of 100% broken rice was available in

the godown.

5(iii) On 07.11.2000, a delivery order for 635 MT of 25% broken

raw rice was issued, and the surveyor's report stated that 320.300

MT out of 635 MT was delivered until 20.11.2000, with no stock

available.

5(iv) Two delivery orders for 520 MT of 20% broken parboiled rice

and a delivery order for 95,000 Polypropylene (PP) Bags were

issued on 27.11.2000. However, on the same day, the claimant

addressed a letter to the respondent stating that against a deposit of

Rs. 24,79,506/-, goods worth only Rs. 12,42,508/- had been

supplied and requested to carry forward the balance for subsequent

orders. Meanwhile, on 27.10.2000, the respondent asked the

claimant to lift the stock by 31.10.2000, failing which they would be

liable to pay godown rent. However, on 01.12.2000, the respondent

claimed that only part of the PP bags were received delivery and 4 PSK,J & NTR,J CMAs_412_2006&1586_2008

requested for clearance of the stock, otherwise godown rent would

be charged.

5(v) The claimant contested that the stocks were of unacceptable

standard and refused to receive and pay the godown rent. The

respondent replied that as the tender and sale were on an 'as is and

where is basis' and limited to the quantity available in the godown,

they denied liability and reiterated that rent would be payable until

lifting of stocks.

5(vi) The claimant issued a registered notice for breach of contract

and compensation. Thereafter, the goods were referred to ICRISAT

and IGSMRI to ascertain fitness of the stock. Based on the report of

IGSMRI, the respondent requested the claimant to lift 70% of the fit

stock on 03.09.2001.

5(vii) Whereafter, the claimant contended that by 02.12.2000, only

145.150 MT had been delivered, and the rest was unfit, as such,

they were not liable to pay godown rent. The claimant offered to lift

70% of the parboiled rice stock if segregated and certified to be fit

for animal feed, and also to take industrial-grade goods at Rs. 100/-

per MT. However, this proposal was rejected by the respondent.

5 PSK,J & NTR,J CMAs_412_2006&1586_2008

Nonetheless, on 25.09.2001, a delivery order for 70% of the

parboiled rice stock was issued and also effected.

5(viii) In this backdrop, the claimant demanded a refund of

Rs.9,33,834/-, the value of the short-delivered goods, along with

godown rent and the earnest deposit, totaling Rs.15,63,660/-. The

respondent paid Rs. 1,81,950/- as the balance due via demand

draft. Further, a debit note was issued towards sales tax and

godown rent. In reply, the claimant issued a legal notice for

damages of Rs. 43,50,600/-. Whereupon, the arbitration clause was

invoked and the Arbitral Tribunal was constituted.

6. The Tribunal had considered the issues as to the commitment

of the respondent to deliver the notified quantities and the quantum

of compensation, the obligation of the respondent to refund the

amounts withheld, and to determine the liability to pay interest and

costs.

7. The Tribunal held that the respondent is accountable to

deliver the quantity promised in each delivery order and that there

was a breach in delivering the promised quantity. Nonetheless, the

claim for reimbursement of the amount settled for breach of contract

was dismissed.

6 PSK,J & NTR,J CMAs_412_2006&1586_2008

8(i) Basing its decision on the penalties stipulated in the contract

for the shortage in supply of 100% broken rice, 20% broken rice,

and parboiled rice, and by assuming a profit rate of 10% for the

shortages, the Tribunal awarded Rs. 4,20,220/-, Rs. 3,14,740/-, and

Rs. 2,01,640/-, respectively. For the rice at 201.64 MT,

compensation of Rs. 2,01,640/- was awarded, and for the PP Bags,

counting the profit at 10% of the market price, i.e., Rs. 0.98 per bag,

Rs. 26,264/- was awarded, totaling Rs.9,62,864/-.

8(ii) As to godown rent, the Tribunal held that the respondent had

retained Rs. 8,10,000/- at Rs. 90,000/- per month from January to

September 2001. In addition, the claimant deposited Rs.1,80,000/-

for two months to ensure prompt deliveries. Considering the

correspondence and the allowance of five days for taking delivery,

the claimant was held entitled to

Rs.1,43,310.80 ps. from the deposited amount. Further, as there

was no delay on the part of the claimant, the respondent's

invocation of clause 7 towards godown rent from January to

September 2001 was held unjust and directed to return the withheld

amount of Rs.8,10,000/-, making the entitlement of claimant to Rs.

9,43,310/-.

7 PSK,J & NTR,J CMAs_412_2006&1586_2008

8(iii) Further, regarding the debit of Rs.1,18,845.80 towards sales

tax, on the ground that the purchase and sale of the commodity in

the domestic market resulted in the respondent losing exemption,

and the acceptance letter specified the applicability of sales tax, the

claimant was argued to be liable to reimburse the sales tax paid by

the respondent. However, observing that the acceptance letter did

not cover this specific situation and applied only to the transaction

between the respondent and the claimant, and that there was no

condition for reimbursement in the contract, the Tribunal held that

the debited sales tax of Rs.1,18,845.80 had to be refunded to the

claimant.

8(iv) In addition, considering the amounts withheld by the

respondent towards godown rent and sales tax, the Tribunal

observed that interest was payable from 12.10.2001 at 18% per

annum for 18 months, which amounted to Rs.2,86,682/-.

Accordingly, a sum of Rs. 23,11,701/- was awarded to the claimant,

with further direction that if this amount was not paid by 31.08.2003,

it would carry further interest at 18% per annum compounded at

quarterly intervals from 01.06.2003 until realization.

9. Discontented by the Award, the respondent preferred a

petition under Section 34 of the Arbitration and Conciliation Act, 8 PSK,J & NTR,J CMAs_412_2006&1586_2008

1996 (for short, 'the Act') before the XIV Additional Chief Judge, City

Civil Court, Hyderabad. In the impugned order, the Court considered

whether the respondent/STC had committed any breach of contract,

was liable to pay damages, was liable to refund the rent paid by the

claimant, and was liable to refund the sales tax recovered from the

claimant. While considering these issues, the Court observed that

the Arbitrator was not justified in rejecting the contentions raised by

the respondent and overlooking the sentence in the acceptance

letter, wherein it has been specified that the quantities were

approximate and deliveries would be made on an actual accounting

basis, and the fact that the claimant requested cancellation of

delivery order No. 7 without any initial contention as to shortage of

materials or even supply of the delivery order. Further, in the

subsequent correspondence, neither the shortage nor the claim for

damage was put forward, all these aspects evidencing that the

claimant himself had cancelled the agreement. Further, relying on

the authority of M/s. Rajindra Kumar v. Smt. Vijaya Rani (AIR 1981

SC 2010), the Court observed that the claim for damage could not

be entertained. Additionally observed that, the claimant had

inspected the stock, participated in the tender, pointed out a shortfall

in quantity, availed payment in installments, and the claim for 9 PSK,J & NTR,J CMAs_412_2006&1586_2008

damages was made at a later stage. That apart, the Arbitrator erred

in awarding Rs. 1,000/- per MT against the consistent judgments of

the Hon'ble Supreme Court, which suggest awarding 10 to 15% of

the value of the goods. Furthermore, noted that the Arbitrator had

failed to see the documents. Regarding the payment of rent, the

Court below held that the claimant voluntarily paid the rent for

November and December 2000, evidencing acceptance of liability.

However, as there was a dispute regarding the quality of the

supplied rice, the claimant was not liable to pay rent from January

2001. Hence, the order for returning Rs. 8,10,000/- was accepted,

and the reasons given by the Arbitrator for the refund of Rs.

1,18,845.85 ps. towards sales tax were upheld. That apart, the

Court observed that awarding future interest with quarterly rests was

unjustified and converted the direction to pay compound interest

with quarterly rests to simple interest.

10. Dissatisfied by this order, the claimant preferred

C.MA.No.1586 of 2008, and the respondent preferred C.M.A.No.412

of 2006.

11. Learned counsel for the claimant contended that the Court

below erred in denying the damages and compound interest where

the respondent failed to pay the amounts by the given date. It was 10 PSK,J & NTR,J CMAs_412_2006&1586_2008

pleaded that the Court below erred in considering the proceedings

under Section 34 of the Act as an appeal to interfere with the

reasoned findings of the Arbitrator based on the materials on record.

Further, the damages were properly ascertained by the Arbitrator

based on the market price, and in the absence of contrary materials,

recasting the damages granted in the award was improper.

Furthermore, contended that in regard to awarding damages the

authority relied upon by the Court below was in a different context,

whereas the damages were considered in the Award in tune with

Section 73 of the Contract Act. The claimant also argued that the

sentence in the correspondence referred to by the Court below had

not been properly appreciated and that the acceptance was for the

price, not the quantity. Therefore, each delivery order constituted a

contract and the respondent was obliged to deliver the quantity

mentioned therein. The Court below had erroneously taken

irrelevant correspondence to reverse the findings of the Arbitrator.

Thus, the claimant prayed for setting aside the impugned order and

restoring the award.

12. On this aspect, the claimant cited the following authorities: (a)

Patel Engineering Ltd. v. North Eastern Electric Power Corporation

Ltd. - (2020) 7 SCC 167, (b) Delhi Airport Metro Express Private 11 PSK,J & NTR,J CMAs_412_2006&1586_2008

Limited v. Delhi Metro Rail Corporation Limited - (2022) 1 SCC 131,

and (c) the judgment dated 26.08.2022 in Commercial Court Appeal

Nos. 33 of 2019 and batch of this Court, and pleaded that for

intervention under Sections 34 and 37 of the Act, there must be a

patent illegality on the face of the Award, and reappreciation of

evidence is not permitted even on the ground of patent illegality.

Further, the Court can either allow the application or remit it back for

fresh consideration but cannot alter or modify the award passed by

the Arbitrator.

13. Per contra, the learned counsel for the respondent contested

that the Court below should have appreciated the observation of the

Arbitrator that each delivery order constitutes a contract and obliges

the respondent to deliver the quantity given in the delivery order. As

such, the finding that the respondent obligation to deliver the quality

and quantity was flawed and contrary to the facts of the matter. The

Court below should have held that as the rents for November and

December 2000 were accepted and voluntarily paid by the claimant,

this also amounted to acceptance of liability until September 2001,

and the delay in taking delivery by raising objections as to the

quality of the stock available meant that the claimant should have

been held liable for the payment of rent during that period. Thus, the 12 PSK,J & NTR,J CMAs_412_2006&1586_2008

order of refund of rent by the Arbitrator and its confirmation by the

Court below were improper and liable to be set aside. Further, the

Court should have observed that the respondent is a public sector

undertaking and, as such, not the first purchaser, and the goods

sold to the respondent in the local market would make the

respondent the first purchaser; therefore, the direction for the refund

of sales tax is unsustainable. Thus, the respondent prayed for

intervention by setting aside the relevant findings in the impugned

order and setting aside the Award.

14. We have carefully considered the submissions of the learned

counsel and gone through the materials on record.

15. The facts as to the tender notification, acceptance of the

claimant's offer, entering into the agreement, issuance of delivery

orders by the respondents, payments made by the claimant, the

quantum of stock made available by the respondent, and the

variance in the quantity shown in the delivery order and the actual

stock made available for lifting are not in dispute. Likewise, the

claimant making payments to the extent of the stock made available

and forwarding the samples for ICRISAT and IGSMRI to assess the

quality, and the correspondence between the respondent and the

claimant based on the report are also in agreement.

13 PSK,J & NTR,J CMAs_412_2006&1586_2008

16. In this position, it is pertinent to note that the question

considered by the Arbitrator and the Court below was whether there

was a breach of contract by the respondent regarding the non-

supply of the stock stated in the delivery order, and the consequent

prayer for a refund of amounts and the payment of interest and

costs.

17(a) As noted earlier, the Arbitrator held that the respondent No. 1

was obliged to provide the quantity as per the delivery order and

could not evade this obligation by referring to the 'as is and where is

basis' clause. The request for payments in installments could not be

read as a waiver by the claimant regarding the receipt of the goods.

The deficit in the delivery order amounted to a breach of contract,

and therefore, the claimant was entitled to damages as per the

penalty clause in the contract. Thus, the Arbitrator awarded

damages of Rs.9,62,864/-.

17(b) However, the Court below, by interpreting the condition that

the right to vary the quantity offered for sale in the tender and the

offer for sale was limited to the actual quantity available at the

godowns, held that the Arbitrator erred in holding the respondent

obligation to deliver the quantity mentioned in the delivery order.

The Court further observed that the correspondence evidenced the 14 PSK,J & NTR,J CMAs_412_2006&1586_2008

claimant's knowledge about the lesser stock than offered in the

delivery order, and the claimant had the advantage of payment in

installments and even asked for the cancellation of Delivery Order

No. 7. These aspects demonstrated a repudiation of the agreement

by the claimant himself. Further, as the claimant had not pleaded for

damages anywhere in the correspondence, the Court reversed the

findings of the Arbitrator.

18(a) Regarding the rent for the godown, the Arbitrator, having

considered the deposit of the claimed rent for the months of

November and December, the respondent's statement in rejoinder,

and the allowance of five days granted for delivery, allowed the

refund of Rs.1,43,310.80 ps.

18(b) The Court opined that the claimant had accepted liability by

making the deposit and concluded that the amount ought not to

have been refunded, thus accepting the portion of the Award

concerning the amounts of rent.

19(a) The other factor in dispute is the awarded interest. The

Tribunal had awarded 18% interest on the amount withheld for

18 months, i.e., up to May 2003. If the respondent failed to clear the 15 PSK,J & NTR,J CMAs_412_2006&1586_2008

dues by 31.08.2003, the Tribunal directed compounding of the

interest at quarterly intervals from 01.06.2003 until payment.

19(b) The Court below interfered with the imposition of compound

interest on the amounts if unpaid by 31.08.2003.

20. Regarding the refunding of sales tax, the Court below

accepted the reasoning and finding of the Arbitrator.

21. A careful reading of the intervention of the Court below with

the Award reveals that it was based on a consideration of the

materials, leading to certain conclusions by assigning its own

reasoning.

22. In this context, the scope of intervention by the Court under

Section 34 of the Act needs alteration.

23. For better appreciation, Section 34 of the Act is extracted

hereunder:

"Section 34 in The Arbitration And Conciliation Act, 1996

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 sub-section (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:] [Substituted 'furnishes proof that' by Act No. 33 of 2019, dated 9.8.2019.] 16 PSK,J & NTR,J CMAs_412_2006&1586_2008

(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 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. [Substituted by Act No. 3 of 2016 dated 31.12.2015.] - 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.] (2A)[ An arbitral award arising out of arbitration's other than international commercial arbitration's, 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 17 PSK,J & NTR,J CMAs_412_2006&1586_2008

erroneous application of the law or by reappreciation of evidence.] [Inserted by Act No. 3 of 2016 dated 31.12.2015.] (3)An application for setting aside may not be made after three months have elapsed 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.

(5)[ An application under this section shall be filed by a party only after issuing a prior notice to the other party and such application shall be accompanied by an affidavit by the applicant endorsing compliance with the said requirement. (6)An application under this section shall be disposed of expeditiously, and in any event, within a period of one year from the date on which the notice referred to in sub-section (5) is served upon the other party.] [Inserted by Act No. 3 of 2016 dated 31.12.2015.]"

24. Section 34 of the Act provides for an application by a party to

the proceedings for setting aside an arbitral award on the grounds

that the party was under some incapacity, or the arbitration

agreement is not valid under the law, or the party making the

application was not given proper notice of the appointment of an

arbitrator, or the arbitral award deals with a dispute not

contemplated within the terms of the submission to arbitration or

beyond its scope.

18 PSK,J & NTR,J CMAs_412_2006&1586_2008

25. Nonetheless, the proviso clarifies that if the decisions on the

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.

Alternatively, the award can be set aside if the composition of the

Arbitral Tribunal or the arbitral procedure was not in accordance with

the agreement of the parties, or if the Court finds that the subject

matter was not capable of settlement under the law, or if the arbitral

award is in conflict with the public policy of India. It has been

clarified under sub-section 2(a) that an arbitral award other than one

arising from international commercial arbitration can be set aside if

the Court finds that the award is vitiated by patent illegality

appearing on the face of the award. However, it is also clear that the

award shall not be set aside merely on the ground of an erroneous

application of the law or by reappreciating the evidence.

26. Thus, the provision explicates that intervention by the Court

for setting aside the award occurs in three facets:

(a) firstly, by the party establishing incapacity or invalid

agreement under law or not giving proper notice on

appointment of Arbitrator or the arbitral proceedings or the

arbitral award transgresses the dispute or not falling within the 19 PSK,J & NTR,J CMAs_412_2006&1586_2008

terms of the submission or beyond the scope of the

submission to arbitration;

(b) secondly, if the Court finds that the dispute is not capable of

settlement by arbitration under the law or the award is conflict

with the public policy of India;

(c) thirdly, affected by fraud or corruption or was in violation of

Section 75 or Section 81 or the fundamental policy of India;

and if the award is in conflict with the most notions of morality

or justice.

27. It has been specified that testing for contravention of

fundamental policy shall not entail a review on the merits of the

dispute, and it has been cautioned that the award shall not be set

aside merely on the ground of an erroneous application of law or by

reappreciation of evidence. Therefore, within the afore-noted limited

scope, the Court can interfere with the award under Section 34 of

the Act.

28. Significantly, before the Court below, the respondent did not

plead any incapacity, invalidity of the arbitration agreement, or lack

of service of notice or appointment of arbitrator, or that the award

dealt with a dispute not contemplated through arbitration. That 20 PSK,J & NTR,J CMAs_412_2006&1586_2008

apart, in the impugned order, the Court has not held that the dispute

was not capable of settlement by arbitration under law or that the

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

29. In this position, the aspect for consideration by the Court

below would be whether the Award is vitiated by patent illegality

appearing on the face of the record.

30. Regarding the consideration of the challenge of patent

illegality in a domestic award, the Hon'ble Supreme Court in Delhi

Airport Metro Express Private Limited (supra) held as follows in para

Nos. 29 to 31:

"29. A perusal of the aforesaid claims shows that calculation for interest for the delayed payment of Termination Payment has been done in accordance with Article 29.8 of the Concession Agreement i.e. SBI Prime Lending Rate + 2% and not generic Prime Lending Rate + 2% as alleged and the rates of SBI PLR have been taken for the period 07.08.2013 to 10.09.2021. The plea of judgment debtor that interest has to be calculated keeping in mind the various notifications issued by RBI changing the basis from PLR to BLR and then to MCLR cannot be permitted to be raised in execution proceedings. Moreover, the Hon‟ble Supreme Court in its judgment dated 09.09.2021 has categorically held that the interest component is not required to be interfered with.

30. Further, the plea whether the decree holder has a right to claim interest over interest till the date of the payment in terms of arbitral award in question or not, the impugned arbitral award holds that the decree holder shall be entitled to the interest from the date requisite stamp duty is paid by it. In the present case, the requisite stamp duty is said to have been made good by the decree holder on 12.05.2017. Meaning thereby, the 21 PSK,J & NTR,J CMAs_412_2006&1586_2008

interest on the awarded amount shall commence from 12.05.2017 till the date of realization. There is no observation in the award that interest, if not paid, shall be added in the principal amount for future interest. Therefore, the claim of decree holder that the outstanding interest has to be added in the principal amount cannot be accepted.

During pendency of these proceedings, the judgment debtor had also made payment of Rs.678 crores and Rs.1,000 crores i.e. Rs.1678.42 crores. Even on the day orders in the present petition were reserved, learned senior counsel for judgment debtor had undertaken that the amount of Rs.600crores shall be deposited in the ESCROW account. The judgment debtor has raised the contention that the payments made by the judgment debtor should have been adjusted from the due amount on the date of payment can not be accepted. The Constitution Bench of Hon‟ble Supreme Court in Gurpreet Singh Vs. Union of India, (2006) 8 SCC 45 has held that the payments made by the judgment debtor to decree holder has to be appropriated first towards the interest and costs and then towards the principal amount. Also, the Hon‟ble Supreme Court in Bharat Heavy Electricals Ltd. Vs. R.S. Avtar Singh (2013) 1 SCC 243 has held that if the payment made by the judgment- debtor falls short of the decreetal amount, the decree-holder will be entitled to apply the general rule of appropriation by appropriating the amount deposited towards the interest, then towards costs and finally towards the principal amount due under the decree and observed as under:-

"31. From what has been stated in the said decision, the following principles emerge:

31.1. The general rule of appropriation towards a decretal amount was that such an amount was to be adjusted strictly in accordance with the directions contained in the decree and in the absence of such directions adjustments be made firstly towards payment of interest and costs and thereafter towards payment of the principal amount subject, of course, to any agreement between the parties.

31.2. The legislative intent in enacting sub-rules (4) and (5) is a clear pointer that interest should cease to run on the deposit made by the judgment-debtor and notice given or on the amount being tendered outside the court in the manner provided in Order 21 Rule 1(1)(b).

22 PSK,J & NTR,J CMAs_412_2006&1586_2008

31.3. If the payment made by the judgment-debtor falls short of the decreed amount, the decree-holder will be entitled to apply the general rule of appropriation by appropriating the amount deposited towards the interest, then towards costs and finally towards the principal amount due under the decree.

31.4. Thereafter, no further interest would run on the sum appropriated towards the principal. In other words if a part of the principal amount has been paid along with interest due thereon as on the date of issuance of notice of deposit interest on that part of the principal sum will cease to run thereafter.

31.5. In cases where there is a shortfall in deposit of the principal amount, the decree-holder would be entitled to adjust interest and costs first and the balance towards the principal and beyond that the decree-holder cannot seek to reopen the entire transaction and proceed to recalculate the interest on the whole of the principal amount and seek for reappropriation."

31. In light of the above principles, if the facts and the impugned

order are carefully considered as to whether there was a situation

for exercising the jurisdiction under Section 34 of the Act, we are of

the considered view that the Court below has reappreciated the

evidence and interfered with the award without there being a

conclusion as to patent illegality apparent on the face of the record.

It has to be noted here that the patent illegality must be of such a

nature that it goes to the root of the matter and cannot be a mere

error of fact or law while reaching the conclusion by the Arbitrator.

32. In this factual and legal position and in the absence of any

contention that the Award was passed upon an erroneous legal

position in deciding the contractual dispute or in the absence of any 23 PSK,J & NTR,J CMAs_412_2006&1586_2008

factor on record evidencing that the Arbitrator had proceeded

illegally, it shall be held that the Court below has transgressed the

jurisdiction vested under Section 34 of the Act and determined the

issues as if in appeal or revision. Therefore, the impugned order is

unsustainable and liable to be set aside. In effect, the Arbitral Award

dated 12.06.2003 of the Arbitrator shall be restored. Ordered

accordingly.

33. In the result, C.M.A.No.412 of 2006 is dismissed and

C.M.A.No.1586 of 2008 is allowed. No order as to costs.

As a sequel, pending miscellaneous petitions, if any, stand

closed.

_______________ P. SAM KOSHY, J

_______________ N.TUKARAMJI, J Date:16.04.2025 ccm

 
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