Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Coromandel Fertilizers vs East Godavari Coast Shipping Agency, ...
2025 Latest Caselaw 3669 Tel

Citation : 2025 Latest Caselaw 3669 Tel
Judgement Date : 21 May, 2025

Telangana High Court

M/S. Coromandel Fertilizers vs East Godavari Coast Shipping Agency, ... on 21 May, 2025

Author: P.Sam Koshy
Bench: P.Sam Koshy, N.Tukaramji
                               Page 1 of 10




         THE HONOURABLE SRI JUSTICE P.SAM KOSHY

                                 AND
         THE HONOURABLE SRI JUSTICE N.TUKARAMJI

           Civil Miscellaneous Appeal No.640 of 2005;
           Civil Miscellaneous Appeal No.524 of 2006
                               and
            Civil Revision Petition No.3630 of 2005;


COMMON JUDGMENT:

(per the Hon'ble Sri Justice P.SAM KOSHY)

Since the issue involved in the instant appeals is one and the same

and the appellant and respondents therein are also same, we proceed to

decide the instant appeals by way of this common judgment.

2. Civil Miscellaneous Appeal No.640 of 2005 is filed by the appellant

herein, viz., M/s. Coromandal Fertilisers Limited, (formerly known as

M/s.Godavari Fertilizers & Chemicals Limited) under Section 39 of the

Arbitration and Conciliation Act, 1940 assailing the common Judgment

and Decree dated 28.01.2005 in O.P.No.4 of 2001 passed by the III

Senior Civil Judge, City Civil Court, Secunderabad, rejecting the said

O.P., and confirming the impugned Award that had been passed by the

learned Arbitrator against the said appellant; and Civil Miscellaneous

Appeal No.524 of 2006 is filed by the appellant, viz., M/s.East Godavari

Coast Shipping Agency, under Section 39 of the Arbitration and

Conciliation Act, 1940 assailing the common Judgment and Decree dated

28.01.2005 in O.P.No.7 of 2001 passed by the III Senior Civil Judge, City

Civil Court, Secunderabad, in whose favour the Award had been passed

by the learned Arbitrator, and challenging that portion of the order

insofar as it relates to limiting the interest to 6% and rejecting to grant

18% interest (for short, the 'impugned common order').

3. The appellant in C.M.A.No.640 of 2005, i.e., M/s. Coromandal

Fertilisers Limited, had also filed Civil Revision Petition No.3630 of 2005

challenging the Award dated 12.03.2001 passed by the 2nd respondent /

sole arbitrator on merits, and which is also being taken up along with the

appeals to be decided by this Court.

4. Heard Mr.Shiv Rohan Singh, learned counsel representing Mr.

S. Ravi, learned Senior Counsel, appearing for the appellant in

C.M.A.No.640 of 2005; for the respondent No.1 in C.M.A.No.524 of 2006;

and for the revision petitioner in C.R.P.No.3630 of 2005. Mr.R.N.

Hemendranath Reddy, learned Senior Counsel appearing on behalf of

Ms.M.Siva Jyothi, learned counsel for the appellant in C.M.A.No.524 of

2006; learned counsel for respondent No.1 in C.M.A.No.640 of 2005;;

and for the respondent in C.R.P.No.3630 of 2005.

5. The challenge in the instant appeals is to the order passed by Trial

Court in O.P.No.4 of 2001 and O.P.No.7 of 2001, filed by the appellant

under Section 17 of the Arbitration Act, 1940, both of which stood

decided by the Trial Court vide the common order dated 28.01.2005.

O.P.No.4 of 2001 was filed by the appellant herein seeking for setting

aside the Award dated 12.03.2001 passed by the 2nd respondent / sole

arbitrator wherein the rate of interest awarded by the learned Arbitrator

stood modified from 18% to 6%. O.P.No.7 of 2001 was one which was

preferred by the respondent No.1-Shipping Company, praying the Trial

Court to confirm the Award dated 12.03.2001 passed by the learned

Arbitrator and to be made Rule of the Court, and also for a direction to

the appellant to pay the amount along with interest as awarded by the

learned Arbitrator.

6. Vide the common impugned order, the Trial Court rejected the

petition, viz., O.P.No.4 of 2001 which was filed under Section 17 of the

Arbitration Act, 1940, and simultaneously O.P.No.7 of 2001 was allowed

making the Award dated 12.03.2001 passed by the learned Arbitrator

Rule of the Court.

7. Aggrieved, the instant appeals were filed by the appellant herein.

8. The appellant in C.M.A.No.640 of 2005, i.e., M/s. Coromandal

Fertilizers Limited, has assailed the impugned common order, amongst

others, on the following grounds, viz., :

(a) that the learned Arbitrator failed to appreciate the scope

of enquiry and the manner in which the Trial Court had

proceeded to decide the case;

(b) that the learned Arbitrator had mis-conducted himself

in rejecting the preliminary objection on the ground that

it was not raised in the Written Statement.

9. Learned counsel for the appellant primarily contended that the

learned Arbitrator had not properly considered the Document Ex.B.2,

dated 22.06.1993, insofar as the same being a full and final settlement

and the claim raised by the claimant could not had been processed by

the learned Arbitrator beyond the said Ex.B.2 which was in the nature of

a full and final settlement. He further contended that the learned

Arbitrator has misconducted himself in allowing the claim of

Rs.10,06,006.17 ps. pertaining to shortage of cargo unload from M.V.

Aditya Prakash as the learned Arbitrator had in fact not properly

considered the fact that there was an actual receipt of Rs.6,83,279/-

from the Insurance Company. He further submitted that the challenge

to the Award was for an amount of Rs.4,32,526.44 ps. awarded by the

learned Arbitrator towards the cost of damage caused to HDPE sacks.

10. According to the learned counsel for the appellant, the burden was

upon the respondent No.1-Shipping Agency to establish that they had

paid Insurance Premium in respect of the HDPE sacks and the said

amount was not recovered from the account of the claimants. He further

contended that the learned Arbitrator has failed to consider the

documents produced before it, particularly Exs.B.2, B.5, B.6, B.9, B.10,

and B.11.

11. Per contra, learned Senior Counsel for the respondent No.1-

Shipping Agency, opposing the appeal preferred by the appellant,

contended that the Award passed by the learned Arbitrator in fact was a

well reasoned and duly considered Award, and that there was hardly any

scope of interference left. According to him, while passing the Award, the

learned Arbitrator has taken into consideration the terms and conditions

agreed upon between the parties and also the contentions put forth by

both parties, and all them have been dealt with by the learned Arbitrator

in the course of passing of the impugned Award, and which leaves no

room for interference by this Court under Section 39 of the Arbitration

and Conciliation Act, 1940. He further contended that since it is a well

reasoned and well considered Award, the case of the appellant also would

not fall within the permissible limits under which an Award, much less

even an order of the Court confirming the said order under Section 17 of

the Arbitration and Conciliation Act, 1940, can be interfered with; and

therefore, prayed for dismissal of the appeals.

12. In addition, learned counsel for respondent No.1 contended that in

the appeal that was filed by him, viz., C.M.A.No.524 of 2006, challenging

the order of the Trial Court insofar as modifying the rate of interest

awarded by the learned Arbitrator from 18% to 6%, since the parties had

agreed upon the same and the transaction being commercial in nature,

the Trial Court ought to have maintained the rate of interest of 18% as

awarded by the learned Arbitrator. He therefore contended that the said

modification by the Trial Court so far as rate of interest is grossly

erroneous and contrary to the legal position as it stood then. He

therefore prayed for modifying the impugned order to the extent of

restoring the rate of interest as awarded by the learned Arbitrator.

13. Having considered the contentions put forth on either side and

particularly taking into consideration the reasons assigned by the Trial

Court in the impugned common order, while deciding the above two

O.P.s under Section 17 of the Arbitration and Conciliation Act, 1940 filed

by either side, the Trial Court had in fact threadbare taken note of all the

contentions that have been advanced by both the parties. Therefore, we

are of the considered opinion that the grounds raised in the instant two

appeals also are the very same grounds which were agitated before the

Trial Court. Given the fact that the very same grounds which are raised

in the instant two appeals have been duly considered by the Trial Court

while deciding the appeals under Section 17 of the Arbitration and

Conciliation Act, 1940, the Trial Court further took note of the fact that

under Section 39 of the Arbitration and Conciliation Act, 1940, in the

course of hearing an appeal the only scope for interference is on the

ground of a misconduct being committed by the learned Arbitrator in the

course of passing of the Award or in the event of an error apparent on

the face of record. The learned Trial Court found that in fact there was a

contract executed on 02.05.1991 by the parties with an arbitration

clause in it, and the nature of contract was in respect of work of

unloading and clearing the cargo from the ships at Kakinada Port. In the

course of execution of the said contract, there was certain dispute which

arose between the parties, and therefore, the respondent No.1-Shipping

Agency had withheld certain amounts payable to the appellant, which led

to filing of the O.S.No.368 of 1993, wherein a sole Arbitrator was

appointed to adjudicate the dispute. The learned Arbitrator, after giving

extensive hearing to both sides, had finally vide Awarded dated

12.03.2001 directed the respondent No.1-Shipping Agency to pay an

amount of Rs.46,00,161.69 ps. to the appellant with simple interest @

18% p.a. from the date of Award till realization. The Trial Court, after

thoroughly going through the entire pleadings and evidence, found that

the entire arbitration proceeding was proceeded in a fair and reasonable

manner and that the learned Arbitrator has not committed any

misconduct by exercising powers that he has exercised as an 'Arbitrator'

and there was hardly any material to show that the learned Arbitrator

acted beyond the scope. The Trial Court also did not found any material

to show that the act on the part of the learned Arbitrator in the course of

passing the Award amounted to any misconduct. What is also pertinent

to take note of the fact is that in the course of scrutinizing the materials,

the Trial Court did find that the rate of interest awarded by the learned

Arbitrator was in fact on the higher side, and taking into consideration a

couple of judicial precedents the Trial Court had modified the Award to

the extent of making it applicable from the date of Award, i.e., from

12.03.2001 till the payment is made, by reducing the rate of interest

from 18% to 6%.

14. From a perusal of the instant appeals filed by both parties, we find

that the instant appeals are filed under the same facts and grounds

which were agitated by both sides before the Trial Court with the same

ground and with the same material, without there being prima facie

material to show that these grounds were not considered by the learned

Arbitrator or that the grounds have been considered with perversity so as

to bring the Award under the purview of a misconduct committed by the

learned Arbitrator in passing the Award. In the absence of any such

material, the scope of interference for this Bench at this stage gets

further reduced to the minimal.

15. Upon due consideration of the facts and circumstances of the case,

we do not find any strong case made out by the learned counsel for the

appellants in both the two appeals calling for interference to the

impugned common order. The appeals, being devoid of merit, deserve to

be and are accordingly dismissed. Since the two appeals stand decided

finally, there is hardly any scope left to adjudicate the Civil Revision

Petition No.3630 of 2005 and no orders therefore need be passed in the

said Civil Revision Petition No.3630 of 2005. Therefore, the Civil

Revision Petition No.3630 of 2005 stands closed. No costs.

16. As a sequel, miscellaneous petitions pending if any, shall stand

closed.

__________________ P.SAM KOSHY, J

_________________ N. TUKARAMJI, J

Date :: 21.05.2025 Ndr

 
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