ORDER
1. This revisional application, at the instance of the petitioners, National Hydroelectric Power Corporation Ltd. and other principal officers namely, the Chief Project Manager, Senior Manager and the Manager of the said Corporation, is directed against the judgment and order passed by the learned Assistant District Judge, Jalpaiguri in O.C. Suit No. 27 of 1988 on 6th of August, 1990. The facts leading to the revisional application may briefly be stated below:–
2. The petitioner, National Hydroelectric Power Corporation Ltd. (Shortly to be called “Corporation” hereafter) entered into a contract with the opposite party No. 1 at Malda, West Bengal for carrying out certain electrification jobs. Some of the works are to be executed at Malda and some at Salakati District Kokrajhor, Assam. The contract between the parties was reduced to a written agreement. From the allegations and counter-allegations as can be discerned from records, the controversy appears as follows:–
The contractor, the opposite party No. 1, could not complete the work of the construction within scheduled time, extension of time was prayed for by him for the execution of the works of the contract. The time was extended from time to time only on condition that there would be no demand for escalation of prices or any increment in Labour Wages. Some defects were detected by the Corporation in the work and they demanded rectification of the same. The opposite party completed the work on 27-11-86 but left out the rectification work. He did not take up the work of rectification in spite of repeated reminders and instead demanded release of security money and payment of bill. At last, he filed a suit in the Court of the Assistant District Judge Jalpaiguri on 6th of April, 1988 for filing arbitration agreement in Court in terms of S. 20(1) of the Arbitration Act, 1940. The suit was registered as O.C. (Arbitration) Suit No. 27 of 1988. The reliefs claimed in the suit,
inter alia, are that the Corporation should be directed to show cause as to why the agreement for arbitration should not be filed in the Court find that the Court should on examination of the arbitration agreement pass appropriate orders in the suit. The Corporation entered appearance in the suit and raised a preliminary objection to the effect that the Court had no jurisdiction to entertain the suit. The Court on such objection formulated issue No. 2 relating to jurisdiction.
3. The learned Assistant District Judge on hearing the submission and arguments of the contesting parties has come to the finding that this Court has jurisdiction to try the suit and accordingly decided the issue No. 2 in favour of the plaintiff-opposite party No. 1.
4. Mr. Saktinath Mukherjee, the learned Advocate for the revisionist has contended that 3 of the work sites were at Salakati, Assam and one at Malda and the endeavour of the opposite party to file this suit in the Court of Assistant District Judge, Jalpaiguri under S. 20(1) of the Arbitration Act should be taken as an attempt to bring the suit at a Court which had no jurisdiction to entertain it. It has further been urged by him that the learned Assistant District Judge not only committed an error in the exercise of his jurisdiction but also misguided himself on the question of fact as well as on law.
5. Mrs. Sumita Mukherjee representing the opposite party in this revision, on the other hand, has supported the order of the learned Assistant District Judge and contended that there is nothing wrong either in the exercise of jurisdiction or in the pronouncement of the question of fact and on law by the learned Assistant District Judge who has passed the impugned order. For arriving at a decision on the contentions raised by the parties, it is necessary to refer to S. 20(1) of the Arbitration Act.
S. 20(1) “Where any persons have entered into an Arbitration agreement before the institution of any suit with respect to the subject-matter of the agreement or any part of it, and where a difference has arisen to which the agreement apply they or any of them,
instead of proceeding under Chapter-II, may apply to a Court having jurisdiction in the matter to which the agreement relates, that the agreement be filed in Court.”
6. It is seen that any of the parties to the arbitration agreement may apply to a Court having jurisdiction in the matter to which the agreement relates, that the agreement be filed in Court. According to S. 2, Cl. (c) of the Arbitration Act. “Court” means a Civil Court having jurisdiction to decide the questions forming the subject-matter of the reference if the same had been the subject-matter of a suit, but does not, except from the purpose of the arbitration proceedings under S. 21, include Small Cause Court. Therefore, any Civil Court which would have jurisdiction to decide the question arising from the subject-matter of the reference would be proper Court which can entertain an application under S. 20 of the Arbitration Act. If the Court has jurisdiction to determine the subject-matter of the dispute between the parties, it can very well entertain an application under S. 20 of the Arbitration Act. Mrs. Mukherjee, the learned Advocate for the opposite party has referred to a Division Bench decision of Patna High Court, (Chandra Dhan Singh v. State of Bihar). It has been laid down that the section does not mean that a Court has jurisdiction to receive an award only if the whole cause of action arose within its jurisdiction. According to S. 2(c) of the Act any Court which would have jurisdiction to decide the question arising from the subject-matter of the reference would be and proper Court in which the award may be filed and to give the Court jurisdiction it is not necessary that the whole cause of action should arise there. The Court has jurisdiction to determine the subject-matter of the disputes between the parties also when the parties reside within its jurisdiction or a part of the cause of action arises there. She has also referred to a decision — State of Maharashtra v. Ranjit Construction, , which lays down that in the absence of any specific stipulation in the agreement the Court within the jurisdiction of which part of the cause of action arises, has jurisdiction to entertain the petition. It adds that cause of action comprises of a bundle of
facts and all these facts may not necessarily
occur within the jurisdiction of the same Court. Part of the cause of action may arise within the jurisdiction of one Court and part within the jurisdiction of another Court (Para 2).
7. She has taken us to various documents which have been made annexures. It would, appear from Annexures A series that the agreement between the parties signed at Bidyutnagar P.O. Bhaktinagar, District Jalpaiguri. series of correspondence relating to the contract would indicate that the office of the National Hydroelectric Power Corporation Ltd. is situated at Bidyutnagar, District Jalpaiguri, Annexure-B series. The relevant Annexure-A also indicates that the Corporation can be represented by the Manager (Central) in H.P.C. Ltd., Bidyutnagar, P.O. Bhaktinagar, District Jalpaiguri. It is not disputed that the contracts of arrangements were executed at Bidyutnagar between the contracting parties. The xerox copy of the plaint was placed before us. It has been stated in paragraph 20 of the plaint that the cause of action arose firstly on 18-1-88 and finally on 26-3-89 within the jurisdiction of the Court on the failure of the defendants to refer the matter for arbitration with reference to the last letter as per annexure. The Corporation, the petitioner in this revision could not place anything on record to indicate that there was specific stipulation as to the jurisdiction or place of suing in case of difference and disputes arise between the parties over the subject-matter of the contract. That being the case, as laid down in the decision of the Bombay High Court, a suit may be brought according to S. 20 subject to limitation of Ss. 15 to 19 of the Civil Procedure Code within the jurisdiction of the Court. It may be brought in the Court in whose jurisdiction the defendants voluntarily resides or carries on business or personally works for gain or if the defendants are more than one then with the leave of the Court a suit may be instituted within the jurisdiction of such Court. Lastly a suit may be brought where the cause of action wholly or in part, arises. The explanation to S. 20 of the Code lays down that a Corporation shall be deemed to carry on business at its
sole or principal office in India, or in respect of any cause of action arising at any, place where it has also subordinate office, at such place. 8. Next she has relied on a Division Bench decision M/s. Salem Chemical Industries v. M/s. Bird and Co. (P) Ltd., in support of her contention that in the contract there was no stipulation of conferring an exclusive jurisdiction to a particular Court and debarring the jurisdiction of other Courts to entertain the suit of the nature, i.e. a suit under S. 20(1) of the Arbitration Act. The contract in respect of the work site may be at different places, 3 being at Assam and one at Malda. But it is clear that the contract was entered into between the parties at Bidyutnagar, District Jalpaiguri. So, there is no bar to the Civil Court of Jalpaiguri to entertain the suit under S. 20(1) of the Arbitration Act, inasmuch as a Civil Court can have jurisdiction in any matter to which the agreement relates to in respect of subject-matter of the agreements which were executed within the jurisdiction of that Court. Again reference may be made to S. 2(c) of the Arbitration Act which defines the Court as a Civil Court having jurisdiction to decide the question forming the subject-matter of a reference if the same had been the subject-matter of the suit. So, the jurisdiction of the Civil Court to entertain suits is governed by Ss. 15 to 20 of Civil Procedure Code has been laid down in this decision that where there are two or more competent Courts which can entertain a suit on a contract consequent upon a part of the cause of action having arisen within the jurisdiction of each of those Courts, the parties to the concerned transaction can contract to vest jurisdiction in one of such Courts to try disputes which might arise between themselves and that such an agreement is not hit by S. 28 of the Contract Act as being opposed to public policy. It adds that it is equally well established that such an agreement to exclude the jurisdiction of one Court and to confer an exclusive jurisdiction on another Court in whose jurisdiction also part of the cause of action arose should be clear, unambiguous and explicit.
9. As already stated, the agreements the Annexure-A series clearly indicate that the opening recital of those agreements say that the N.H.P.C. Ltd. has its registered office at New Delhi and that such Corporation shall include the successors and assigns represented by Manager (Central), N.H.P.C. Ltd. “Bidyutnagar” P.O. Bhaktinagar, Dist. Jalpaiguri. Therefore, the Corporation comes within the direct explanation to S. 20 of the Code and it shall be deemed to carry on business at its sole or principal officer or at any place where it has also a subordinate office and if cause of action arises in relation to transaction entered into at the subordinate office, the suit or proceeding can be initiated within the jurisdiction of the Court where the subordinate office is situated. Mr. Mukherji has urged that Corporation should not be taken to ‘reside’ within the meaning of Ct. (a) of S. 20 for the purpose of invoking the jurisdiction of Jalpaiguri Court. In our view, this argument is not acceptable to us, for Cl. (a) of S. 20 clearly speaks for alternative for invoking the jurisdiction of a particular Court. It says that a suit can be instituted in a Court within the legal limits of whose jurisdiction, the defendant actually or voluntarily “carries on business” or personally works for gain. The words “carries on business” therefore applies to the Corporation working through its subordinate office at Bidyutnagar, District Jalpaiguri. The agreements were executed by both the parties, i.e. the Manager and the plaintiffs-opposite parties.
10. Thus, on consideration of the facts as disclosed by the materials placed before us and the law applicable to this case, we are of the opinion that the learned Assistant District Judge has not committed any jurisdictional error in deciding issue No. 2 and by holding that his Court has jurisdiction to entertain the suit. We do not find anything wrong, illegal irregular in such order. Accordingly, we reject the revisional application on contest with cost.
11. Cost of hearing is assessed at 30 G.Ms.
S.K. Mookherjee, J.
12. I had the
advantage of reading the judgment of my
learned brother, A.M. Sinha, J. I agree with his conclusions as I am of the view that the materials on record unequivocally establish the jurisdiction of the Court if not otherwise at least on the basis of that a part of the cause of action within the meaning of S. 20(c) of the Code of Civil Procedure read with Ss. 2(c) and 20 of the Arbitration Act series thus vesting the concerned Court with the requried jurisdiction.
13. After the judgment is delivered, a prayer for stay of operation of this order is made on behalf of the petitioner and the same is refused.
14. Let this order be communicated to the Court below forthwith.
15. If an urgent certified copy is applied for, the same be delivered within 10 days from the date of deposit of the requisite stamps and folios.
16. Application dismissed.