High Court Kerala High Court

T.J.Augusthy vs The Chairman on 20 May, 2010

Kerala High Court
T.J.Augusthy vs The Chairman on 20 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AR.No. 35 of 2009()


1. T.J.AUGUSTHY, S/O.JOSEPH,
                      ...  Petitioner

                        Vs



1. THE CHAIRMAN, COCHIN PORT TRUST,
                       ...       Respondent

2. CHIEF ENGINEER,

                For Petitioner  :SRI.SAJI MATHEW

                For Respondent  :SRI.B.S.KRISHNAN (SR.)

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :20/05/2010

 O R D E R
                         K.T.SANKARAN, J.
            ------------------------------------------------------
               ARB. REQUEST NO. 35 OF 2009
            ------------------------------------------------------
             Dated this the 20th day of May, 2010

                              O R D E R

When the Arbitration Request came up for admission, the

learned Judge who heard the matter passed the following order on

10.12.2009:

“Learned counsel for parties, having regard to the

issues and the amount involved, would make an

endeavour to have this matter settled even without

request for arbitration.

Post in the 3rd week of January, 2010.”

The matter was not settled.

2. The applicant was appointed as a contractor for the work of

“raising VTMS Project site at Puthuvypeen” as per Annexure A1

agreement dated 21.4.2008, for an amount of Rs.18,84,146/-. The

estimated cost of the work was Rs.24.02 lakhs. The work was not

completed within time. Extension of time was requested for. Time

was extended. The work was completed on 20.8.2008. As per

ARB. REQUEST NO.35 OF 2009

:: 2 ::

Annexure A4 dated 6.10.2008, extension of time for completion of

the work was granted up to 20.8.2008 and the contract period was

extended up to 19.12.2008. However, this was done with a rider of

reserving the right of Cochin Port Trust to claim compensation for the

delayed performance of the contract. It would appear that the Chief

Engineer took a decision as per the order dated 27.6.2008 to deduct

Rs.1,88,415/-, the amount being 10% of the contract amount, from

the amount payable to the contractor, as compensation to the Cochin

Port Trust on account of the delayed execution of the work. (The

order passed by the Chief Engineer is not produced. The applicant

stated in the Arbitration Request that on receiving Annexure A2

dated 23.5.2008, he submitted Annexure A3 reply dated 2.7.2008.

This does not appear to be correct. The reference in Annexure A3 is

T-10/R-C/2007-C dated 27.6.2008. That is not Annexure A2. In

Annexure A3, the prayer is to set aside the order dated 27.6.2008.)

The applicant filed Annexure A6 appeal dated 27.5.2009 against the

decision of the Chief Engineer. The appeal was to be disposed of

within thirty days by the Chairman. The Chairman did not do so.

Therefore, the applicant sent Annexure A7 notice dated 8.7.2009 to

the Chairman requesting to appoint an independent Arbitrator to

adjudicate the dispute listed in Annexure A7 within fifteen days from

ARB. REQUEST NO.35 OF 2009

:: 3 ::

the date of receipt of the notice. It is stated that no reply was sent

by the Chairman to Annexure A7. The applicant, therefore, filed the

Arbitration Request. The prayer in the Arbitration Request is to

appoint an independent Arbitrator for resolution of the disputes and

differences as specified in Annexures A6 and A7.

3. The applicant has produced a copy of clause 25 of the

general conditions of contract for civil works in Cochin Port Trust

(Annexure A9). It is submitted that going by Annexure A9, the

dispute has to be referred to arbitration.

4. A counter affidavit is filed by the second respondent, the

Chief Engineer. In paragraph 5 of the counter affidavit, it is stated as

follows:

“5. It is submitted that applicant did not submit

the final bill and it is not paid. Since this respondent

suffered loss due to the fact that the work was not

completed in time, Annexure 5 was issued levying an

amount of Rs.1,80,415/- as compensation. It is

submitted that against Annexure V the applicant filed an

appeal. Even though the petitioner was requested to

appear before the Chairman for personal hearing, the

ARB. REQUEST NO.35 OF 2009

:: 4 ::

petitioner appeared and informed that he had already

moved Hon’ble High Court and therefore the conditions

stipulated in Cl.25 of the general conditions of the

contract will not be of any help to the applicant. Copy of

the letter dated 12.1.2010 issued to the petitioner

requesting him to appear before the Chairman for

personal hearing. A reading of Cl.25 of the general

conditions of the contract will clearly show that the

above claim of the applicant will not fall within the

conditions contained in Cl.25 of the general conditions

of the contract. It is respectfully submitted that Cl.25(2)

clearly states that the party invoking arbitration shall

gave list of disputes with amounts claimed in respect of

each such dispute along with notice for appointment of

arbitrator and giving reference to the rejection by the

Chairman of the appeal. Annexure 6 is the appeal filed

by the applicant. A reading of Annexure 6 will clearly

show that the applicant has not complied with Cl.25(2)

of the general conditions of contract. Cl.25(2) further

states that “it is also term of this contract that no person

other than a person appointed by the Board as aforesaid

should act as arbitrator and if for any reasons is not

possible, the matter shall not be referred to arbitration at

all.”

5. Annexure A9 provides for referring the dispute for

adjudication through Arbitration by a sole arbitrator appointed by the

ARB. REQUEST NO.35 OF 2009

:: 5 ::

Board. The following clauses in Annexure A9 are also relevant.

They are:

“It is a term of this contract that the party invoking

arbitration shall give a list of disputes with amounts

claimed in respect of each such dispute along with the

notice for appointment of arbitrator and giving reference

to the rejection by the Chairman of the appeal.

It is also a term of this contract that no person

other than a person appointed by the board as aforesaid

should act as arbitrator and if for any reason that is not

possible, the matter shall not be referred to arbitration at

all.

It is also a term of this contract that if the

contractor does not make any demand for appointment

of arbitrator in respect of any claims in writing as

aforesaid within 120 days of receiving the intimation

from the Engineer-in-charge that the final bill is ready for

payment, the claim of the contractor, shall be deemed to

have been waived and absolutely barred and the board

shall be discharged and released of all liabilities under

the contract in respect of these claims.

The Arbitration shall be conducted in accordance

with the provisions of the arbitration and conciliation Act,

ARB. REQUEST NO.35 OF 2009

:: 6 ::

1996 (26 of 1996) or any statutory modifications or re-

enactment thereof and the rules made thereunder and

for the time being in force shall apply to the arbitration

proceeding under this clause.”

6. The learned counsel for the respondents submitted that

Annexure A9 provides for the procedure for appointment of the

arbitrator and the manner of appointing the arbitrator. Only after the

appeal is disposed of by the Chairman, the contractor could invoke

the arbitration clause. An independent arbitrator cannot be

appointed and the arbitrator should be appointed in terms of clause

25. It is also contended that since the Chairman has not taken any

decision in the matter, the Arbitration Request is premature.

7. I am not inclined to accept the contention raised by the

respondents that the Arbitration Request cannot be entertained for

appointing an arbitrator or taking such measures as provided in

Section 11 of the Arbitration and Conciliation Act. In 2005 (1) KLT

763 (National Thermal Power Corporation Ltd. v. Raghul

Constructions (P) Ltd.) a Division Bench of this Court held as

follows:

ARB. REQUEST NO.35 OF 2009

:: 7 ::

“7. S.11(6) deals with cases where there is an

appointment procedure agreed to between the parties.

If a party fails to act as required under that procedure,

party may request the Chief Justice or any person or

institution designated by him to take necessary measure

for securing the appointment. So also, under sub-s.(4)

of S.11, if two appointed arbitrators fail to agree on the

third arbitrator within thirty days from the date of their

appointment, then also the Chief Justice upon the

request of a party or any person designated by him can

make appointment. In sub-s.(5) of S.11, the wording

used is appointment by the Chief Justice. However, by

sub-s.(6) of S.11, the Chief Justice has to take

necessary measure for securing the appointment. If the

party fails to act as required under that procedure and if

any party requests the Chief Justice or any person or

institution designated by him to take the necessary

measure, the Chief Justice or any person or institution

has to take necessary measures for securing

appointment. So also the parties or the two appointed

arbitrators fail to reach an agreement expected of them

under that procedure, a party may request the Chief

Justice to take necessary measures for securing

appointment. The expression “necessary measures”

and the expression “securing appointment” are absent in

a case where there is no agreed procedure. In a case

where there is no agreed procedure the Chief Justice

ARB. REQUEST NO.35 OF 2009

:: 8 ::

can make an appointment. In a case where there is

agreed procedure the Chief Justice or the person or

institution designated by him has to take necessary

measures so as to secure appointment as per the

agreed procedure. In our view, endeavour must be to

give effect to that procedure and not to annihilate it.

Only in cases where that endeavour to secure the

appointment does not succeed, the Chief Justice or the

person designated would go for an independent

arbitrator.

8. Arbitration agreement itself is a contract and

parties enter into solemn agreement agreeing on a

procedure for appointing an arbitrator. The mere fact

that a party has failed to follow that agreed procedure

does not mean that the Chief Justice or the designated

person shall not take any measure to give effect to the

agreed procedure…”

In view of the decision of the Division Bench, I am of the view that

the Court is not powerless in dealing with the matter, if no arbitrator

is appointed by the Board.

8. The next question to be considered is whether the

Arbitration Request is to be allowed at this stage when the Chairman

ARB. REQUEST NO.35 OF 2009

:: 9 ::

has issued notice to the applicant for a hearing of the appeal. In

2005 (1) KLT 763 (National Thermal Power Corporation Ltd. v.

Raghul Constructions (P) Ltd.) referred to above, such a situation

arose and the Division Bench took the view that even if an arbitrator

is appointed subsequent to the filing of the Arbitration Request, such

a procedure cannot be faulted. In the present case, the arbitration

clause can be invoked only after the decision of the Chairman. The

Chairman has not decided the appeal. There is also a clause in

Annexure A9 that if the contractor fails to make any demand for

appointment of an arbitrator within 120 days of receiving the

intimation from the Engineer that the final bill is ready for payment,

the claim of the contractor shall be deemed to have been waived and

barred and the Board shall be discharged and released of all the

liabilities under the contract in respect of the claims. The learned

counsel for the applicant pointed out that if the Arbitration Request is

now closed awaiting the decision of the Chairman, the clause

referred to above would preclude him from raising his claim. But, I

do not think that the respondents would be able to raise such a

contention since the applicant had already raised his claim within

120 days. The respondents would be estopped from raising such a

contention. I hold that the applicant would not be precluded from

ARB. REQUEST NO.35 OF 2009

:: 10 ::

raising his claim and from contending that an Arbitrator should be

appointed, in case the decision of the Chairman goes against him,

since the applicant had already invoked the clause and made a

request for appointing an Arbitrator.

9. Going by the peculiar terms of Annexure A9, I think it would

be ideal to relegate the question of appointment or an arbitrator or

the question of taking such measures, until the Chairman takes a

decision in the matter. The Chairman shall take a decision in the

appeal filed by the applicant within thirty days from today, after giving

an effective and meaningful opportunity of being heard to the

applicant. If, for any reason, the applicant is dissatisfied with the

decision of the Chairman, invoking the clause in Annexure A9, he

would be entitled to invoke the arbitration clause by issuing

appropriate notice.

The rights of both the parties are left open and the Arbitration

Request is closed with the above direction.

(K.T.SANKARAN)
Judge

ahz/