High Court Madhya Pradesh High Court

Mukesh Kumar Agrawal vs Raj Kumar Agarwal And Ors. on 7 April, 1999

Madhya Pradesh High Court
Mukesh Kumar Agrawal vs Raj Kumar Agarwal And Ors. on 7 April, 1999
Equivalent citations: AIR 2000 MP 231
Author: S Pandey
Bench: S Pandey


ORDER

S.C. Pandey, J.

1. This is an application under Section 11 of the Arbitration and Conciliation Act, 1996 (henceforth ‘the Act’).

2. Honourable the Chief Justice of Madhya Pradesh High Court had made a scheme for appointment of arbitrators, in exercise of the powers conferred upon him by Sub-section(10) of Section 11 of the Act. By virtue of Sub-rule (2) of Rule 3 of the aforesaid scheme, the request under Sub-section (4) or Sub-section (5) or Sub-section (6) of Section 11 of the Act can be heard by the Chief Justice himself or a Judge designated by him by a general or special order. In view of a general order passed by Honourable the Chief Justice designating me for the purpose in this case, this request can be heard by me.

3. A preliminary objection has been raised on behalf of the non-applicants regarding the pecuniary jurisdiction of the Chief Justice or his designate to hear the application under Section 11 of the Act. It has been argued by the learned counsel for the non-applicants that this request under Section 11 of the Act cannot be heard as a dispute between the partners relates to a

matter which is with regard to less than Rs. 25 Lacs. The argument of the learned counsel for the non-applicants is that the applicant Mukesh Kumar Agrawal, who is making a request, has l/4th share in the entire assets of the dissolved partnership firm and, therefore, the dispute is in respect of only l/4th share between the applicant and the non applicants no. 1, 2 and 3. Consequently, the District Judge alone can decide the request under Section 11 of the Act.

4. It is, on the other hand, contended by the learned counsel for the applicant that as per the allegations made in paragraph 17 of the request he has specifically stated that the valuation of the assets of the firm in question, is more than Rs. 25 Lacs. A balance sheet has been produced prima facie showing that the amount involved in the dispute was Rs. 37 Lacs. It has been further averred in paragraph 17 of the request that in fact, the entire assets of the firm are worth more than Rs. One Crore and, therefore, it is argued that this Court has jurisdiction to decide the request.

5. In order to appreciate the controversy between the parties it is necessary to reproduce the entire Rule 3 of the Scheme referred above, as follows :–

“3. Authority to deal with the_ request — (1) For the purpose of dealing with the request made under paragraph 2 the Chief Justice hereby designates the District Judge Addl. Judge to the Court of District Judge, where the value of the subject matter does not exceed 25 lakhs rupees;

(2) The request involving the subject matter exceeding 25 lakh rupees shall be dealt with by the Chief Justice himself or he may designate any Judge of the high Court for this purpose by a general or special order,

(3) The requests falling under sub-para
(1) shall be placed before the District Judge for the appropriate allotment and the requests falling under sub-para (2) shall be placed before the Chief Justice or his designate.”

It is clear from Sub-rule (1) and Sub-rule
(2) of Rule 3 aforesaid that in case, the value of the subject matter of dispute is more than rupees 25 lakhs, the Chief Justice or his designate shall have the jurisdiction to deal with the request. If the subject matter is valued less than rupees 25 lacs, the District

Judge or Additional Judge to the Court of District Judge shall have the jurisdiction to deal with the request. Therefore, the precise question for determination in this case is what amount comprises the subject matter of dispute between the partners on dissolution of a partnership.

6. It is not disputed in this case that there are four partners and each of them has 1/4th share in the partnership assets. If the averment made in the request is accepted that the arbitrator shall be required to decide what share each partner had in entire assets of the partnership. Thus, the subject matter of dispute which shall come within the purview of the arbitrator shall be the entire assets of the partnership, which have to be distributed between the partners. The subject matter cannot be confined to the extent of l/4th share claimed by the separating partner. The dispute is all pervasive as it covers the entire assets of the partnership which is likely to be dissolved. Prima facie, the value of the subject matter has been assessed to be Rs. 37 Lacs. In view of this matter, the dispute is regarding the subject matter which exceeds Rs.25 Lacs. For this reason, the first preliminary objection raised by the learned counsel for the applicant is not accepted, and it is held, that so far as the point of pecuniary jurisdiction to deal with the request in this case is concerned, the Chief Justice or his designate can decide that matter.

7. This takes me to another preliminary objection, raised on behalf of the non-applicants. The learned counsel for the non-applicants argues, that an application under Section 11 of the Act does not lie on the facts stated in the application itself. It is argued that, it was not disputed by the applicant, that as per Clause 24 of the agreement of partnership an arbitrator has to be appointed. The procedure was already fixed by the parties at the time of reaching of partnership agreement. The only thing that was required to be done was to follow the details prescribed in Clause 24 of the agreement. It was contended that as per Clause 24 of the agreement, the majority of the partners, that is to say, the three non-applicants had appointed an arbitrator the named arbitrator Shri Rajkumar Agrawal son of Shri A. C. Agrawal expressed his inability to act as an arbitrator. According to the learned counsel for the non-applicants Nos. 1, 2 and 3 it is

not in dispute that thereafter the majority of the partners had decided to appoint Shri R.C. Agrawal. Advocate as an arbitrator. It is, therefore, argued that there was appointment of the arbitrator by the concerned parties and consequently, the applicant had moved an application under Section 12 of the Act before the Vth Additional District Judge, Bhopal. The learned Additional District Judge, Bhopal, by his order dated 15-9-1998 had rejected the application which was registered as civil suit. The learned Additional District Judge held that the application was not maintainable either under Section 12 or Section 14 of the Act. According to the learned counsel for the non-applicant Nos. 1 to 3, having failed in his attempt to get the appointment order of the arbitrator set aside either under Section 12 or Section 14 of the Act, the applicant had by-passed that order and clandestinely approached this Court, without showing, that the order passed by the learned Additional District Judge was null and void, in the sense that the Additional District Judge had no inherent jurisdiction to decide the application filed by the applicant, It was contended that the order of rejection made by the Additional District Judge was on the ground that he had no jurisdiction to decide the application, because according to the learned Additional District Judge, an application under Section 12 of the Act did not lie for the reason the procedure followed by Section 12 of the Act was not adopted, it was also held by the learned Additional District judge that Section 14 of the Act was not applicable to the facts of the case. In short, the agreement of the learned counsel for the non-applicants Nos. 1 to 3 is that the application under Section 11 of the Act did not lie without getting the order passed by the Additional District Judge set aside.

8. The learned counsel for the applicant, on the other hand, argued that no useful purpose would be served by getting the order, Annexure A-10, dated 15-9-1996, passed by the Additional District Judge, Bhopal, set aside, it was a nullity on the face of it as the Additional Disrtict Judge had no power or authority to decide a dispute involving a property valued more than Rs. 25 Lacs. Moreover, it was argued that procedure fixed by Clause 24 of the partnership agreement was not complied with. This procedure was fixed by the parties and Sub-section (2) of Section 11 of the Act recognized the rights

of parties to the arbitration agreement to provide a procedure which would be subject to Sub-section(6) of Section 11 of the Act. The learned counsel for the applicant argued that under Clause (a) of Sub-section (6) of Section 11 of the Act this request of appointment of an arbitrator shall lie, because the non-applicants themselves have appointed Shri R.C. Agrawal, Advocate, Bhopal as the arbitrator, without consulting the applicant. In other words, the procedure prescribed by Clause 24 of the partnership agreement was not followed and, therefore, the appointment of Shri R. C. Agrawal, Advocate, as the arbitrator would be ignored as null and void. It followed that the Chief Justice or his nominee had jurisdiction to appoint a fresh arbitrator under Section 11(6) of the Act. It was contended that there was no other way of securing a legal appointment in view of the attitude of the non-applicants.

9. In order to understand the controversy between the parties it is necessary to reproduce Section 11(1) or 11(7) of the Act as follows

“11. Appointment of arbitrators. (1) A person of any nationality may be an arbitrator, unless otherwise agreed by the parties.

(2) Subject to Sub-section(6), the parties are free to agree on a procedure for appointing the arbitrator or arbitrators.

(3) Falling any agreement referred to in Sub-section(2), in an arbitration with three arbitrators, each party shall appoint one arbitrator, and the two appointed arbitrators shall appoint the third arbitrator who shall act as the presiding arbitrator.

(4) If the appointment procedure in Sub-section (3) applies and–

(a) a party fails to appoint an arbitrator within thirty days from the receipt of a request to do so from the other party; or

(b) the two appointed arbitrators fail to agree on the third arbitrator within thirty days from the date of their appointment,
the appointment shall be made, upon request of a party, by the Chief Justice or any person or Institution designated by him.

(5) Falling any agreement referred to in Sub-section(2). In an arbitration with a sole arbitrator, if the parties fail to agree on the arbitrator within thirty days from receipt of a request by one party from the other party to so agree the appointment shall be made, upon request of a party, by the Chief Justice

or any person or institution designated by him.

(6) Where, under an appointment procedure agreed upon by the parties, —

(a) a party fails to act as required under that procedure, or

(b) the parties, or the two appointed arbitrators, fail to reach an agreement expected of them under that procedure, or

(c) a person, including an institution, fails to perform any function entrusted to him or it under that procedure,
a party may request the Chief Justice or any person or institution designated by him to take the necessary measure, unless the agreement on the appointment procedure provides other means for securing the appointment.

(7) A decision on a matter entrusted by Sub-section(4) or Sub-section (5) or Sub-section(6) to the Chief Justice or the person or institution designated by him, is final.”

It is clear from Section 11 of the Act that an arbitrator can be a person of any nationality unless there is an agreement to the contrary. The normal procedure for appointment of an arbitrator, where there is no prior agreement, as is given In Clauses (3), (4) and (5) of Section 11 of the Act. We are not concerned with above clauses directly as the facts are covered by Sub-section (2) of Section 11 of the Act. From Sub-section (2) of Section 11, it is clear, that subject to Sub-section (6), the parties are free to agree on a procedure for appointing the arbitrator or arbitrators. Therefore, we have to concentrate upon Clause (a) of Sub-section (6) of Section 11 of the Act which is the basis of argument of the learned counsel for the applicant. The wordings of Clause (a) of Sub-section (6) aforesaid are — “a party fails to act as required under the procedure.” The precise question is that what is the meaning of words — “a party fails to act as required under the procedure.” The learned counsel for the applicant argued that act of the non-applicants, who did not consult the applicant, when they appointed Shri R. C. Agrawal, Bhopal, as the arbitrator, would be covered by these words. He further argued that these words should be given a wider connotation in the sense that even if there be any violation of any norm of the procedure fixed by the parties, it would amount to “failure to act”. As against this, the counter argument, raised by the learned counsel for the non-

applicants No. 1 to 3, is that this Clause (a) of Sub-section (6) of Section 11 of the Act is confined to only to inaction on the part of the parties. The aforesaid clause cannot be interpreted widely in order to usurp the jurisdiction which is not clearly with the Chief Justice or the authority designated by him.

10. In the opinion of this Court, the question of appointment of an arbitrator is given to an authority other than the parties, be it, the Chief Justice or any person or any institution designated by him, is confined to the cases where the parties themselves do not appoint the arbitrator or arbitrators; or they conduct themselves in such a manner as no arbitrator can be appointed by them. As per the scheme of Section 11 of the Act, where the parties have fixed the prior procedure, or when they have not fixed any procedure, it is first they should try to appoint an arbitrator or arbitrators. Only on their failure to do so, the Chief Justice or any person or institution designated by him comes into play. This scheme of Section 11 of the Act has to be kept in mind while interpreting Sub-section (6) of Section 11 of the Act.

11. In my opinion, the words in Clause (a) of Sub-section (6) of Section 11 of the Act are confined to total failure of the action on the part of the parties and it does not include wrong action of a party which may even be illegal. Once, the parties have appointed an arbitrator or arbitrators right or wrong, there is procedure provided in the Act to challenge his authority. The applicant cannot by-pass that procedure and directly file an application under Section 11 of the Act before the Chief Justice or the person or institution designated by him. This is clear from Section 12 of the Act read with Section 13 thereof. That apart, the jurisdiction of the Arbitration Tribunal can be challenged under Section 16(1) of the Act. Therefore, once the arbitrator has already been appointed there is no occasion for the Chief Justice or his designate to exercise his powers under Section 11 of the Act. The arbitrator is already seized of the matter and it is for him to decide whether he was validly or invalidly appointed.

12. The interpretation put upon by Section 16(1) of the Act is in consonance with the scheme of Section 11 and also with the other provisions of the Act. The appointment is not without any remedy.

13. Moreover, the learned counsel for the non-applicants No. 1, 2 and 3 is right in his submission when he says that the applicant had already submitted to the jurisdiction of the District Judge by filing an application under Section 12 of the Act. This procedure could be adopted by the applicant only when he thought that initial appointment of the arbitrator was good and valid. Now, at this stage he cannot ignore that order which says that the Court had power to consider the application under Section 12 or Section 14 of the Act; provided the applicant had taken recourse to the procedure followed under the Ad. Accordingly, the learned Counsel for the non-applicants No. 1. 2 and 3 rightly contends that this order cannot be ignored as a nullity without it being set aside by a Court of competent jurisdiction. No such proceedings were taken up by the applicant and, there-fore, he is estopped from filing this application under Section 11 of the Act. This argument seems to have some substance because there are two Division Bench decisions of this Court in Union of India v. Central Government Indus trial Tribunal-cum-Labour Court, Jabalpur, reported in 1979 MPLJ 808: (1980 Lab IC 361) and also in New India Assurance Co., Ltd. v. Dalbir Singh Khera, reported in 1980 MPLJ 587 : (1981 Lab IC NOC 19), holding that an order passed by a Court of competent jurisdiction cannot be deemed to be a nullity unless it is set aside. However, I do not give any final opinion on this point because I have come to the conclusion that application under Section 11 of the Act does not lie in this case. This M.C.C. is accordingly, dismissed. No costs.