Supreme Court of India

Indian Oil Corp.Ltd.& Ors vs M/S Raja Transport(P) Ltd on 24 August, 2009

Supreme Court of India
Indian Oil Corp.Ltd.& Ors vs M/S Raja Transport(P) Ltd on 24 August, 2009
Author: R V Raveendran
Bench: R.V. Raveendran, D.K. Jain
                                                                           Reportable


                 IN THE SUPREME COURT OF INDIA

                  CIVIL APPELLATE JURISDICTION

                  CIVIL APPEAL NO. 5760 OF 2009
               (Arising out of SLP [C] No.26906 of 2008)




Indian Oil Corporation Ltd. & Ors.                         ... Appellants

vs.

M/s Raja Transport (P) Ltd.                                ... Respondent




                            JUDGMENT

R. V. Raveendran, J.

Leave granted. This appeal by special leave is filed against the

order dated 26.9.2008 of the learned Chief Justice of the Uttaranchal

High Court, in a petition filed by the respondent herein, under

section 11(6) of the Arbitration & Conciliation Act, 1996 (‘Act’ for short),

whereby he appointed a retired Judge as the sole arbitrator to adjudicate

upon the disputes between the parties.

2. Under an agreement dated 28.2.2005, the appellant appointed the

respondent as its dealer for retail sale of petroleum products. Clause 69 of

the said agreement provided for settlement of disputes by arbitration. The

said clause reads thus :

“69. Any dispute or a difference of any nature whatsoever or regarding
any right, liability, act, omission or account of any of the parties hereto
arising out of or in relation to this Agreement shall be referred to the
sole arbitration of the Director, Marketing of the Corporation or of
some officer of the Corporation who may be nominated by the Director
Marketing. The dealer will not be entitled to raise any objection to any
such arbitrator on the ground that the arbitrator is an officer of the
contract relates or that in the course of his duties or differences. In the
event of the arbitrator to whom the matter is originally referred being
transferred or vacating his office or being unable to act for any reason
the Director Marketing as aforesaid at the time of such transfer, vacation
of office or inability to act, shall designate another person to act as
arbitrator in accordance with the terms of the agreement. Such person
shall be entitled to proceed with the reference from the point at which it
was left by his predecessor. It is also a term of this contract that no
person other than the Director, Marketing or a person nominated by
such Director, Marketing of the Corporation as aforesaid shall act as
arbitrator hereunder. The award of the arbitrator so appointed shall be
final, conclusive and binding on all parties to the Agreement, subject to
the provisions of the Arbitration Act, 1940 or any statutory modification
of re-enactment thereof and the rules made thereunder and for the time
being in force shall apply to the arbitration proceedings under this
clause.”

(emphasis supplied)

3. By letter dated 6.8.2005, the appellant terminated the dealership of

the respondent on the recommendation of its Vigilance Department. The

respondent filed Suit No.43/2005 in the Court of Civil Judge, Junior

Division, Rishikesh, Dehradun for a declaration that the order of

termination of dealership dated 6.8.2005 was illegal and void and for a
permanent injunction restraining the appellant from stopping supply of

petroleum products to its retail outlet.

4. In the said suit, the appellant filed an application under section 8 of

the Act read with Order VII Rule 11 of Civil Procedure Code, praying

that the suit be rejected and the matter be referred to arbitration in terms

of Clause 69 of the agreement. The learned Civil Judge, by order dated

16.11.2005 allowed the said application filed by the appellant directing

the parties to refer the matter to arbitration within two months, with a

further direction that appellant shall not stop supplies to the respondent

for a period of two months.

5. Both appellant and respondent challenged the order dated

16.11.2005. Respondent filed Civil Appeal No.96/2005 being aggrieved

by the restriction of supply for only two months from 16.11.2005. The

appellant filed Civil Appeal No.214/2005, being aggrieved by the

direction to continue the supply for a period of two months from

16.11.2005. The respondent also filed an application under Section 9 of

the Act seeking an interim injunction against the appellant. The two

appeals and the application under section 9 of the Act were disposed of

by a common order dated 20.1.2006 by the learned District Judge,
Dehradun. He dismissed both the appeals but allowed the application

under section 9 of the Act and restrained the appellant herein from

interrupting the supply of petroleum products to respondent for a period

of two months, and directed the parties to refer the matter to arbitration as

per the agreement within the said period of two months.

6. When the said appeals were pending, the respondent issued a

notice dated 4.1.2006 through its counsel to the appellant, referring to the

appellant’s insistence that only its Director (Marketing) or an officer

nominated by him could act as the arbitrator, in pursuance of the order of

the Civil Judge dated 16.11.2005. The respondent alleged that it did not

expect fair treatment or justice, if the Director (Marketing) or any other

employee of the appellant was appointed as arbitrator, and that therefore

any such appointment would be prejudicial to its interest. It contended

that any provision enabling one of the parties or his employee to act as an

arbitrator was contrary to the fundamental principle of natural justice that

no person can be a judge in his own cause. The respondent therefore

called upon the appellant by the said notice dated 4.1.2006, to fix a

meeting at Dehradun between the officers of the appellant and respondent

within seven days so as to mutually agree upon an independent arbitrator.

The appellant submits that the said request, apart from being contrary to
the arbitration agreement, was also contrary to the subsequent order dated

20.1.2006 which directed that the disputes should be referred to the

arbitrator as per the agreement and therefore, it did not agree to the said

request for an outside arbitrator.

7. In this background, the respondent filed an application (Arbitration

Application No.2/2006) under section 11(6) of the Act in March 2006

before the Chief Justice of Uttaranchal High Court praying for

appointment of an independent arbitrator to decide the dispute relating to

the validity of the termination of the dealership, contending as follows :-

“That a dispute between the parties has arisen and by notice dated
4.1.2006, the applicant served the respondent a notice calling
upon them to appoint an independent arbitrator, but in spite of
expiry of reasonable time, no independent arbitrator has been
appointed.”

The said petition was resisted by the appellant by contending that an

arbitrator can be appointed only in terms or clause 69 of the agreement.

The learned Chief Justice, after hearing the parties allowed the

application by the impugned order dated 26.9.2008, and appointed a

retired High Court Judge as sole arbitrator to decide the dispute. The

learned Chief Justice assigned the following two reasons to appoint a
retired Judge as Arbitrator, instead of the person named in the Arbitration

Agreement :-

(i) The Director (Marketing) of the appellant, being its employee,
should be presumed not to act independently or impartially.

(ii) The respondent had taken steps in accordance with the agreed
appointment procedure contained in the arbitration agreement and the
directions of the civil court, by issuing a notice dated 4.1.2006 calling
upon the appellant to appoint an arbitrator. After the receipt of the notice
dated 4.1.2006, the appellant had to refer matter for arbitration to its
Director Marketing, but it did not do so. Nor did it take any step for
appointment of the Arbitrator. By not referring the matter to arbitration to
its own Director, despite receipt of the notice dated 4.1.2006, the
appellant had failed to act as required under the agreed procedure.

8. The said order of the Chief Justice is challenged by the appellant.

On the rival contentions urged by the parties, the following questions

arise for our consideration :

(i) Whether the learned Chief Justice was justified in assuming that
when an employee of one of the parties to the dispute is appointed as an
arbitrator, he will not act independently or impartially?

(ii) In what circumstances, the Chief Justice or his designate can ignore
the appointment procedure or the named arbitrator in the arbitration
agreement, to appoint an arbitrator of his choice?

(iii) Whether respondent herein had taken necessary steps for
appointment of arbitrator in terms of the agreement, and the appellant had
failed to act in terms of the agreed procedure, by not referring the dispute
to its Director (Marketing) for arbitration?

Re : Questions No.(i)

9. Arbitration is a binding voluntary alternative dispute resolution

process by a private forum chosen by the parties. It is quite common for

governments, statutory corporations and public sector undertakings while

entering into contracts, to provide for settlement of disputes by

arbitration, and further provide that the Arbitrator will be one of its senior

officers. If a party, with open eyes and full knowledge and

comprehension of the said provision enters into a contract with a

government/statutory corporation/public sector undertaking containing an

arbitration agreement providing that one of its Secretaries/Directors shall

be the arbitrator, he can not subsequently turn around and contend that he

is agreeable for settlement of disputes by arbitration, but not by the

named arbitrator who is an employee of the other party. No party can say

he will be bound by only one part of the agreement and not the other part,

unless such other part is impossible of performance or is void being

contrary to the provisions of the Act, and such part is severable from the

remaining part of the agreement. The arbitration clause is a package

which may provide for what disputes are arbitrable, at what stage the
disputes are arbitrable, who should be the arbitrator, what should be the

venue, what law would govern the parties etc. A party to the contract

cannot claim the benefit of arbitration under the arbitration clause, but

ignore the appointment procedure relating to the named Arbitrator

contained in the arbitration clause.

10. It is now well settled by a series of decisions of this Court that

arbitration agreements in government contracts providing that an

employee of the Department (usually a high official unconnected with the

work or the contract) will be the Arbitrator, are neither void nor

unenforceable. We may refer to a few decisions on this aspect.

10.1) In Executive Engineer, Irrigation Division, Puri vs. Gangaram

Chhapolia – 1984 (3) SCC 627, this Court was considering the validity of

appointment of the Arbitrator where the arbitration required that the

disputes shall be referred to the sole arbitration of a Superintending

Engineer of the Public Works Department unconnected with the work at

any stage nominated by the concerned Chief Engineer. This Court held :

“The use of the expression “Superintending Engineer, State Public
Works Department” in Clause 23 qualified by the restrictive words
“unconnected with the work” clearly manifests an intention of the parties
that all questions and disputes arising out of a works contract shall be
referred to the sole arbitration of a Superintending Engineer of the
concerned department. From the very nature of things, a dispute arising
out of a works contract relating to the Department of Irrigation has to be
referred to a Superintending Engineer, Irrigation as he is an expert on the
subject and it cannot obviously be referred to a Superintending Engineer,
Building & Roads. The only limitation on the power of the Chief
Engineer under Clause 23 was that he had to appoint a “Superintending
Engineer unconnected with the work” i.e. unconnected with the works
contract in relation to which the dispute has arisen. The learned
Subordinate Judge was obviously wrong in assuming that since D. Sahu,
Superintending Engineer, Irrigation was subordinate to the Chief
Engineer, he was not competent to act as an Arbitrator or since he was a
Superintending Engineer, Irrigation, he could not adjudicate upon the
dispute between the parties. The impugned order passed by the learned
Subordinate Judge is accordingly set aside.”

10.2) In Eckersley vs. Mersey Dock and Harbour Board – 1894 (2) QB

667, it was held :

“The rule which applies to a Judge or other person holding judicial
office, namely, that he ought not to hear cases in which he might be
suspected of a bias in favour of one of the parties, does not apply to an
arbitrator, named in a contract, to whom both the parties have agreed to
refer disputes which may arise between them under it. In order to justify
the court in saying that such an arbitrator is disqualified from acting,
circumstances must be shown to exist which establish, at least, a
probability that he will, in fact, be biased in favour of one of the parties
in giving his decision….. Where, in a contract for the execution of works,
the arbitrator selected by the parties is the servant of one of them, he is
not disqualified by the mere fact that under the terms of the submission
he may have to decide disputes involving the question whether he has
himself acted with due skill and competence in advising his employer in
respect of the carrying out of the contract.”

10.3) In Secretary to Government, Transport Department, Madras v.

Munuswamy Mudaliar – 1988 (Supp) SCC 651, the contract between the

respondent and State Government contained an arbitration clause

providing that the Superintending Engineer will be the arbitrator.

Disputes arising in respect of cancellation of the contract by the
department were referred to the said Arbitrator. An application under

section 5 of Arbitration Act, 1940 was filed by the contractor for removal

of the arbitrator on the ground of apprehended bias on the part of the

arbitrator as he was an employee of the State Government and was

subordinate of the chief Engineer who took the decision to cancel the

contract. This Court negatived the said contention and held :-

“When the parties entered into the contract, the parties knew the terms of
the contract including arbitration clause. The parties knew the scheme
and the fact that the Chief Engineer is superior and the Superintending
Engineer is subordinate to the Chief Engineer of the particular Circle. In
spite of that the parties agreed and entered into arbitration. …. Unless
there is allegation against the named arbitrator either against his honesty
or mala fide or interest in the subject matter or reasonable apprehension
of the bias, a named and agreed arbitrator cannot and should not be
removed in exercise of a discretion vested in the Court under Section 5
of the Act.

This Court in International Authority of India v. K.D.Bali and Anr.
[1988 (2) SCC 360] held that there must be reasonable evidence to
satisfy that there was a real likelihood of bias. Vague suspicions of
whimsical, capricious and unreasonable people should not be made the
standard to regulate normal human conduct. In this country in numerous
contracts with the Government, clauses requiring the Superintending
Engineer or some official of the Govt. to be the arbitrator are there. It
cannot be said that the Superintending Engineer, as such, cannot be
entrusted with the work of arbitration and that an apprehension
simpliciter in the mind of the contractor without any tangible ground,
would be a justification for removal.”

10.4) In S.Rajan v. State of Kerala – 1992 (3) SCC 608, this Court held :-

“Clause (3) of the agreement says that “the arbitrator for fulfilling the
duties set forth in the arbitration clause of the Standard Preliminary
Specification shall be the Superintending Engineer, Building and
Roads Circle, Travandrum”. Thus, this is a case where the agreement
itself specifies and names the arbitrator. In such a situation, it was
obligatory upon the learned Subordinate Judge, in case he was
satisfied that the dispute ought to be referred to the arbitrator, to refer
the dispute to the arbitrator specified in the agreement. It was not open
to him to ignore the said clause of the agreement and to appoint
another person as an arbitrator. Only if the arbitrator specified and
named in the agreement refuses or fails to act, does the court get the
jurisdiction to appoint another person or persons as the arbitrator. This
is the clear purport of Sub-section (4). It says that the reference shall be
to the arbitrator appointed by the parties. Such agreed appointment
may be contained in the agreement itself or may be expressed
separately. To repeat, only in cases where the agreement does not
specify the arbitrator and the parties cannot also agree upon an
arbitrator, does the court get the jurisdiction to appoint an arbitrator.”

[emphasis supplied]

10.5) In M/s. Indian Drugs & Pharmaceuticals v. M/s. Indo-Swiss

Synthetics Germ Manufacturing Co.Ltd. – 1996 (1) SCC 54, this Court

held:

“Shri Desai submits that respondent No.3 may not be required to
arbitrate inasmuch as he being an appointee of the Chairman and
Managing Director of the appellant himself, respondents’ case may not
be fairly examined. He prays that any retired High Court Judge may be
appointed as an arbitrator by us. We have not felt inclined to accept
this submission, because arbitration clause states categorically that the
difference/dispute shall be referred “to an arbitrator appointed by the
Chairman and Managing Director of IPDL” (Indian Drugs &
Pharmaceutical Limited) who is the appellant. This provision in the
arbitration clause cannot be given a go-bye merely at the askance of the
respondent unless he challenged its binding nature in an appropriate
proceeding which he did not do.”

10.6) In Union of India v. M.P.Gupta (2004) 10 SCC 504, this Court was

considering an arbitration agreement which provided for appointment of

two Gazetted railway officers as arbitrators. But a learned Single Judge of

the High Court while allowing an application under section 20 of the

Arbitration Act, 1940, appointed a retired Judge as the sole arbitrator and
a Division Bench affirmed the same. Reversing the said decision, this

Court held that having regard to the express provision in the arbitration

agreement that two Gazetted railways officers shall be the Arbitrators, a

retired Judge could not be appointed as sole Arbitrator.

10.7) In Ace Pipeline Contract Pvt. Ltd. v. Bharat Petroleum

Corporation Ltd. [2007 (5) SCC 304], this Court considered a somewhat

similar clause of another petroleum corporation which also provided that

the arbitration will be by its Director (Marketing) or some other officer

nominated by the Director (Marketing). The contractor expressed an

apprehension about the independence and impartiality of the named

arbitrator and prayed for appointment of a retired Judge as Arbitrator in

his application under section 11(6) of the Act. This Court held :

“In the present case, in fact the appellant’s demand was to get some
retired Judge of the Supreme Court to be appointed as arbitrator on the
ground that if any person nominated in the arbitration clause is
appointed, then it may suffer from bias or the arbitrator may not be
impartial or independent in taking decision. Once a party has entered
into an agreement with eyes wide open it cannot wriggle out of the
situation (by contending) that if any person of the respondent BPCL is
appointed as arbitrator he will not be impartial or objective. However,
if the appellant feels that the arbitrator has not acted independently or
impartially, or he has suffered from any bias, it will always be open to
the party to make an application under section 34 of the Act to set aside
the award on the ground that arbitrator acted with bias or malice in law
or fact.”

11. The learned counsel for the respondent attempted to distinguish the

said decisions. He submitted that except the last two decisions, all others
were rendered with reference to the provisions of the Arbitration Act,

1940, whose provisions were different from the provisions of the

Arbitration and Conciliation Act, 1996. It was also submitted that the last

two decisions merely followed the legal position enunciated with

reference to the old Act, without considering the provisions under the

new Act. It is contended that the provisions of the Arbitration and

Conciliation Act, 1996, in regard to appointment of arbitrators, are

materially different from the provisions of the old Act. It was submitted

that several provisions of the new Act lay stress upon the independence

and impartiality of the Arbitrator. Reference was invited to sub-section

(8) of section 11, sub-sections (1) and (3) of section 12 and Section 18 of

the Act. It is contended by the respondent that in view of the emphasis on

the independence and impartiality of an arbitrator, in the new Act, and

having regard to the basic principle of natural justice that no man should

be judged in his own cause, any arbitration agreement to the extent it

nominates an officer of one of the parties as the arbitrator, would be

invalid and unenforceable.

12. While the provisions relating to independence and impartiality are

more explicit in the new Act, it does not mean that the old Act

(Arbitration Act, 1940) enabled persons with bias to act as Arbitrators.
What was implicit under the old Act is made explicit in the new Act in

regard to impartiality, independence and freedom from bias. The

decisions under the old Act on this issue are therefore not irrelevant when

considering the provisions of the new Act. At all events, M. P. Gupta and

Ace Pipeline are cases under the new Act. All the decisions proceed on

the basis that when senior officers of government/statutory

corporations/public sector undertakings are appointed as Arbitrators, they

will function independently and impartially, even though they are

employees of such Institutions/organisations.

13. We find no bar under the new Act, for an arbitration agreement

providing for an employee of a government/ statutory corporation/public

sector undertaking (which is a party to the contract), acting as Arbitrator.

Section 11(8) of the Act requires the Chief Justice or his designate, in

appointing an arbitrator, to have due regard to “(a) any qualifications

required of the arbitrator by the agreement of the parties; and (b) other

considerations as are likely to secure the appointment of an independent

or impartial arbitrator”. Section 12(1) requires an Arbitrator, when

approached in connection with his possible appointment, to disclose in

writing any circumstances likely to give rise to justifiable doubts as to his

independence or impartiality. Sub-section 12(3) enables the Arbitrator
being challenged if (i) the circumstances give rise to justifiable doubts as

to his independence or impartiality, or (ii) he does not possess the

qualifications agreed to by the parties. Section 18 requires the Arbitrator

to treat the parties with equality (that is to say without bias) and give each

party full opportunity to present his case. Nothing in sections 11, 12, 18

or other provisions of the Act suggests that any provision in an arbitration

agreement, naming the Arbitrator will be invalid if such named arbitrator

is an employee of one of the parties to the arbitration agreement. Sub-

section (2) of section 11 provides that parties are free to agree upon a

procedure for appointment of arbitrator/s. Sub-section (6) provides that

where a party fails to act, as required under the procedure prescribed, the

Chief Justice or his designate can take necessary measures. Sub-

section (8) gives the discretion to the Chief Justice/his designate to

choose an arbitrator suited to meet the requirements of a particular case.

The said power is in no way intended to nullify a specific term of

arbitration agreement naming a particular person as arbitrator. The power

under sub-section (8) is intended to be used keeping in view the terms of

the arbitration agreement. The fact that the named arbitrator is an

employee of one of the parties is not ipso facto a ground to raise a

presumption of bias or partiality of lack of independence on his part.

14. There can however be a justifiable apprehension about the

independence or impartiality of an Employee-Arbitrator, if such person

was the controlling or dealing authority in regard to the subject contract

or if he is a direct subordinate (as contrasted from an officer of an inferior

rank in some other department) to the officer whose decision is the

subject matter of the dispute. Where however the named arbitrator though

a senior officer of the government/statutory body/government company,

had nothing to do with execution of the subject contract, there can be no

justification for anyone doubting his independence or impartiality, in the

absence of any specific evidence. Therefore, senior officer/s (usually

heads of department or equivalent) of a government/statutory corporation/

public sector undertaking, not associated with the contract, are

considered to be independent and impartial and are not barred from

functioning as Arbitrators merely because their employer is a party to the

contract.

15. The position may be different where the person named as the

Arbitrator is an employee of a company or body or individual other than

the state and its instrumentalities. For example, if the Director of a private

company (which is a party to the Arbitration agreement), is named as the

Arbitrator, there may be valid and reasonable apprehension of bias in
view of his position and interest, and he may be unsuitable to act as an

Arbitrator in an arbitration involving his company. If any circumstance

exists to create a reasonable apprehension about the impartiality or

independence of the agreed or named Arbitrator, then the court has the

discretion not to appoint such a person.

16. Subject to the said clarifications, we hold that a person being an

employee of one of the parties (which is the state or its instrumentality)

cannot per se be a bar to his acting as an Arbitrator. Accordingly, the

answer to the first question is that the learned Chief Justice was not

justified in his assumption of bias.

17. Before parting from this issue, we may however refer to a ground

reality. Contractors in their anxiety to secure contracts from government/

statutory bodies/public sector undertakings, agree to arbitration clauses

providing for employee-arbitrators. But when subsequently disputes arise,

they balk at the idea of arbitration by such employee-arbitrators and tend

to litigate to secure an “independent” arbitrator. The number of litigations

seeking appointment of independent Arbitrator bears testimony to this

vexed problem. It will be appropriate if governments/statutory

authorities/public sector undertaking reconsider their policy providing for
arbitration by employee-arbitrators in deference to the specific provisions

of the new Act reiterating the need for independence and impartiality in

Arbitrators. A general shift may in future be necessary for understanding

the word “independent” as referring to someone not connected with either

party. That may improve the credibility of Arbitration as an alternative

dispute resolution process. Be that as it may.

Re : Question No. (ii)

18. Where the arbitration agreement names or designates the arbitrator,

the question whether the Chief Justice or his designate could appoint any

other person as arbitrator, has been considered by this Court in several

decisions.

18.1) In Ace Pipeline Contract Pvt. Ltd. (supra), a two-Judge Bench of

this Court held that where the appointing authority does not appoint an

arbitrator after receipt of request from the other party, a direction can be

issued under section 11(6) to the authority concerned to appoint an

arbitrator as far as possible as per the arbitration clause. It was held that

normally the court should adhere to the terms of the arbitration agreement

except in exceptional cases for reasons to be recorded or where both

parties agree for a common name.

18.2) In Union of India v. Bharat Battery Manufacturing Company Pvt.

Ltd. [2007 (7) SCC 684], another two-Judge Bench of this Court held that

once the notice period provided for under the arbitration clause for

appointment of an arbitrator elapses and the aggrieved party files an

application under section 11(6) of the Act, the right of the other party to

appoint an arbitrator in terms of the arbitration agreement stands

extinguished.

18.3) The divergent views expressed in Ace Pipeline (supra) and Bharat

Battery (supra) were sought to be harmonised by a three-Judge Bench of

this Court in Northern Railway Administration v. Patel Engineering Co.

Ltd. [2008 (11) SCALE 500]. After examining the scope of sub-sections

(6) and (8) of section 11, this Court held :

“The crucial expression in sub-section (6) is “a party may request the
Chief Justice or any person or institution designated by him to take the
necessary measures”. This expression has to be read along with
requirement in sub-section (8) that the Chief Justice or the person or an
institution designated by him in appointing an arbitrator shall have “due
regard” to the two cumulative conditions relating to qualifications and
other considerations as are likely to secure the appointment of an
independent and impartial arbitration.

A bare reading of the scheme of Section 11 shows that the emphasis is
on the terms of the agreement being adhered to and/or given effect as
closely as possible. In other words, the Court may ask to do what has
not been done. The Court must first ensure that the remedies provided
for are exhausted. It is true as contended by Mr. Desai, that it is not
mandatory for the Chief Justice or any person or institution designated
by him to appoint the named arbitrator or arbitrators. But at the same
time due regard has to be given to the qualifications required by the
agreement and other considerations.

The expression ‘due regard’ means that proper attention to several
circumstances have been focused. The expression ‘necessary’ as a
general rule can be broadly stated to be those things which are
reasonably required to be done or legally ancillary to the
accomplishment of the intended act. Necessary measures can be stated to
be the reasonable step required to be taken…

… It needs no reiteration that appointment of the arbitrator or arbitrators
named in the arbitration agreement is not a must, but while making the
appointment, the twin requirements of sub-section (8) of section 11 have
to be kept in view, considered and taken into account.”

(emphasis supplied)

19. While considering the question whether the arbitral procedure

prescribed in the agreement for reference to a named arbitrator, can be

ignored, it is also necessary to keep in view clause (v) of sub-section (2)

of section 34 of the Act which provides that an arbitral award may be set

aside by the court if 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 any provision of Part-I of the Act

from which parties cannot derogate, or, failing such agreement, was not

in accordance with the provisions of Part-I of the Act). The legislative

intent is that the parties should abide by the terms of the arbitration

agreement. If the arbitration agreement provides for arbitration by a

named Arbitrator, the courts should normally give effect to the provisions

of the arbitration agreement. But as clarified by Northern Railway
Administration, where there is material to create a reasonable

apprehension that the person mentioned in the arbitration agreement as

the Arbitrator is not likely to act independently or impartially, or if the

named person is not available, then the Chief Justice or his designate

may, after recording reasons for not following the agreed procedure of

referring the dispute to the named arbitrator, appoint an independent

Arbitrator in accordance with section 11(8) of the Act. In other words,

referring the disputes to the named arbitrator shall be the rule. The Chief

Justice or his designate will have to merely reiterate the arbitration

agreement by referring the parties to the named arbitrator or named

Arbitral Tribunal. Ignoring the named Arbitrator/Arbitral Tribunal and

nominating an independent arbitrator shall be the exception to the rule, to

be resorted for valid reasons.

20. This takes us to the effect of the condition in the arbitration

agreement that “it is also a term of this contract that no person other than

the Director, Marketing or a person nominating by such Director,

Marketing of the Corporation as aforesaid shall act as Arbitrator.” Such a

condition interferes with the power of the Chief Justice and his designate

under section 11(8) of Act to appoint a suitable person as arbitrator is

appropriate cases. Therefore, the said portion of the arbitration clause is
liable to be ignored as being contrary to the Act. But the position will be

different where the arbitration agreement names an individual (as

contrasted from someone referred to by designation) as the Arbitrator. An

example is an arbitration clause in a partnership deed naming a person

enjoying the mutual confidence and respect of all parties, as the

Arbitrator. If such an arbitration agreement provides that there shall be no

arbitration if such person is no more or not available, the person named

being inextricably linked to the very provision for arbitration, the non-

availability of the named arbitrator may extinguish the very arbitration

agreement. Be that as it may.

21. In the light of the above discussion, the scope of section 11 of the

Act containing the scheme of appointment of arbitrators may be

summarised thus:

(i) Where the agreement provides for arbitration with three arbitrators
(each party to appoint one arbitrator and the two appointed arbitrators to
appoint a third arbitrator), in the event of a party failing to appoint an
Arbitrator within 30 days from the receipt of a request from the other
party (or the two nominated arbitrators failing to agree on the third
arbitrator within 30 days from the date of the appointment), the Chief
Justice or his designate will exercise power under sub-section (4) of
section 11 of the Act.

(ii) Where the agreement provides for arbitration by a sole arbitrator
and the parties have not agreed upon any appointment procedure, the
Chief Justice or his designate will exercise power under sub-section (5) of
section 11, if the parties fail to agree on the arbitration within thirty days
from the receipt of a request by a party from the other party.

(iii) Where the arbitration agreement specifies the appointment
procedure, then irrespective of whether the arbitration is by a sole
arbitrator or by a three-member Tribunal, the Chief Justice or his
designate will exercise power under sub-section (6) of section 11, if a
party fails to act as required under the agreed procedure (or the parties or
the two appointed arbitrators fail to reach an agreement expected of them
under the agreed procedure or any person/institution fails to perform any
function entrusted to him/it under that procedure).

(iv) While failure of the other party to act within 30 days will furnish a
cause of action to the party seeking arbitration to approach the Chief
Justice or his designate in cases falling under sub-sections (4) & (5), such
a time bound requirement is not found in sub-section (6) of section 11.
The failure to act as per the agreed procedure within the time limit
prescribed by the arbitration agreement, or in the absence of any
prescribed time limit, within a reasonable time, will enable the aggrieved
party to file a petition under Section 11(6) of the Act.

(v) Where the appointment procedure has been agreed between the
parties, but the cause of action for invoking the jurisdiction of the Chief
Justice or his designate under clauses (a), (b) or (c) of sub-section (6) has
not arisen, then the question of Chief Justice or his designate exercising
power under sub-section (6) does not arise. The condition precedent for
approaching the Chief Justice or his designate for taking necessary
measures under sub-section (6) is that (i) a party failing to act as required
under the agreed appointment procedure; or (ii) the parties (or the two
appointed arbitrators), failing to reach an agreement expected of them
under the agreed appointment procedure; or (iii) a person/institution who
has been entrusted with any function under the agreed appointment
procedure, failing to perform such function.

(vi) The Chief Justice or his designate while exercising power under
sub-section (6) of section 11 shall endeavour to give effect to the
appointment procedure prescribed in the arbitration clause.

(vii) If circumstances exist, giving rise to justifiable doubts as to the
independence and impartiality of the person nominated, or if other
circumstances warrant appointment of an independent arbitrator by
ignoring the procedure prescribed, the Chief Justice or his designate may,
for reasons to be recorded ignore the designated arbitrator and appoint
someone else.

Re : Question (iii)

22. In this case, the respondent approached the Chief Justice of the

High Court by alleging that it had acted in terms of the agreed procedure

under the arbitration agreement, and that the appellant had failed to act as

required under the appointment procedure. Therefore, the respondent

invoked the power of the Chief Justice under sub-section (6) of section

11. In view of it, what falls for consideration is whether the appellant had

failed to act as required under the appointment procedure. This pre-

supposes that the respondent had called upon the appellant to act as

required under the agreed appointment procedure. Let us examine

whether the respondent had in fact called upon the appellant to act in

accordance with the agreed procedure.

23. When the dispute arose, the respondent did not seek arbitration, but

went to civil court. It was the appellant who sought reference to

arbitration in terms of the arbitration agreement. The order dated

16.11.2005 of the Civil Judge, Junior Division directing reference to

arbitration within two months from 16.11.2005 was challenged by both
the parties. The District Judge, Dehradun by its order dated 20.1.2006

directed the parties to refer the dispute to arbitrator as per agreement,

within two months. Therefore, the order dated 16.11.2005 stood merged

with the order of the District Judge dated 20.1.2006, which directed

reference of the dispute to arbitration as per the agreement, within two

months. But there was no direction by the court to appoint an independent

arbitrator contrary to the terms of the arbitration agreement. In view of

the order dated 20.1.2006, the respondent ought to have referred the

dispute to the Director (Marketing) of the appellant within two months

from 20.1.2006. It failed to do so. Therefore, it was the respondent who

failed to act in terms of the agreed procedure and not the appellant. In

fact, as the Arbitrator was already identified, there was no need for the

respondent to ask the appellant to act in accordance with the agreed

procedure. On the other hand, the respondent ought to have directly

referred the disputes to the Director (Marketing) of the appellant

corporation in terms of the arbitration agreement.

24. We may now deal with the notice dated 4.1.2006 by which the

respondent notified the appellant that it was not willing for appointment

of arbitrator in terms of the agreement and that both should therefore hold

discussions to decide upon an independent arbitrator. The letter dated
4.1.2006 cannot, be construed as a step taken by the respondent for

invoking arbitration in terms of the arbitration agreement, as it is a

demand in violation of the terms of arbitration agreement. It required the

appellant to agree upon an arbitrator, contrary to the provisions of the

arbitration agreement. If the respondent wanted to invoke arbitration in

terms of the arbitration agreement, it ought to have referred the disputes

to the Director (Marketing) in term of section 69 of the contract

agreement for arbitration. Alternatively, the respondent ought to have at

least called upon the appellant, to refer the dispute to the Director

(Marketing) for arbitration. In the absence of any such a demand under

clause 69, it cannot be said that the respondent invoked the arbitration

clause or took necessary steps for invoking arbitration in terms of the

arbitration agreement. If the respondent had called upon the appellant to

act in a manner contrary to the appointment procedure mentioned in the

arbitration agreement, it cannot be said that the appellant failed to

respond and act as required under the agreed procedure. As the letter

dated 4.1.2006 could not be construed as a valid demand for arbitration,

the finding of the learned Chief Justice that non-compliance with such

request would enable the respondent to appoint an independent arbitrator,

is clearly illegal. What is significant is that even subsequent to the order

dated 20.1.2006 passed by the District Court, the respondent did not refer
the disputes to the Director (Marketing) of the appellant nor called upon

the appellant to refer to the disputes in terms of the arbitration agreement,

nor withdraw its earlier letter dated 4.1.2006 demanding appointment of

an independent arbitrator contrary to the agreed procedure under the

arbitration agreement.

25. In the circumstances, the third question is answered in the negative.

Consequently, the learned Chief Justice erred in having proceeded on the

basis that the respondent had performed its duty in terms of the

arbitration agreement in seeking reference to arbitration and that the

appellant had failed to act in the matter and therefore, there was

justification for appointing an independent arbitrator.

26. The appellant is therefore entitled to succeed on both the points.

The appeal is, therefore, allowed. The order dated 26.9.2008 of the High

Court is set aside. The Director (Marketing) of the appellant Corporation

is appointed as the sole arbitrator to decide the disputes between the

parties.

………………………………………J
[R. V. Raveendran]

………………………………………J
[D. K. Jain]
New Delhi;

August 24, 2009.