Supreme Court of India

Balaji Coke Industry Pvt.Ltd vs M/S.Maa Bhagwati Coke (Guj) … on 9 September, 2009

Supreme Court of India
Balaji Coke Industry Pvt.Ltd vs M/S.Maa Bhagwati Coke (Guj) … on 9 September, 2009
Author: A Kabir
Bench: Altamas Kabir, Cyriac Joseph
                      IN THE SUPREME COURT OF INDIA

               CIVIL ORIGINAL JURISDICTION

      TRANSFER PETITION (CIVIL) NO.78 OF 2009


Balaji Coke Industry Pvt. Ltd.           ... Petitioner

         Vs.

M/s Maa Bhagwati Coke (Guj) Pvt. Ltd.    ...   Respondent




                     J U D G M E N T

ALTAMAS KABIR, J.

1. This Transfer Petition under Article 139A(2) of

the Constitution of India read with the relevant

provisions of the Supreme Court Rules and Section

25 of the Code of Civil Procedure has been filed by

Balaji Coke Industries Pvt. Ltd. for transfer of

Arbitration Application No.1 of 2008, titled M/s

Maa Bhagwati Coke (Guj) Pvt. Ltd. vs. Balaji Coke

Industry Pvt. Ltd., pending in the Court of the
2

Principal Senior Civil Judge at Bhavnagar (Gujarat)

to the Calcutta High Court.

2. Briefly stated, the facts are that the

Petitioner Company registered under the Companies

Act and having its registered office at 12, Ho-Chi

Minh Sarani, Flat 2B, Second Floor, Kolkata, is

carrying on business in the trade of coking coal.

The Respondent, which is engaged in the business of

processing coking coal into hard coke, requires

coking coal as raw material to be used in its

processing unit for transformation into met coke

(hard coke). On 29th April, 2005, the Petitioner

Company entered into an agreement with the

Respondent Company to supply 15,000 Metric Tonnes

of coking coal of Indonesian Origin. The agreement

to sell provided that the cargo would be sold to

the Respondent on High Seas basis. The said

agreement was executed in Kolkata within the

jurisdiction of the Calcutta High Court.
3

3. Clause 11 of the aforesaid agreement contains

an Arbitration Clause which reads as under :-

“In case of any dispute or difference
arising between the parties hereto or any
claim or thing herein contained or the
construction thereof or as to any matter
in any way connected with or arising out
of these presents or the operation thereof
or the rights, duties or liabilities of
either party thereof, then and in every
such case the matter, differences in
disputes shall be referred to an
arbitrator in Kolkata, West Bengal, India
in accordance with and subject to the
provisions of the Arbitration and
Conciliation Act, 1996, or any other
enactment or statutory modifications
thereof for the time being in force. The
place of arbitration shall be Kolkata.”

[Emphasis supplied]

Pursuant to the aforesaid agreement dated 29th

April, 2005, the parties entered into a specific

High Seas Sale Agreement on 7th May, 2005, wherein
4

it was specified that the contracted coal would be

supplied to the Respondent from a vessel named MV

Gulf Ranger. The total sale consideration for the

consignment was mentioned as Rs.8,11,80,000/-.

Clause 14 of the said High Seas Sale Agreement

provided that the sale contract would be subject to

Kolkata jurisdiction.

4. Disputes having arisen between the parties, the

Respondent herein by its letter dated 20th December,

2008, invoked the arbitration clause and requested

the Petitioner Company to confirm the appointment

of a retired Judge of the Gujarat High Court,

Hon’ble Mr. Justice K.M. Mehta, to be the Sole

Arbitrator. In the said letter, the Respondent

alleged that the Petitioner was in possession of

Rs.3,43,73,485/- which belonged to the Respondent

and was being enjoyed by the Petitioner instead of

handing over the same to the Respondent. It was

also alleged that the Respondent was entitled to
5

receive 6,793 Metric Tonnes of material from the

Petitioner on the basis of the aforesaid sum lying

with the Petitioner. It was alleged that the

Petitioner was not issuing delivery orders in

favour of the Respondent for release of the said

material and that the same was currently lying in a

plot owned by the Respondent, but under the control

and supervision of the Petitioner in Gujarat within

the jurisdiction of the Bhavnagar Civil Courts.

5. The petitioner wrote back to the Respondent on

9th January, 2009, denying all the allegations and

in particular denying the fact that it had received

any sum of money from the Respondent or that the

Respondent was entitled to receive any material, as

alleged. A preliminary objection was also raised

by the Petitioner to the appointment of Mr. Justice

K.M. Mehta as the Sole Arbitrator in terms of

Clause 11 of the Agreement dated 29th April, 2005,

particularly when the said clause stipulates that
6

the disputes shall be referred to an Arbitrator in

Kolkata, West Bengal, India, and Mr. Justice K.M.

Mehta was based in Ahmedabad. It was expressly

stated by the Petitioner that the appointment of

the learned Judge as Sole Arbitrator would be

wholly contrary to the express terms of the

arbitration clause.

6. According to the Petitioner, it was surprised

to receive summons issued by the Principal Senior

Civil Judge, Bhavnagar (Gujarat) to appear before

the said Court on 17th January, 2009, in Arbitration

Application No.1 of 2008 purported to have been

filed by the Respondent-Company under Section 9 of

the Arbitration and Conciliation Act, 1996, praying

for an injunction to restrain the Petitioner, his

servants and agents from disposing, selling,

diverting or alienating the material in question or

any part thereof and for the issuance of a

direction to the Petitioner to issue delivery
7

orders for 6,793 MT of coking coal in favour of the

Respondent.

7. Appearing in support of the Transfer Petition,

Mr. Gaurav Mitra, learned Advocate, submitted that

the invocation of the jurisdiction of the Principal

Senior Civil Judge at Bhavnagar, Gujarat, was

contrary to the express terms of the High Seas Sale

Agreement dated 7th May, 2005, wherein it had been

expressly stated that the sale contract would be

subject to Kolkata jurisdiction. Mr. Mitra

submitted that the Respondent had deliberately,

with mala fide intention, failed to disclose the

specific High Seas Sale Agreement dated 7th May,

2005, in the application under Section 9 of the

aforesaid Act, since it contained the specific

jurisdiction clause by which all disputes arising

out of or relating to the arbitration agreement

were to be filed within the jurisdiction of the
8

Courts at Kolkata. What was disclosed was merely

the agreement to sell dated 29th April, 2005.

8. Mr. Mitra further submitted that when the venue

for arbitration had been expressly agreed to

between the parties to be Kolkata, West Bengal, and

also having regard to the fact that the Arbitrator

to be appointed was to be a person based in

Kolkata, it is only the Courts at Kolkata which had

both pecuniary and territorial jurisdiction to

entertain all applications in connection with the

High Seas Sale Agreement.

9. Mr. Mitra submitted that the learned Principal

Senior Civil Judge at Bhavnagar (Gujarat), neither

has the territorial nor pecuniary jurisdiction to

entertain or determine any dispute between the

parties arising out of the agreement referred to

hereinabove and the jurisdiction of the Gujarat

Court has been invoked with mala fide motive, in
9

violation of the terms of the agreement agreed to

between the parties.

10. In support of his aforesaid submissions, Mr.

Mitra referred to and relied upon the judgment of a

learned Single Judge of the Delhi High Court in the

case of Geo. Miller & Co. Ltd. Vs. United Bank of

India & others [69 (1997) Delhi Law Times 616],

where since the parties had agreed to the

jurisdiction of a particular Court to entertain

disputes arising out of an arbitration agreement

between the parties, it was held that where two or

more Courts have jurisdiction under the Code of

Civil Procedure to try a suit or proceeding, an

agreement between the parties that the disputes

between them shall be tried in one of such Courts

is not contrary to public policy nor does it

contravene the provisions of Section 28 of the

Indian Contract Act, 1872. It was also observed

that the choice of Forum agreed to and accepted by
10

the parties should normally be respected. Mr.

Mitra also pointed out that in the aforesaid

decision, the learned Judge had relied upon two

decisions of this Court in (i) A.B.C. Laminart (P)

Ltd. vs. A.P. Agencies [1989 (2) SCC 173]; and (ii)

Hakam Singh vs. Gammon (India) Ltd. [AIR 1971 SC

740 = (1971) 1 SCC 286], wherein it was held that

where there might be two or more competent Courts

which can entertain a suit consequent upon a part

of the cause of action having arisen therein, if

the parties to the contract agreed to vest

jurisdiction in one of such Courts to try any

dispute which might arise between themselves, the

agreement would be valid. It was also urged that

if the purport of the agreement was to completely

oust the jurisdiction of the Court, such a

condition would be unlawful and void being against

public policy and would, therefore, be hit by

Section 28 of the Contract Act. However, if it was

found that the jurisdiction agreed to would also be
11

an appropriate jurisdiction in the matter of the

contract, it could not be said that it ousted the

jurisdiction of the Court.

11. In addition to the above, Mr. Mitra submitted

that even if the provisions of Section 20 of the

Code of Civil Procedure were to be applied, no part

of the cause of action had arisen within the

jurisdiction of the Bhavnagar Court in Gujarat so

as to enable it to assume jurisdiction in respect

of the transaction arrived at in Kolkata and the

parties had agreed under clause 14 of the agreement

that the sale contract would be subject to Kolkata

jurisdiction. Mr. Mitra urged that it was in such

circumstances and also having regard to clause 11

of the aforesaid agreement, which provided for the

place of arbitration to be Kolkata, that the

petitioner was impelled to file the transfer

petition for transfer of the pending case in the

Bhavnagar Court to the Calcutta High Court.
12

12. Responding to Mr. Mitra’s submissions, Mr.

Jitendra Malkan, learned Advocate, urged that since

the cause of action for the Section 9 application

had arisen within the jurisdiction of the Bhavnagar

Court in Gujarat, having regard to even the

decisions cited by Mr. Mitra, the Bhavnagar Court

had jurisdiction to entertain the said application.

Mr. Malkan submitted that after discharge of the

goods at port Pipavav in Gujarat, the same were

stored in the godown of the Petitioner-Company at

its own premises within the jurisdiction of the

Bhavnagar Court and since the relief prayed for by

the Respondent-Company was for release of 6,793 MT

of coking coal from the said consignment, the

application under Section 9 of the Arbitration and

Conciliation Act, 1996 had been rightly filed

before the learned Single Judge at Bhavnagar.

13. Mr. Malkan submitted that having regard to the

provisions of Sections 16 and 20 of the Code of
13

Civil Procedure, the suit had been rightly filed

before the Bhavnagar Court, inasmuch as, it related

to the coal which was lying within the jurisdiction

of the Bhavnagar Court. Mr. Malkan submitted that

even taking into consideration the decisions of

this Court in A.B.C. Laminart (P) Ltd. (supra) and

Hakam Singh (supra), it could not be contended that

the jurisdiction of the Bhavnagar Court stood

ousted by either Clause 11 or Clause 14 of the High

Seas Sale Agreement, which had provided that the

sale contract would be subject to Kolkata

jurisdiction. Mr. Malkan urged that there was,

therefore, no ground to allow the Petitioner’s

prayer for transfer of the Arbitration Application

No.1 of 2008, pending in the Court of Principal

Civil Judge (Senior Division) at Bhavnagar to the

Calcutta High Court.

14. Mr. Malkan also submitted that neither Clause

11 nor Clause 14 conferred exclusive jurisdiction
14

on the Courts in Kolkata. Since the agreement did

not use expressions such as “alone”, “only” and

“exclusive”, which could be construed to have

completely ousted the jurisdiction of the Courts in

Gujarat, it could not be contended that the

jurisdiction of the Court in Bhavnagar stood ousted

from entertaining the respondent’s application

under Section 9 of the Arbitration and Conciliation

Act, 1996.

15. The only question which falls for our

consideration is whether, notwithstanding the

mutual agreement to make the High Seas Sale

Agreement subject to Kolkata jurisdiction, it would

be open to the Respondent-Company to contend that

since a part of the cause of action purportedly

arose within the jurisdiction of the Bhavnagar

Court, the application filed under Section 9 of the

Arbitration and Conciliation Act, 1996, before the

Principal Civil Judge (Senior Division), Bhavnagar
15

(Gujarat), would still be maintainable. The

aforesaid question has often troubled the courts

with one view being that since the parties to the

agreement had agreed to a particular forum, they

could no longer resile from the said position and

claim that other courts, where a part of the cause

of action may have arisen, would also have

jurisdiction to entertain a suit or other

proceeding. The other view has been that if by the

said agreement the rightful jurisdiction of a court

was sought to be ousted and a court was vested with

the jurisdiction to entertain a suit, which it did

not have, the same would be contrary to the

provisions of Section 28 of the Indian Contract

Act, 1872, being contrary to public policy.

16. One of the earlier judgments on this dichotomy

of views is that of this Court in Hakam Singh

(supra). Faced with the question as to whether an

agreement arrived at between two parties that one
16

of two courts having jurisdiction, would decide all

disputes relating to such agreement, was hit by the

provisions of Section 28 of the Indian Contract

Act, 1872, this Court held that where two courts or

more have jurisdiction to try a suit or proceeding

under the provisions of the Code of Civil

Procedure, an agreement between the parties that

one of such courts would have jurisdiction to

decide the disputes arising between the parties

from such agreement would not be contrary to public

policy and would not, therefore, be contrary to the

provisions of Section 28 of the Indian Contract

Act, 1872.

17. The said question once again arose in the case

of A.B.C. Laminart (P) Ltd. (supra), wherein

following the decision in Hakam Singh (supra), but

relying on the maxim ex dolo malo non oritur actio,

this Court held that by an agreement which

absolutely ousted the jurisdiction of a court
17

having jurisdiction to decide the matter, would be

unlawful and void, being contrary to public policy

under Section 28 of the Indian Contract Act. But

so long as the parties to a contract do not oust

the jurisdiction of all the courts, which would

otherwise have jurisdiction to decide the cause of

action under the law, it could not be said that the

parties had by their contract ousted the

jurisdiction of the court. This Court went on to

observe that where there may be two or more

competent courts which can entertain a suit

consequent upon a part of the cause of action

having arisen therewithin, if the parties to the

contract agree to vest jurisdiction in one such

court to try the dispute which might arise between

them, the agreement would be valid. The question

also arose in R.S.D.V. Finance Co. Pvt. Ltd. vs.

Shree Vallabh Glass Words Ltd., [(1993) 2 SCC 130],

where an endorsement “Subject to Anand (Gujarat)

jurisdiction”, was relied upon to contend that only
18

Courts in Anand would have jurisdiction to

entertain any dispute relating to such jurisdiction

and the suit filed in Bombay on the ground that the

cause of action arose in Bombay was not

maintainable. In the said case, this Court held

that since apart from the endorsement on the

deposit receipt, there was no formal agreement

between the parties, the said endorsement would not

divest the courts in Bombay of their jurisdiction

to entertain the suit. As will be evident from the

facts of the suit, the same stood on a different

footing and does not advance the case of the

respondent in any way.

18. In the instant case, the parties had knowingly

and voluntarily agreed that the contract arising

out of the High Seas Sale Agreement would be

subject to Kolkata jurisdiction and even if the

courts in Gujarat also had jurisdiction to

entertain any action arising out of the agreement,
19

it has to be held that the agreement to have the

disputes decided in Kolkata by an Arbitrator in

Kolkata, West Bengal, was valid and the Respondent-

Company had wrongly chosen to file its application

under Section 9 of the Arbitration and Conciliation

Act before the Bhavnagar Court (Gujarat) in

violation of such agreement. The decisions of this

Court in A.B.C. Laminart (P) Ltd. (supra) as also

Hakam Singh (supra) are very clear on the point.

19. Having regard to the above, we are inclined to

accept the submissions made on behalf of the

petitioner and we are of the view that the transfer

petition should be allowed. We, accordingly, do so

and direct that Arbitration Application No.1 of

2008 titled M/s Maa Bhagwati Coke (Guj) Pvt. Ltd.

vs. Balaji Coke Industry Pvt. Ltd., pending in the

Court of Principal Civil Judge (Senior Division),

Bhavnagar (Gujarat), be transferred to the Calcutta

High Court.

20

20. There will, however, be no order as to costs.

…………………………………………J.

(ALTAMAS KABIR)

……………………………………………J.

(CYRIAC JOSEPH)
New Delhi
Dated : 09.09.2009.