Supreme Court of India

Standard Corroson Controls P.Ltd vs Sarku Engineering Services Sdn … on 11 November, 2008

Supreme Court of India
Standard Corroson Controls P.Ltd vs Sarku Engineering Services Sdn … on 11 November, 2008
Author: M Katju
Bench: Markandey Katju
                                                                                    1


                                                          REPORTABLE

               IN THE SUPREME COURT OF INDIA

                 CIVIL ORIGINAL JURISDICTION

        ARBITRATION APPLICATION NO. 6 OF 2008

Standard Corrosion Controls Pvt. Ltd.              ..    Applicant

             -versus-

Sarku Engineering Services SDN BHD                       ..
Respondent


                           JUDGMENT

MARKANDEY KATJU, J.

1. By means of this Arbitration Application the applicant has prayed for

appointment of an arbitrator under Section 11(5) of the Arbitration and

Conciliation Act, 1996 (hereinafter referred to as the Act) for resolution of

the disputes between the parties arising out of the agreement dated

21.2.2006.

2. Heard learned counsel for the parties and perused the record.
2

3. The applicant is a company registered under the Indian Companies

Act, having its registered office at Thane, Maharashtra. The respondent is a

company incorporated under the law of Malaysia having its registered office

at Miri, Sarawak, Malaysia. The respondent had been awarded a contract of

26 Well Unmanned Platforms by the Oil & Natural Gas Corporation (in

short `ONGC’). The applicant had been short-listed as one of the potential

sub-contractors for painting workscope package and was requested to

submit its quotations. On going through the quotation of the applicant, the

respondent issued a contract dated 21.2.2006. Copy of the agreement is at

Annexure A-4 to this application.

4. Subsequently, the applicant received a letter dated 8.9.2006 from the

respondent stating that they had no choice but to exercise Article VII, the

Suspension and Termination Clause, of the Contract Agreement with

immediate effect on the alleged plea that the respondent was unable to

furnish bank guarantee and feedback confirmation of the applicant’s

readiness for work. This resulted in a dispute between the parties and the

applicant wrote a letter dated 14.4.2007 invoking the arbitration clause in

the agreement between the parties, being Article X. The applicant called

upon the respondent to send a panel of eminent persons to be selected to act
3

as a Sole Arbitrator. The applicant also mentioned in the said letter that in

the event the respondent fails to send the list as required by the applicant,

the applicant shall approach the High Court to appoint the Sole Arbitrator

for resolving the dispute. When the respondent did not send any reply, the

applicant wrote a letter dated 11.10.2007 to the respondent and had

proposed the names of eminent prospective arbitrators and asked the

respondent to select one of them as the Sole Arbitrator to adjudicate the

dispute. The applicant also mentioned in the letter dated 11.10.2007 that if

the respondent fails to do so, the applicant will then approach the Supreme

Court for getting the arbitral forum constituted.

5. The respondent replied by email dated 16.10.2007 and stated that in

Article X of the Arbitration it was mentioned that in case of any dispute or

difference between the parties regarding the contract, the matter should be

settled, as far as possible, by mutual consultation and consent, failing which

by arbitration to be held at Mumbai, applying the Arbitration Rules of the

International Chamber of Commerce (hereinafter referred to as the ICC).

Article X states as follows :

“Article X Arbitration

Any dispute or difference in view regarding this
CONTRACT shall be settled, in so far as is possible, by
4

mutual consultation and consent, failing which by
arbitration to be held at Mumbai, India applying the
Arbitration Rules of the International Chamber of
Commerce by a single arbitrator.”

6. Since the parties could not agree, the applicant applied to this Court

under Section 11(5) of the Act for appointment of an Arbitrator.

7. A counter-affidavit has been filed by the respondent and I have

perused the same. The respondent has relied on Article X of the Agreement

dated 21.2.2006 between the parties and has urged that the arbitration has to

be held at Mumbai but by applying the Arbitration Rules of the ICC. As per

the Rules of Arbitration of ICC, the party who wishes to have recourse to

arbitration under the said Rules is required to request for arbitration to the

ICC Secretariat. The respondent submitted that the applicant has not

followed that procedure for appointment of an Arbitrator because it has not

submitted any request to the ICC Secretariat. Instead, the applicant has

rushed to this Court without following the procedure mentioned in Article X

of the Arbitration Agreement.

8. Annexed to the counter-affidavit is the Rules of the ICC and I have

perused the same. Admittedly, the applicant has not made any request for
5

arbitration to the ICC Secretariat. Hence, in my opinion, this application is

not maintainable at all.

9. There is no dispute that the applicant had, with open eyes, signed the

contract dated 21.2.2006, which contains Article X, quoted above.

10. Learned counsel for the applicant submitted that the Arbitration Rules

of the ICC cannot prevail over the Parliamentary law, which is the

Arbitration and Conciliation Act, 1996. In my opinion, it is true that a

statute overrides the contract, but it has to be noticed that Section 11(2) of

the Act states that subject to sub-section (6), the parties are free to agree on

a procedure for appointing the arbitrator or arbitrators. Admittedly, the

conditions mentioned in sub-section (6) of Section 11 are not attracted in

this case. Hence, the procedure to appoint an arbitrator agreed upon by the

parties will be applicable.

11. As already stated above, the parties had agreed that any dispute

between them shall be settled as far as possible by mutual consultation and

consent, failing which by arbitration to be held at Mumbai applying the

Arbitration Rules of the ICC. In my opinion, the applicant has to apply to

the Secretariat of the ICC, as mentioned in the Arbitration Rules of the ICC,
6

and it cannot approach this Court for appointment of an Arbitrator. No

doubt, the arbitration will have to be held at Mumbai, but the entire

procedure of appointment of the Arbitrator has to be in accordance with the

Arbitration Rules of the ICC, which requires that first a request has to be

made to the Secretariat of the ICC. Admittedly, the applicant has not

approached the ICC Secretariat. Hence, in my opinion, the application filed

by the applicant herein, is not maintainable at all.

12. This Court in a series of decisions has held that such an

application/petition without approaching the authority nominated and

agreed upon by the parties is not maintainable vide Iron & Steel Co. Ltd. vs.

Tiwari Road Lines 2007(5) SCC 703, Rite Approach Group Ltd. vs.

Rosoboronexport 2006(1) SCC 206 etc.

13. The scheme of the Act is that under Section 11(2), the parties are free

to agree on a procedure for appointing an Arbitrator subject to the

provisions of Section 11(6). A petition under Section 11(5) of the Act

would not lie if there is any agreement between the parties providing for the

procedure for appointment of an arbitrator. In the present case there is

Article X of the agreement (quoted above).

7

14. Learned counsel for the applicant has relied upon Article IX of the

Agreement, which states :

” Article IX

This CONTRACT shall be governed by the laws
of India. The CONTRACTOR shall be responsible to
keep itself informed and comply with all laws, rules,
regulations, standards, codes and the like applicable to
the WORKS, CONTRACTORS and its subcontractors
and CONTRACTOR shall protect, indemnify and hold
ONGC, SARKU, their AFFILIATES and associated
companies and their stockholders, directors, agents,
employees, and representative of each of the
aforementioned parties harmless from and against all
liabilities for any breach thereof attributable to
CONTRACTOR or its subcontractors.”

15. In my opinion, Article IX has no relevance to the controversy in this

case as it only says that the contract shall be governed by the laws of India.

The laws of India would mean the Contract Act, Limitation Act, Specific

Relief Act etc. Article/Clause IX does not deal with the procedure by which

the arbitrator has to be appointed. That is governed by Clause X.

16. In view of the above, this Arbitration Application is not maintainable

and it is accordingly dismissed.

8

………………………….J.

(Markandey Katju)
New Delhi;

11 November, 2008