Delhi High Court High Court

Surat Singh Virk & Anr. vs Fit Jee Franchise Networks Ltd. on 4 May, 2009

Delhi High Court
Surat Singh Virk & Anr. vs Fit Jee Franchise Networks Ltd. on 4 May, 2009
Author: Shiv Narayan Dhingra
*          IN THE HIGH COURT OF DELHI AT NEW DELHI


                                                    Date of Reserve: April 24, 2009
                                                       Date of Order: May 04, 2009

+ FAO 37-38/2006
%                                                          04.05.2009
     Surat Singh Virk & Anr.                         ...Appellant
     Through : Mr.Navin Chawla and Mr. Sidhartha Sampath, Advocates

       Versus

       Fit Jee Franchise Networks Ltd.                                ...Respondent
       Through: Mr. Anil K. Khaware, Advocate


       JUSTICE SHIV NARAYAN DHINGRA

1.     Whether reporters of local papers may be allowed to see the judgment?

2.     To be referred to the reporter or not?

3.     Whether judgment should be reported in Digest?


       JUDGMENT

1. This appeal has been preferred by the appellants against the orders of

learned Arbitrator dated 19th December 2005 and 31st December 2005. By

first order, the learned Arbitrator directed the appellants to submit a host of

documents in support of the claim of claimant i.e. respondent herein viz i.e.

details of data notes, details of students, copies of communications with

franchise, details of reply received, copies of letters issued to students, proof

of closure of Fit Jee etc etc. The list of documents sought by Arbitrator runs

into 4 pages (foolscap) and by the second order, he dismissed the objections

raised by the appellants under Section 16 of the Arbitration & Conciliation

Act, 1996 stating that the objections were not tenable. The Arbitrator in this

case is the Chartered Accountant of the Claimant company.

2. It is very interesting to note that the reference was made to the

FAO 37-38/2006 Surat Singh Virk & Anr. v. Fit Jee Franchise Networks Ltd. Page 1 Of 4
learned Arbitrator on 22nd August 2004 by the respondent. However, the

Arbitrator did not ask the respondent to file its claim after entering the

reference nor the claim was filed by the respondent suo motto. The learned

Arbitrator and the respondent kept quite. After about one year, on 17th

October 2005, the respondent filed an application under Section 17 and 26 of

the Arbitration & Conciliation Act, 1996 asking the Arbitrator to appoint a

Local Commissioner to visit the premises of appellants to unreveal the truth

and to accord police protection to the Local Commissioner. The Claimant also

made a prayer for appointment of a Chartered Accountant from the reputed

agency in order to assist the Local Commissioner. A prayer was also made to

appoint administrator in terms of the franchise agreement and allow the

applicant to conduct class of students and to direct the respondent to deposit

the security money of Rs.1.5 crores and not to misuse the particulars of Fit

Jee.

3. It is unknown to law that without filing the main claim, an application

for interim relief is made by the party. An exception has been carved out in

case of an emergent situation under Section 9 of the Arbitration &

Conciliation Act only, where a party intends to invoke the arbitration

proceedings but due to an urgent scenario or situation has to seek relief of an

urgent nature which could not wait the appointment of an Arbitrator. But once

the Arbitrator is appointed, a reference is made, there is no reason for a

claimant not to file the claim before the Arbitrator and to file only an

application for interim relief. Since the claimant herein did not file claim

before the Arbitrator the Arbitrator could not have come to know what was

the dispute raised. The Arbitrator without knowing what was the dispute

raised entertained the application and passed an order for production of

FAO 37-38/2006 Surat Singh Virk & Anr. v. Fit Jee Franchise Networks Ltd. Page 2 Of 4
about more than 200 documents.

4. An Arbitrator is not an inquiry officer who is conducting an inquiry in

respect of allegations made by a party or is to investigate charges leveled by

a party. The Arbitrator is an adjudicating authority and he has to conduct

proceedings following principles of natural justice, by asking the parties to file

claim and response to the claim and the evidence which they have in support

of claims and counter claims and adjudicate the matter. The parties can seek

help of the Arbitrator or Court for summoning the witnesses and can also take

necessary steps to bring out the truth. But the claimant or the respondent

cannot ask the Arbitrator to pass interim orders in respect of claim before the

claim being filed, for finding out truth and documents. This would be putting

the cart before the horse. I consider that the order of the learned Arbitrator

dated 19th December 2005 whereby the learned Arbitrator asked the

appellants to place on record several documents, is without jurisdiction. The

Arbitrator has jurisdiction to entertain the interim applications concerning

claim after the claim is filed before him.

5. The other order passed by the Arbitrator is in respect of objections

against his competence raised by the Appellants. The Arbitrator in this case is

the one named, in the agreement. However, it is not in dispute that he is the

Chartered Accountant of the Claimant. The appellants/ respondent alleged

that the money from the bank account was withdrawn by the Claimant on the

basis of certain back dated invoices procured from the Chartered Accountant.

It is also alleged that he was biased and having financial interest in the

Claimant Company. The Chartered Accountant dismissed these objections of

the appellants observing inter alia that he was holding a post of statutory

FAO 37-38/2006 Surat Singh Virk & Anr. v. Fit Jee Franchise Networks Ltd. Page 3 Of 4
auditor of the Claimant company and there was no reason that he shall not

act fairly. Regarding debit notes he observed same were not vetted/ signed

by the Arbitrator in person but they were vetted and signed on behalf of the

firm of Arbitrator (the Chartered Accountant firm) by some other person,

therefore, it cannot be said that he was a witness to the correctness of the

debit notes.

6. The mandate of the Arbitrator can be terminated by the Court under

Section 14 if the conditions mentioned therein are satisfied. If the appellant’s

plea before the Arbitrator of his being biased is dismissed, the appellant

would be entitled to challenge the award in terms of Section 13(5) read with

Section 34 of the Act. I consider that it would not be appropriate for this Court

to arrive at a conclusion at this juncture that the Arbitrator was biased, since

the Arbitrator has not even started with the proceedings on the claim. This

part of the order passed by the Arbitrator is, therefore, not disturbed.

However, the appellant will have the liberty to assail the award on this ground

if the appellant is able to prove bias on the part of the Arbitrator.

7. With above order, this appeal stands disposed of.

May 04 , 2009                                         SHIV NARAYAN DHINGRA J.
rd




FAO 37-38/2006 Surat Singh Virk & Anr. v. Fit Jee Franchise Networks Ltd. Page 4 Of 4