Supreme Court of India

Deutsche Postbank Home Fin.Ltd vs Taduri Sridhar & Anr on 29 March, 2011

Supreme Court of India
Deutsche Postbank Home Fin.Ltd vs Taduri Sridhar & Anr on 29 March, 2011
Author: R.V.Raveendran
Bench: R.V. Raveendran, A.K. Patnaik
                                                                                   Reportable


                    IN THE SUPREME COURT OF INDIA


                     CIVIL APPELLATE JURISDICTION


                      CIVIL APPEAL NO. 2691 OF 2011

                    [Arising out of SLP [C] No.34139/2010]





Deutsche Post Bank Home Finance Ltd.                            ... Appellant


Vs.


Taduri Sridhar & Anr.                                           ... Respondents





                                J U D G M E N T

R.V.RAVEENDRAN, J.

Leave granted.

2. The second respondent (referred to as the `Developer’) entered into a

development agreement with the owners of certain lands at Bachupally

village, Qutubullapur Mandal, Ranga Reddy District, for constructing

independent houses and multistoried Apartment buildings with common

facilities in a layout known as `Hill County township’. The landowners as

the first party, the developer as the second party and the first respondent who

2

wanted to acquire an apartment therein as the third party entered into an

agreement for sale dated 16.10.2006 under which the land-owners agreed to

sell an undivided share equivalent to 87 sq.yds. out of a total extent of 16.95

acres to the first respondent and the developer agreed to construct a

residential apartment measuring 1889 sq.ft. for the first respondent. The total

consideration for the undivided share in the land, apartment and car parking

space was agreed as Rs.55,89,368. The agreement contemplating the entire

price being paid in instalments, that is 10% on booking, 85% in seven

instalments upto 15.3.2008 and 5% at the time of delivery. Clause (14) of

the said agreement dated 16.10.2006 provided for settlement of disputes by

arbitration.

3. On the request of the first respondent, the appellant (earlier known as

`BHW Home Finance Ltd.’) sanctioned a housing loan of Rs.52 lakhs to the

first respondent for purchase of the said apartment in terms of a loan

agreement dated 21.12.2006 entered into between the first respondent as the

borrower and the appellant as the lender. The said loan agreement contained

the terms of the loan, rate of interest, provisions for amortization,

consequences of delay in payment of EMIs, security for repayment, and

general covenants of borrower. Clause (11) thereof provided for settlement

of all disputes (that is, all matters, questions, disputes, differences and/or

3

claims arising out of and/or concerning and/or in connection and/or in

consequences of breaches, termination or invalidity thereof or relating to the

Agreement) by arbitration by the Managing Director of the appellant or his

nominee as sole Arbitrator. The first respondent subsequently had entered

into a supplemental loan agreement with the appellant on 29.10.2007 for

reducing the loan amount from Rs.52 lakhs to Rs.49,78,527/-; and the said

loan has been disbursed in terms of the said loan agreements.

4. It is alleged that a tripartite agreement was also executed on

21.12.2006 among first respondent as borrower, the developer as guarantor

and the appellant as the lender, under which it was agreed that the loan

amount should be disbursed by the appellant directly to the developer and

such amounts paid to the developer shall be deemed to be disbursement of

loan by the appellant to the first respondent.

5. In pursuance of the agreement of sale dated 16.10.2006, the first

respondent paid the entire sale price to the developer through the appellant.

Thereafter, the land-owners and the developer executed a registered sale

deed dated 21.2.2008 for a consideration Rs.21,27,409/-, conveying to the

first respondent, an undivided share in the land equivalent to 87 sq.yds. with

the semi finished apartment bearing No.3E in the third floor of Nainital

4

Block of Hill County with one reserved parking space. On the same day the

first respondent entrusted the construction of the unfinished flat to the

developer under a construction agreement dated 21.2.2008, under which the

developer acknowledged the receipt of the total cost of construction, that is

Rs.33,22,226 from the first respondent and agreed to complete the

construction of the apartment and deliver the same to the first respondent by

16.10.2008 with a grace period of three months. Clause 7 of the said

construction agreement dated 21.2.2008 between the first respondent and the

developer provided for arbitration and is extracted below :

” 7. Arbitration

a. In the event of any dispute between the parties in connection with the

validity, interpretation, implementation or breach of any provision of this

agreement or any other disputes including the question of whether there is

proper termination of the agreement shall be resolved through arbitration

by appointing a sole arbitrator by the Vice Chairman of the First Party.

The decision of the Arbitrator shall be final and binding on both the

parties.

b. The arbitration proceedings shall be in accordance with the provisions

laid down in the Arbitration and Conciliation Act, 1996 and shall be

governed by the laws in A.P. subject to the authorized arbitration clauses.

The venue of the Arbitration proceedings shall be Hyderabad and the

language shall be in English. All the proceedings are subject to the

exclusive jurisdiction of the courts at Hyderabad limits.”

On the execution of the sale deed dated 21.2.2008 and construction

agreement dated 21.2.2008, the earlier agreement for sale dated 16.10.2006

apparently lost its relevance, as the land-owners went out of the picture on

5

execution of the sale deed regarding the undivided share and a fresh

construction agreement dated 21.2.2008 was executive regarding completion

of the apartment by the developer.

6. The first respondent issued a notice dated 31.7.2009 to the developer,

alleging delay in construction and delivery of the apartment and called upon

it to pay Rs.54,778 per month as compensation for the period of delay, that

is from the due date of completion (16.10.2008) till date of actual

completion and delivery of the apartment. By another letter dated 15.9.2009

addressed to the developer, first respondent invoked the arbitration clause

contained in clause (7) of the construction agreement dated 21.2.2008 and

sought reference of the disputes between them to arbitration. There was no

response from the developer.

7. Thereafter, the first respondent filed a petition under section 11 of the

Arbitration and Conciliation Act, 1996 (“Act” for short) in the Andhra

Pradesh High Court, for appointment of an Arbitrator. In the said petition,

the appellant was brought into the dispute, for the first time, by impleading it

as a respondent along with the developer. In the said petition, the first

respondent alleged that the developer had failed to complete and deliver the

apartment in terms of the construction agreement dated 21.2.2008.

6

He also alleged that the developer had arranged the housing loan from the

appellant; and that the appellant-lender had released the total loan amount to

the developer without ensuring that there was sufficient progress of

construction and without verifying the `ground realities’ and thereby failed

to perform its minimum obligations and responsibilities as a lender. He

contended that the circumstances disclosed collusion, fraud and

misrepresentation on the part of the developer and the appellant. First

respondent further alleged that the following disputes had arisen between

him on the one hand, and the respondents therein (the developer and the

appellant) on the other, which required to be decided by arbitration :

a) The developer committed breach of contract in not fulfilling its

part of contractual obligations and consequently was liable to

refund all the amounts collected from him and the appellant,

together with interest thereon at 24% per annum with monthly rests

from the date of its respective dates of collections till payment,

besides the interest and damages that may be charged by the

appellant.

b) The appellant clandestinely and deliberately released the entire

payments to the developer without verifying the ground realities

about the progress of construction and without intimation to him

(first respondent) and thus committed breach of trust and was

liable for all consequences.

c) In view of the breach of trust and non-fulfillment of the

obligations, the developer was also liable to pay a sum of Rs.15

lakhs towards miscellaneous expenditure incurred and mental

agony suffered by the petitioner.

7

d) The developer was also liable to pay/reimburse whatsoever that

may be demanded by the appellant in respect of the entire

transaction.

e) The developer and the appellant were liable to pay the first

respondent all the expenditure incurred/to be incurred towards

legal and other miscellaneous charges.

f) The developer and the appellant were liable to compensate him for

his financial and mental suffering.

g) The developer and the appellant were liable to pay commercial rate

of interest to the first respondent on the amounts found due from

the due date till payment.

The first respondent relying upon clause (7) of the construction agreement

dated 21.2.2008, sought appointment of a sole arbitrator to adjudicate upon

the disputes between him and the developer and the appellant in respect of

purchase of the apartment.

8. The said petition was resisted by the appellant. The appellant

contended that it had nothing to do with the dispute between first respondent

and developer; that for the first time, the first respondent had chosen to make

allegations against the appellant in the petition under section 11 of the Act,

apparently in collusion with the developer, to avoid payment of EMIs due to

the appellant; and that the petition under section 11 of the Act was not

maintainable against it, as the dispute was between the first respondent and

8

the developer (second respondent) and it was not a party to the arbitration

agreement invoked by the first respondent (that is clause 7 of the

construction agreement dated 21.2.2008).

9. The designate of the Chief Justice of Andhra Pradesh High Court by

the impugned order dated 12.4.2010 allowed the said application under

section 11 and appointed a retired Judge of High Court as the sole arbitrator.

The learned designate referred to the construction agreement dated

21.2.2008 between the first respondent and second respondent and clause (7)

therein providing for arbitration. The said order did not refer to the

contention of the appellant that it was not a party to the dispute and therefore

the petition under section 11 was not maintainable against it. In view of the

impugned order, the appellant though not concerned with the disputes

between the first respondent and the developer, is made a party to the

arbitration.

10. The said order is challenged by the appellant urging the following

contentions :

(i) As the first respondent and the developer were the only parties to the

construction agreement dated 21.2.2008 containing the arbitration

agreement, the appellant could not be dragged into a dispute between

them, by impleading it as a party to the petition under section 11 of

the Act.

9

(ii) The designate of the Chief Justice ought to have examined whether

both respondents in the petition under section 11 of the Act were

parties to the arbitration agreement (clause 7 of the construction

agreement dated 21.2.2008) before making an order appointing an

arbitrator under section 11 of the Act.

On the contentions urged, the question that arises for our consideration is

whether the appellant could be made a party to the arbitration, even though

the appellant was not a party to the arbitration agreement contained in

clause (7) of the construction agreement dated 21.2.2008.

11. In this case, the first respondent made a demand for damages against

the developer in his notice dated 31.7.2009. As the developer refused to

comply, the first respondent invoked the arbitration agreement contained in

clause (7) of the Construction Agreement dated 21.2.2008 between him and

the developer. Therefore, in so far as the disputes between the first

respondent and the developer (second respondent) are concerned, the

designate of the Chief Justice was justified in appointing an arbitrator. But

the question is whether the appellant, a non-party to the construction

agreement containing the arbitration agreement as per clause (7), could be

roped in, as a party to such arbitration.

12. In Jagdish Chander vs. Ramesh Chander [2007 (5) SCC 719] this

court held :

10

“The existence of an arbitration agreement as defined under Section 7 of

the Act is a condition precedent for exercise of power to appoint an

arbitrator/Arbitral Tribunal, under Section 11 of the Act by the Chief

Justice or his designate. It is not permissible to appoint an arbitrator to

adjudicate the disputes between the parties in the absence of an arbitration

agreement or mutual consent.”

In Yogi Agarwal vs. Inspiration Clothes & U [2009 (1) SCC 372], this court

observed :

“When Sections 7 and 8 of the Act refer to the existence of an arbitration

agreement between the parties, they necessarily refer to an arbitration

agreement in regard to the current dispute between the parties or the

subject-matter of the suit. It is fundamental that a provision for arbitration,

to constitute an arbitration agreement for the purposes of Sections 7 and 8

of the Act, should satisfy two conditions. Firstly, it should be between the

parties to the dispute. Secondly, it should relate to or be applicable to the

dispute.”

In S. N. Prasad vs. Monnet Finance Ltd – (2011) 1 SCC 320, this Court

held:

“There can be reference to arbitration only if there is an arbitration

agreement between the parties. If there is a dispute between a party to an

arbitration agreement, with other parties to the arbitration agreement as

also non-parties to the arbitration agreement, reference to arbitration or

appointment of arbitration can be only with respect to the parties to the

arbitration agreement and not the non-parties……..As there was no

arbitration agreement between the parties, the impleading of the appellant

as a respondent in the proceedings and the award against the appellant in

such arbitration cannot be sustained.”

Therefore, if `X’ enters into two contracts, one with `M’ and another with

`D’, each containing an arbitration clause providing for settlement of

disputes arising under the respective contract, in a claim for arbitration by

`X’ against `M’ in regard to the contract with `M’, `X’ cannot implead `D’

11

as a party on the ground that there is an arbitration clause in the agreement

between `X’ and `D’.

13. The existence of an arbitration agreement between the parties to the

petition under section 11 of the Act and existence of dispute/s to be referred

to arbitration are conditions precedent for appointing an Arbitrator under

section 11 of the Act. A dispute can be said to arise only when one party to

the arbitration agreement makes or asserts a claim/demand against the other

party to the arbitration agreement and the other party refuses/denies such

claim or demand. If a party to an arbitration agreement, files a petition under

section 11 of the Act impleading the other party to the arbitration agreement

as also a non-party to the arbitration agreement as respondents, and the court

merely appoints an Arbitrator without deleting or excluding the non-party,

the effect would be that all parties to the petition under section 11 of the Act

(including the non-party to arbitration agreement) will be parties to the

arbitration. That will be contrary to the contract and the law. If a person

who is not a party to the arbitration agreement is impleaded as a party to the

petition under section 11 of the Act, the court should either delete such party

from the array of parties, or when appointing an Arbitrator make it clear that

12

the Arbitrator is appointed only to decide the disputes between the parties to

the arbitration agreement.

14. The arbitration agreement relied upon by the first respondent to seek

appointment of arbitrator, is clause (7) of the construction agreement dated

21.2.2008. The appellant was not a party to the said construction agreement

dated 21.2.2008 containing the arbitration agreement. It is no doubt true that

the loan agreement dated 21.12.2006 between the first respondent as

borrower, and the appellant as the creditor, also contains an arbitration

clause (vide Article 11) providing for resolution of disputes in regard to the

said loan agreement by arbitration. But the developer was not a party to the

loan agreement. There is no arbitration agreement between the developer

and the appellant. The disputes between the first respondent and the

developer cannot be arbitrated under Article 11 of the Loan Agreement. The

first respondent invoked the arbitration agreement contained in clause 7 of

the construction agreement (between first respondent and developer) and not

the arbitration agreement contained in clause 11 of the loan agreement

(between appellant and first respondent). The existence of an arbitration

agreement in a contract between appellant and first respondent, will not

13

enable the first respondent to implead the appellant as a party to an

arbitration in regard to his disputes with the developer.

15. The first respondent obviously cannot involve the appellant as a party

to an arbitration in regard to his disputes arising out of the claims made by

him against the developer which are covered by clause (7) of the

construction agreement. The disputes referred to in the petition under

section 11 of the Act relate to the claims of the first respondent against the

developer. It is however true that there is reference to the appellant in

disputes (b), (e) and (f) and reference to collusion between the developer and

the appellant in those `disputes’. The first respondent has also alleged that

the appellant by releasing the payments to the developer without verifying

the ground realities about the progress and construction and without

intimation to him, had committed breach of trust and therefore liable to pay

compensation for the financial and mental suffering of the first respondent as

also the legal and other expenses. No such claim was ever been made against

the appellant before filing the petition under section 11 of the Act, nor did

the first respondent at any time seek arbitration in regard to such claims

against the appellant. The said claims against the appellant cannot be

arbitrated in an arbitration in pursuance of clause (7) of the construction

agreement between the first respondent and the developer.

14

16. The first respondent did not issue any notice or demand making any

claim against the appellant nor did he issue any notice claiming that the

appellant is liable for the consequences of non-performance by the

developer, of its obligations. Nor did the first respondent issue any notice to

the appellant seeking reference of any disputes to arbitration. Therefore it

could not be said that any dispute existed between the first respondent and

appellant, when the petition under section 11 of the Act was filed. Even in

the application under section 11 of the Act, there is no reference to clause

No.(11) of the loan agreement which contains the arbitration agreement in

regard to disputes that may arise between the appellant as lender and the first

respondent as the borrower. There is no claim or dispute in regard to the loan

agreement. The first respondent has not invoked clause (11) of the loan

agreement for deciding any dispute with the appellant.

17. If there had been an arbitration clause in the tripartite agreement

among the first respondent, developer and the appellant, and if the first

respondent had made claims or raised disputes against both the developer

and the appellant with reference to such tripartite agreement, the position

would have been different. But that is not so. The petition under section 11

15

of the Act against the appellant was therefore misconceived as the appellant

was not a party to the construction agreement dated 21.2.2008.

18. In view of the above, we allow this appeal and set aside the order

dated 12.4.2010 of the designate of the Chief Justice, in part, in so far as the

appellant is concerned. We make it clear that the appointment of arbitrator

under the impugned order shall remain undisturbed in so far as the disputes

between first respondent and the second respondent (developer) are

concerned. We further make it clear that this order will not come in the way

of first respondent making any claim or raising a dispute against the

appellant or appellant making any claim or raising a dispute against the first

respondent and either of them seeking recourse to arbitration in regard to

such disputes.

___________________J.


                                                                  (R. V. Raveendran)





New Delhi;                                                        ___________________J.

March 29, 2011.                                                   (A. K. Patnaik)