Bombay High Court High Court

M/S. N.B. Vegad & Company, … vs Union Of India on 5 July, 1994

Bombay High Court
M/S. N.B. Vegad & Company, … vs Union Of India on 5 July, 1994
Equivalent citations: AIR 1995 Bom 337, (1994) 96 BOMLR 586, 1994 (2) MhLj 1644
Author: Vyas
Bench: M Pendse, N Vyas


ORDER

Vyas, J.

1. This is an appeal preferred by the original Plaintiffs from judgment and order dated 22nd July, 1993 passed by the learned single Judge vacating the ad interim injunction granted in terms of prayer (d) of the petition. Few facts necessary for disposing of the present appeal are as follows:

The appellants’ tender for the construction of a Traction Sub-Station Building at Dom-bivali was accepted by the Respondents and a contract was entered into on 16th April, 1991 between the Appellants and the Respondents for the said construction at a cost of Rs. 21,25,072.94. Under the said contract, in lieu of a security deposit of Rs. 1,13,000/-, the Appellants furnished a Bank Guarantee of Canara Bank in the like amount. It is the Appellants’ case that due to delays, hind-

rances and breaches committed by the Respondents, the work could not be completed by the Appellants within the stipulated time. As a result of the delay, Respondents issued seven days’ notice threatening to terminate the contract on 25th February, 1992. Similar notice was again given on 1st September,
1992. Lastly, after giving 48 hours’ notice of termination on 10th March, 1993, the contract was terminated on 12th March, 1993. On 22nd March, 1993, Appellants raised claim which had, according to the Appellants, arisen due to the defaults on the part of the Respondents, and called upon the Deputy Chief Engineer of the Respondents to decide the same under Clauses 63 and 64 of the General Conditions of the Contract. One of the claims was for releasing the said Bank Guarantee, As no decision was taken by the Respondents, Appellants invoked Clause 64 of the General Conditions of the Contract which provided for referring disputes to arbitration on 5th April, 1993. On 20th April,
1993, the Respondents addressed a letter to the Canara Bank, who had given the said Bank Guarantee, intimating to the bank that as the Contract was terminated, the bank should honour the bank Guarantee. On 3rd May, 1993, Arbitration Suit No. 1961 of 1993 under Section 20 of the Arbitration Act was filed praying that the Arbitration Agreement forming part of the Contract dated 16th April, 1991 be filed in the Court; that the claims of the Appellants be referred to Arbitration as per the Arbitration Agreement; that in the event of an Arbitrator not being appointed as per Clause 64 of the General Conditions of the Contract within the time prescribed by the Court, the Court should appoint an Arbitrator and that pending the suit, the Respondents be restrained from taking any further steps for encashing the Bank Guarantee. The Canara Bank is not joined as a co-defendant in the suit. On 4th May, 1993, ad interim order in terms of prayer (d), which related to injunction in respect of the Bank Guarantee, was passed operative up to 11th May, 1993. The same was subsequently extended up to 23rd June, 1993. On 22nd June, 1993, the impugned order was passed vacating the ad interim order. The learned single Judge, while vacating the ad interim order, held:

“….. The Canara Bank is a necessary
party to the dispute concerning encashment of Bank Guarantee. Canara Bank is not a party to the Arbitration Agreement. Canara Bank is not impleaded and could not have been impleaded as party respondent in this petition.”

While passing the impugned order, the learned single Judge has relied on his own decisions in the matter of Suresh Arjundas Bakhtiani v. Union of India, reported in 1990 Mah LJ 1243 and in the matter of M/s. Andhra Civil Construction Co. v. Board of Trustees of the Port of Bombay, , Being aggrievcd by the impugned order, the present appeal is preferred.

2. The question that arises for our consideration in this appeal is whether, in an Arbitration Suit under Section 20 of the Arbitration Act, an interim relief in respect of a Bank Guarantee given can be refused on the ground that the Guarantor Bank is not a party to the suit ?

3. Section 20 of the Arbitration Act, 1940, provides as follows:

“20. Application to file in Court arbitration agreement.–

(1) Where any persons have entered into an arbitration agreement before the institution of any suit with respect to the subject-matter of the agreement or any part of it, and where a difference has arisen to which the argeement applies, they or any of them, instead of proceeding under Chapter II, may apply to a Court having jurisdiction in the matter to which the agreement relates, that the agreement be filed in Court.

(2) The application shall be in writing and shall, be numbered and registered as a suit between one or more of the parties interested or claiming to be interested as plaintiff or plaintiffs and the remainder as defendant or defendants, if the application has been presented by all the parties, or, if otherwise, between the applicant as plaintiff and the other parties as defendants.

(3) On such application being made the Court shall direct notice thereof to be given to

all parties to the agreement other than the applicants, requiring them to show cause within the time specified in the notice why the agreement should not be filed.

(4) Where no sufficient cause is shown, the Court shall order the agreement to be filed, and shall make an order or reference to the arbitrator appointed by the parties, whether in the agreement or otherwise, or where the parties cannot agree upon an arbitrator, to an arbitrator appointed by the Court.

(5) Thereafter the arbitration shall proceed in accordance with, and shall be governed by, the other provisions of this Act so far as they can be made applicable.”

It will be seen from the above provision that all or any of the parties to an Arbitration Agreement only may apply under this section to have the Arbitration Agreement filed in Court and a reference made to arbitration. There are certain essential conditions necessary to make this section applicable. They are:– that the parties must have entered into an Arbitration Agreement; that the Arbitration Agreement must have been entered into before a suit with respect to its subject-matter is filed in Court; that a difference, contemplated in the Agreement, must have arisen and that the Court has jurisdiction in the matter. If these conditions are satisfied, the parties may either avail of the procedure prescribed by Chapter II of the Arbitration Act, i.e., refer the dispute to arbtiration without the intervention of the Court, or have the Agreement filed in Court under this section. Sub-sections (2) to (4) lay down the procedure to be followed by the Court when an application is filed under this section. Subsection (5) makes the provisions of the remaining sections of the Act applicable to the proceedings under this section. It will be seen from the above discussion that only the parties to the Arbitration Agreement could be parties in Section 20 proceedings. In the matter of Union of India v. Chaman Lal & Co., , the Supreme Court has, inter alia, held that a party which is not a party under the Arbitration Agreement cannot be dragged in proceedings under Section 20 of the Arbitration

Act unless by operation of law it was deemed to be a party.

4. The learned single Judge has, in his impugned order, therefore, rightly observed that Canara Bank could not have been joined as a party Respondent, but has, however, relying on his earlier decisions in the case of Suresh Arjundas Bakhtiani (1990 Mah LJ 1243) (supra) and Messers. Andhra Civil Construction Co. (supra), held that the bank was a necessary party. In the case of Suresh Arjundas Bakhtiani (supra), a petition was filed by the petitioner for an interim injunction seeking to restrain the Union of India from encashing the bank guarantee issued by Vijaya Bank, which was neither a party to the main petition nor to the petition for interim relief under Section 41 of the Arbitration Act. The learned single Judge dismissed the petition taken out under Section 41 of the Arbitration Act relying mainly on the decision of a Division Bench of the Calcutta High Court in Hindustan Paper Corporation Ltd. v. Kaneil-house Angami, reported in (1990) 68 Company

Cases at page 361, and held that a Bank guarantee was a separate and independent contract between the Bank and the beneficiary enforceable on its own terms independently of disputes between the parties to the main contract in pursuance whereof the Bank Guarantee is furnished and, therefore, the disputes relating to the enforcement of Bank Guarantee were not referable to arbitration and Section 41 of the. Arbitration Act was, therefore, not applicable. On the other hand, another learned single Judge of this Court (Cazi, J., as he then was) has, in the case of Taj Trade & Transport Co. Ltd. v. Oil and Natural Gas Commission, , taken an opposite view and held that by virtue of provisions of Section 126 of the Contract Act, every guarantee was a tripartite contract between the guarantor, beneficiary and the person at whose instance the guarantee was issued and that the issue regarding invoking bank guarantee is referable to arbitration. However, on merits, injunction was not granted.

5. The learned single Judge, again, in the case of Messrs. Andhra Civil Constructions Co. (supra) took the

same view as he had earlier taken in the case of Suresh Arjundas Bakhtiani (1990 Mah LJ 1243) (supra) and, although made the main petition under Section 20 of the Arbitration Act absolute, dismissed the interim petition for injunction taken out by the petitioners therein as being not maintainable in view of his decision in Suresh Arjundas Bakhtiani (supra).

6. Thus, we have before us the view taken by the learned single Judge in the impugned order and in his earlier decision in Suresh Arjundas Bakhtiani (1990 Mah LJ 1243) (supra) and Messrs. Andhra Civil Construction Co. (supra) on the one hand and, the view taken by another learned single Judge (Cazi, J.) in the case of Taj Trade & Transport Co. Ltd. (supra). In fact, as recorded by the learned single Judge in his judgment in Messrs. Andra Civil Consiturction Co.’s case (supra), a request was made to refer the matter to a Division Bench in view of divergent views, but the same was declined.

7. Section 126 of the Contract Act defines a contract of guarantee. It states–

“A “contract of guarantee” is a contract to perform the promise, or discharge the liability, of a third person in case of his default. The person who gives the guarantee is called the “surety”; the person in respect of whose default the guarantee is given is called the “principal debtor”, and the person to whom the guarantee is given is called the “creditor”. A guarantee may be either oral or written.”

Thus, a contract of guarantee requires concurrence of three persons — the principal debtor, the surety and the creditor — the surety undertaking an obligation at the request, express or implied, of the principal debtor. The obligation of the surety depends substantially on the principal debtor’s default. In the present case, at the request of the Appellants, the Bank Guarantee is given by Canara Bank in favour of the Respondents under the terms of the main contract between the Appellants and the Respondents. It is true that the Bank is not a party to the Arbitration Agreement contained in the main contract.

For that reason to refuse consideration of an interim relief of injunction, in our opinion, is not correct. The Bank not being a party to the Arbitration Agreement cannot be joined as a party defendant in a petition under Section 20 of the Arbitration Act. By refusing to consider whether on the merits of the case an injunction should be granted or not and by saying that the petition is not maintainable in the absence of the Bank would, in our view, amount to driving the party to the Arbitration Agreement, which is seeking intervention of the Court, to a regular suit in which alone the Bank could be made a party. The result, in such an event, would be to render Arbitration Agreement unenforceable and illusory. The party desirous of having Court’s intervention for enforcement of the Arbitration Agreement is, thus, compelled to abandon the same. This can hardly be the purpose for which the parties solemnly enter into an Arbitration Agreement to refer the disputes to a forum of” their choice.

8. In U. P. Co-operative Federation Ltd. v. Singh Consultants and Engineers (P) Ltd., , the Supreme

Court was dealing with almost identical facts. The Respondents therein entered into an agreement with the Appellant therein for constructing a vanaspati plant for the latter. The contract required the Respondents to furnish two bank guarantees for proper constuction and successful commissioning of the plant. Accordingly, the Bank of India executed the required guarantees in favour of the Appeliants. Subsequently, disputes arose between the parties as to the erection and performance of the plant. The Appellant invoked the said guarantee. The Respondent approached the Court of Civil Judge, Luck-now, by a petition under Section 41 of the Arbitration Act read with Rules 1 and 2 of Order 39 of the Civil Procedure Code seeking an injunction restraining the appellant from invoking the bank guarantees. To that petition, the Bank was not made a party. After considering the merits, the trial Court declined to issue any injunction and dismissed the petition. Being aggrieved, the Respondent went in revision before the Allahabad High Court. The learned single Judge of the

Allahabad High Court allowed the revision petition and held the invocation of the bank guarantees to be illegal. In the appeal preferred to the Supreme Court, after considering the terms of the contract, the terms of the guarantees and the merits of the disputes, the Supreme Court set aside the decision of the Allahabad High Court and confirmed the order of the trial Court. The Supreme Court, after considering, inter alia, various authorites like Hamzeh Melas & Sons v. British Imex Industries Ltd., reported in (1958) 2 QBD 127; R. D. Harbottle (Mercantile) Ltd. v. National Westminster Bank Ltd., reported in (1977) 2 All ER 862; Edward Owen Engineering Ltd. v. Barclays Bank International Ltd., reported in (1978) 1 All ER 976; United Commercial Bank v. Bank of India,
and Centax (India) Ltd.
v. Vinmar
Impex Inc. , also held that the
principles on which bank guarantees could be
invoked or restrained were well settled and
that on facts of that case there was no case
made out either of fraud or special equities in
the form of preventing irretrievable injustice
between the parties. Thus, the Supreme Court
did not consider the non-joinder of the Bank
for considering grant of interim relief, but
considered the matter on merits in the light of
settled law as to intervention by Court in the
matter of Bank Guarantees and Letters of
Credit.

9. In the case before us, however, the learned single Judge vacated the ad interim injunction only on the ground that the Canara Bank, being a necessary party to the dispute concerning encashment of Bank Guarantee, was not a party to the Arbitration Agreement and that Canara Bank was not impleaded. The learned single Judge followed his earlier decision in Suresh Arjundas Bakhtiani (1990 Mah LJ 1243) (supra) and Messrs. Andhra Civil Construction Ltd. (supra) where he had taken a similar view. In none of these three decisions, the matter was examined on merits. In our opinion, the view taken by the learned single Judge in the matter before us and in his earlier two decisions is erroneous. With

respect, we do not agree with the view taken by a Division Bench of the Calcutta High Court in Hindustan Paper Corporation (1990 (68) Com Cas 361) (supra).

10. In view of the above, the order impugned is set aside. The proceedings are remitted back to the learned single Judge for consideration of the matter on merits in the light of our above observations and to decide whether on merits interim relief can be granted or not. Pending such decision, ad interim relief granted on 4th May, 1993 in terms of prayer (d) of the petition to continue.

11. Appeal allowed. No order as to costs.

12. Appeal allowed.