High Court Kerala High Court

R.George Pereira vs St.Joseph’S International … on 30 November, 2010

Kerala High Court
R.George Pereira vs St.Joseph’S International … on 30 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AR.No. 9 of 2010()


1. R.GEORGE PEREIRA, GEORGE MICHAEL
                      ...  Petitioner

                        Vs



1. ST.JOSEPH'S INTERNATIONAL ACADEMY,
                       ...       Respondent

                For Petitioner  :SRI.K.L.VARGHESE (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :30/11/2010

 O R D E R
                          K.T.SANKARAN, J.
            ------------------------------------------------------
              Arbitration Request NO. 9 OF 2010
             -----------------------------------------------------
           Dated this the 30th day of November, 2010


                               O R D E R

The respondent and the applicant entered into Annexure A3

agreement for the construction of a school building. Disputes arose

between the parties. According to the applicant, a balance amount

of Rs.22,12,087/- was due from the respondent.

2. Clause 17 of Annexure A3 agreement reads as follows:

“(17) If there is any dispute relating to any matter

regarding the construction of the building or any

matter related to this contract, the Manager,

St.Joseph’s International Academy, Kollam will be

the sole arbitrator for this purpose and his

decisions shall be final, and the second party will

have no right to challenge this decision in the

court of law.”

3. The applicant sent a letter providing a panel of three

persons and requesting the respondent to select one among them as

arbitrator. The respondent sent a reply without selecting any of the

ARBITRATION REQUEST NO.9 OF 2010

:: 2 ::

nominee arbitrators. The respondent suggested appointment of two

Civil Engineers, one by each party. The parties appointed their

respective nominee Engineer. Unfortunately, the Engineer

nominated by the applicant passed away in a road accident.

Thereafter, the applicant filed A.R.No.25 of 2007 under Section 11(6)

of the Arbitration and Conciliation Act, 1996, for the appointment of

an arbitrator. A.R.No.25 of 2007 was disposed of as per Annexure

A1 order dated 11.10.2007, appointing Sri.E.K.Muralidharan, Retired

District and Sessions Judge as the Arbitrator.

4. The respondent did not appear when A.R.No.25 of 2007

was taken up for hearing and Annexure A1 order was passed in their

absence. A Review Petition was filed by the respondent, which was

allowed and the order dated 11.10.2007 was recalled. As per

Annexure A2 order dated 8.5.2009 in A.R.No.25 of 2007, again

Sri.E.K.Muralidharan, Retired District and Sessions Judge was

appointed as the Arbitrator. Various contentions were raised by the

respondent. Paragraph 8 of the order dated 8.5.2009 is extracted

below:

“8. The provisions contained in sections 12 and

13 of the Arbitration and Conciliation Act incorporate

ARBITRATION REQUEST NO.9 OF 2010

:: 3 ::

grounds for challenge and the challenge procedure

against and in respect of arbitrators will reveal that

partiality and bias or circumstances giving rise to

justifiable doubts regarding the impartiality and

independence can be valid grounds for challenging the

appointment given to a certain persons as arbitrator. At

the same time, a party should not be allowed to wriggle

easily out of agreements entered into by them with open

eyes. In the instant case it is seen that the applicant

had agreed to the appointment of a person in the service

of the opposite party as an arbitrator in the event of

disputes. That being the position I would have been

ordinarily reluctant to accept the opposition of the

applicant to the appointment of the nominated arbitrator

on ground of bias and partiality. After all, it is a quasi

judicial function which is being discharged by the

arbitrator whose proceedings will be regulated by the

provisions of the Arbitration and Conciliation Act. His

award will be subjected to judicial scrutiny though on

limited grounds and to a limited extent. But in the

instant case I am not inclined to dismiss the arbitration

request and to appoint the nominated arbitrator as the

arbitrator for resolving the disputes which have

admittedly arisen between the parties because it is seen

from Annexures A4 and A5 that the respondent also

became agreeable to the idea of the disputes between

the parties being resolved by persons other than the

ARBITRATION REQUEST NO.9 OF 2010

:: 4 ::

arbitrator nominated under the agreement. Annexures

A6 and A7 will show that the parties had nominated an

Engineer each and were willing to have the disputes

between them resolved by a joint perusal of the relevant

records by these two Engineers. To this extent, in my

opinion the respondent has waived his right to insist that

the arbitrator to be appointed has to be the arbitrator

nominated under the agreement. Moreover, in my

opinion no prejudice whatsoever will be occasioned to

the respondent by appointing a Retired Judicial Officer

known for his learning and integrity as the arbitrator for

resolving the disputes which admittedly subsist.

Therefore without deciding the issue whether

appointment of the nominated arbitrator will be vitiated

due to reasons of bias and partiality I allow the

arbitration request and appoint Sri.E.K.Muraleedharan,

Retired District and Sessions Judge, presently at

Ernakulam as arbitrator for settling all the claims and

counter claims raised by the applicant and the

respondent as detailed in Annexures A1 to A4 as well as

in the arbitration request. The arbitrator will enter on

arbitration and make and publish his award without

undue delay.”

5. It is submitted that Sri.E.K.Muralidharan, Retired District

and Sessions Judge passed away. The applicant has approached

ARBITRATION REQUEST NO.9 OF 2010

:: 5 ::

this Court again under Section 11(6) of the Arbitration and

Conciliation Act for appointment of an arbitrator. Though notice was

served by special messenger on the respondent, there is no

appearance for the respondent.

6. Learned counsel for the applicant suggested that

Smt.Sreelatha Devi, Retired District and Sessions Judge, may be

appointed as the Arbitrator.

Taking into account the facts and circumstances of the case,

the Arbitration Request is allowed. Smt.Sreelatha Devi, Retired

District and Sessions Judge is appointed as the Arbitrator for

resolving the disputes between the applicant and the respondent

touching upon Annexure A3 agreement. The Arbitrator is free to fix

her fee.

(K.T.SANKARAN)
Judge

ahz/