Supreme Court of India

Omnia Technologies P.Ltd vs W.M.A.Van Loosbroek on 3 March, 2011

Supreme Court of India
Omnia Technologies P.Ltd vs W.M.A.Van Loosbroek on 3 March, 2011
Author: T Thakur
Bench: T.S. Thakur
                      1



                                                      REPORTABLE





                IN THE SUPREME COURT OF INDIA


                CIVIL APPELLATE JURISDICITION


           ARBITRATION PETITION NO.10 OF 2010 




Omnia Technologies P. Ltd.                           ...Petitioner




      Versus




W.M.A. Van Loosbroek                                 ...Respondent





                        J U D G M E N T

T.S. THAKUR, J.

1. The respondent is a Dutch citizen. He entered into an

agreement dated 14th January, 2008 with the petitioner-

company whereby the latter appointed him as its marketing

representative to promote sale of RFID Tags and

2

Components manufactured by the petitioner-company in

European market. Clause (1) of the agreement executed

between the parties stipulated the terms on which the

respondent was to work as the petitioner’s representative. It

reads:

“1. OMNIA does hereby appoint PIM as its

Representative for Europe, and PIM hereby

accepts the aforesaid appointment, upon the

following terms:

a) PIM would market the Products

manufactured by OMNIA, on an exclusive

basis, to his clients in Europe, and would

be responsible for obtaining the business

in the nature of contracts, for supply by

OMNIA.

b) PIM would be the front-end, dealing with

the clients in Europe, and OMNIA would

be introduced as the Indian Parent

Company.

c) In all situations, PIM would be required

to introduce the two parties to this

Agreement, as a single entity,

responsible for managing

clients/prospective clients in the whole of

Europe.

d) All proposals, documentation submitted,

would be in the name of OMNIA as the

Indian Parent Company, with PIM being

reflected as Sole Representative in

Europe.”

2

3

2. The agreement in Clauses 2 and 3 thereof set out the

obligations which the respondent was to discharge and those

to be discharged by the petitioner. Other conditions like

remuneration etc. were also stipulated by the agreement

including obligations cast upon the parties after termination

of the agreement. Clause 13 of the agreement relevant in

this regard, reads:

“13. Obligations Upon Termination

a) The termination of this agreement shall not

affect any liability of either party to the other,

accruing prior to the date of termination, or

arising out of this agreement.

b) Upon termination, PIM agrees to immediately

discontinue the use of any trademarks or trade

names in whole or in part belonging to OMNIA.

c) After termination PIM shall not represent, and

shall not continue any practices, which might

take it, appear, that he is still an authorized

OMNIA agent and shall permanently

discontinue any use of the word “OMNIA”

thereform, all without any expenses to OMNIA.

d) PIM shall return all manuals, informational

materials, instruction booklets, and all data

and information in printed form or stored in

floppies, CD-ROMS, computer diskettes, or in

any other version or medium that was given by

OMNIA pursuant to this agreement,

4

immediately on termination of this agreement.

Electronic mail messages are excluded. PIM

shall destroy or render unusable all other

proprietary material and copies thereof, which

for any reason cannot be delivered to OMNIA.

In such event, PIM shall certify in writing to

OMNIA that all proprietary material has been

delivered to OMNIA or destroyed and that PIM

has discontinued use of the same.

e) Both the parties agree to fulfill all obligations

to each other under all the work orders in force

at the time of termination of this agreement

until the completion of the services specified in

the work orders.”

3. It is common ground that the agreement in question

was terminated by the parties in terms of another

agreement dated 29th February, 2008 executed between the

parties. This termination purported to be in conformity with

the provisions of Clause 11 of the Original Agreement. The

Petitioner-company’s case in the present petition under

Section 11(6) and (9) of the Arbitration and Conciliation Act,

1996 is that the respondent has committed a violation of the

Original Agreement inasmuch as obligations cast upon the

respondent under clause 13 of the agreement (supra) have

not been discharged by the respondent thereby giving rise

to disputes that are in terms of Clause 15 of the original

4

5

agreement arbitrable. The petitioner-company appears to

have invoked the arbitration clause and asked for

appointment of an Arbitrator but since the respondent

refused to do the needful, the petitioner has filed the

present petition and prayed for the appointment of an

independent Arbitrator to adjudicate upon the said disputes.

4. Respondent has appeared and filed a counter-affidavit

in which it was, inter alia, asserted that there is no

subsisting `arbitrable’ disputes to call for the appointment of

an Arbitrator. The respondent has in this regard relied upon

Clause 4 of the termination agreement which reads as

under:

“4. Subject to the signing of this termination

agreement by the parties, the parties hereby grant

each other full and final discharge from all claims,

rights and obligations arising out of or relating to the

termination of the Representative Agreement. The

parties acknowledge that thereafter no claims, rights

or obligations will remain existing on whatever

ground or whatever relation between the parties in

respect of the issue at hand.

This termination agreement constitutes the entire

agreement and understanding between the parties.”

6

5. When this petition came up for hearing before me on

15th November, 2010, it was pointed out to learned counsel

for the respondent that in case this Court was to pronounce

upon the effect of Clause 4 of the termination agreement

finally and further in case this Court were to hold that Clause

4 did not prevent the petitioner from raising the disputes

regarding post-termination obligations of the parties, the

Arbitrator appointed by this Court shall have no option but

to fall in line and accept that determination as final and

binding on the parties. Learned counsel for the respondent

was, therefore, asked to take instructions whether

interpretation of Clause 4 which was by itself a disputed

matter and requires to be adjudicated upon, could be left to

be determined by the Arbitrator. Learned counsel for the

respondent has, in response filed a letter consenting to the

appointment of an Arbitrator for adjudication of all issues

including the existence of arbitrable disputes by the

6

7

Arbitrator so appointed. The relevant portion of the letter

filed on behalf of the respondent is as under:

“In this connection, learned Senior Advocate Mr. U.U.

Lalit had mentioned the subject arbitration petition

on Friday February 4, 2011 before Hon’ble Justice

T.S. Thakur in Court No.8 and informed the Hon’ble

Court that the Respondent has consented to the

appointment of the arbitrator by the Hon’ble

Supreme Court of India and further consented to

raising all issues including the existence of the

arbitral dispute before the appointed arbitrator.

As the power of attorney holder of the

respondent is not in the country, I, the Advocate on

Record of the Respondent after having taken

instructions would like to place on record through

this letter that

a) The Respondent has consented to the

appointment of arbitrator

b) the Respondent has consented to raising

all the issues including the existence of

the arbitral dispute before the said

arbitrator.”

6. In the light of the above I see no reason why the

present petition cannot be allowed and all disputes including

the dispute regarding interpretation and effect of Clause 4 of

the termination agreement referred for adjudication by

arbitration.

8

7. I accordingly allow this petition and refer all disputes

between the parties relating to and arising out of agreement

dated 14th January, 2008 and termination agreement dated

29th February, 2008 including Clause 4 thereof to the sole

Arbitration Mr. Justice Anil Dev Singh, former Chief Justice of

Rajasthan High Court. The parties are directed to appear

before the nominated Arbitrator on 2nd April, 2011. The

Arbitrator shall be free to fix his fee and charges and the

ratio in which the same shall be paid by the parties. Registry

shall forthwith forward a copy of this order along with a copy

of the petition to the worthy Arbitrator for information and

necessary action.

……………………………J.

(T.S. THAKUR)

New Delhi

March 3, 2011

8

9