High Court Punjab-Haryana High Court

M/S Krishna Construction Co vs Engineer-In-Chief on 30 January, 2009

Punjab-Haryana High Court
M/S Krishna Construction Co vs Engineer-In-Chief on 30 January, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA
                     AT CHANDIGARH

                          Arbitration Case No. 62 of 2007
                          Decided on : 30.1.2009



M/s Krishna Construction Co.                            ....Petitioner


                  VERSUS


Engineer-in-Chief, Haryana and others        ....Respondent

CORAM:-HON’BLE MR. JUSTICE HEMANT GUPTA.

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

2. To be referred to the Reporters or not ?

3. Whether the judgment should be reported in the Digest ?

-.-

Present:- Shri Manoj Kumar Sood, Advocate, for the petitioner.

Shri Ajay Gupta, Additional AG, Haryana.

HEMANT GUPTA, J (Oral).

The petitioner has sought appointment of an Arbitrator in

respect of non-payment of due amount of contract for providing Hard

Shouldering on Palwal Yamnua Bridge Road in District Faridabad.

The petitioner was allotted a contract for providing Hard

Shouldering on Palwal Yamuna Bridge Road (0 to 15.41 Kilometres), in

Faridabad District, amounting to Rs.48.50 lacs approximately, vide letter of

allotment dated 5.5.1999. The work was to be completed within six months.

As per the petitioner, the specification of the Draft Notice Inviting Tender,

was changed, which increased the cost. The petitioner completed 10% of the

total agreed contract and a sum of Rs.13 lacs became payable, but due to
Arbitration Case No. 62 of 2007 (2)

shortage of LOC/funds, the payment was not made in time. The work came

to stand still and that instead of making payment, the respondents imposed

penalty under Clause-II of the contract agreement. The material brought for

the purpose of execution of the work could not be utilised and the labour

also remained idle due to change of specification and delay in taking

decision by the department. The bitumen for execution of the work has also

not been issued and on account of shortage of LOC, there was no chance to

complete the work. Subsequently, the estimate of the road was proposed to

be de-sanctioned and a fresh estimate with the changed specification was

prepared. The changed specification was not within the scope of the

contract agreement. Thus, the petitioner raised a claim of Rs.16.49 lacs,

excluding interest and cost on account of various disputes said to be arising

between the parties. The petitioner submitted a final bill dated 23.8.2004

and made a request for appointment of an Arbitrator on 23.9.2004. On

account of failure of the respondents to appoint an Arbitrator, the petitioner

invoked the jurisdiction of this Court vide the present petition filed on

24.4.2007.

A perusal of the documents attached with the petition shows

that on 23.8.2004, the first and final bill amounting to Rs.56,668.89p was

accepted, though the said amount was adjusted towards the amount of work

done at the risk and cost of the petitioner.

In reply, it has been pointed out that the petitioner has not

deposited the security as per Clause 25-A of the contract agreement

amounting to Rs.1,27,050/-, therefore, the present petition is not

maintainable. It is also pointed out that the petition for appointment of an

Arbitrator is badly time barred as the work was completed by other Agency.

Arbitration Case No. 62 of 2007 (3)

It is pointed out that the petitioner failed to complete the work despite good

persuasion and under compulsive circumstances, the respondents have

initiated action under Clause-II of the agreement as the petitioner miserably

failed to complete the work within the stipulated period as per the

agreement. It is pointed out that the Engineer-in-Chief , Haryana, PWD

(B&R), is empowered for appointment of an Arbitrator, subject to deposit of

security @ 7.5% of the amount claimed by the petitioner. The petitioner has

not deposited the security even when called upon to do so by the

respondents vide letter dated 26.10.2005.

During the course of hearing, learned counsel for the petitioner

has stated that the petitioner shall deposit the necessary security amount

within a period of two months and therefore, the respondents are bound to

appoint an Arbitrator. As per the respondents, the Arbitrator is required to

be appointed by the Engineer -in-Chief, Haryana, PWD (B&R) Branch,

Chandigarh in terms of sub-Clause 2 of Clause 25-A of the agreement. The

relevant Clause reads as under:-

“All disputes of differences in respect of which the
decision is not final and conclusive shall at the request in
writing of either party, made in communication sent
through registered A.D. Post be referred to the sole
arbitration of any serving Superintending Er. or Chief Er.

of Haryana PWD B & R Branch to be nominated by
designation by the Engineer-in-Chief Haryana PWD B &
R Branch at the relevant time, it will be no objection to
any such appointment that the arbitrator so appointed is a
Government servant or that he had to deal with the
matters to which the contract relates and that in the
course of his duties as a Government servant he had
expressed his views on all or any of the matters in
Arbitration Case No. 62 of 2007 (4)

dispute. The Arbitrator to whom the matter is originally
referred being transferred or vacating his office his
successor in office as such shall be entitled to proceed
with the reference from the stage at which it was left by
his predecessor.

In case the arbitrator nominated by the
Engineer-in-Chief is unable or unwilling to act as such
for any reason whatsoever the Engineer-in-Chief shall be
competent to appoint and nominate any other
Superintending Engineer of chief Engineer as the case
may be as arbitrator in his place and the Arbitrator so
appointed shall be entitled to proceed with the
reference.”

A perusal of the record shows that the respondents have not

refused to appoint an Arbitrator in terms of sub-Clause 2 as reproduced

above. It was only on account of non-deposit of security amount in terms of

Sub-Clause 7 of Clause 25-A, the Arbitrator could not be appointed by the

respondents. Therefore, I do not find any reason to appoint an Arbitrator

other than in terms of the agreement entered between the parties.

In view of the above, the present petition is allowed. The

Engineer-in-Chief is directed to appoint an Arbitrator in terms of the

agreement between the parties on deposit of the security amount within the

period of two months.

Consequently, the petition stands disposed of accordingly.

(Hemant Gupta)
Judge

30.1.2009
ds