PETITIONER: JAGDISH CHANDER BHATIA Vs. RESPONDENT: LACHHMAN DAS BHATIA DATE OF JUDGMENT11/01/1993 BENCH: SHARMA, L.M. (CJ) BENCH: SHARMA, L.M. (CJ) AHMADI, A.M. (J) CITATION: 1993 SCR (1) 51 1993 SCC (1) 548 JT 1993 (1) 232 1993 SCALE (1)66 ACT: Arbitration Act, 1940: Sections 14, 17, 30 and 33--Award--When can be set aside--Non-consideration by the Arbitrator of all documents submitted by party--Whether amounts to misconduct--Interference by Court--Whether called for--Court not to sit in appeal or re-assess evidence. HEADNOTE: The dispute between the appellant and the respondent in respect of their Interests In certain properties, was referred to arbitration by this Court and a retired Chief Justice of a High Court was appointed as the sole Arbitrator with direction to make a speaking award, and the Arbitrator submitted his Award. Against this award the appellant- objector filed objections under Section 30 of the Arbitration Act, 1940, contending that the Arbitrator had misconducted himself in that he did not take into consideration several documents which were placed on record before him to support the objector's case and, hence, the award was invalid under clauses (a) and (c) of Section 30. Disposing of the Appeal, this Court HELD : 1.1. There is no infirmity on the face of the award which would entitle this Court to exercise jurisdiction under Section 30 of the Arbitration Act. The Arbitrator has made a speaking award setting out his reasons for the conclusions reached by him and has thus complied with the direction of this Court given earlier. [56D, 55E] 12. The documents in question mainly relate to the rights and interests of the parties In the properties situate in that part which now belongs to the Dominion of Pakistan. Since they were refugees they had made certain claims under the law governing rehabilitation of displaced persons in respect of the properties left behind by them. The claim was sanctioned in the joint same of the objector's predecessor-in-Interest and the respondent in respect of the properties left behind by the family. On the strength of that 52 claim, one of the houses was purchased in the said name. The Arbitrator, however, came to the conclusion, that the property in question was purchased from the funds contributed by the objector's predecessor-in-interest and the respondent. The share of the objector was held to be 1/7th in the share of the predecessor-in-interest, since deceased. Since the contribution made for payment of the price was not equal, the Arbitrator allotted a larger share to objector's predecessor-in- interest and consequently, the objector has got a share on the basis thereof, when inheritance opened on the death of the predecessor-in interest. [55B-D.H, 56A] 1.3. It is clear from the award that the Arbitrator did not go into the rights and interests of the parties including the HUF in the properties left behind in the Dominion of Pakistan. That was not necessary because the fact that the claim was sanctioned in the joint name of the Objector's predecessor-in-interest and the respondent was never in dispute. The short question, which the Arbitrator was required to consider, was as regards the title of the properties, which were the subject matter of the reference, which included a house purchased on the strength of that claim. It is not necessary for the Court to go into the question of the rights and interests of the parties in the properties left behind in the Dominion of Pakistan since the Arbitrator was right that he was called upon to decide the interest of the parties in respect of two houses alone, which were the subject matter of the reference. Therefore, the Arbitrator had not misconducted himself by refusing to enumerate all those documents in question in his award because he was bound by the scope of the reference which was limited to the two houses and not the properties left behind in the Dominion of Pakistan by the parties. [55F, 56B-C] 2. In order to interfere with an award, the Court must rind out whether the Arbitrator has misconducted himself or there was any infirmity in the procedure, such as, the Arbitrator having travelled beyond the terms of the reference or there being an error apparent on the face of the award. It is not misconduct on the part of an Arbitrator to come to an erroneous conclusion on a disputed issue. The Court does not sit in appeal and does not reassess the evidence. Even if the Court feels that had it been left to it, it would have assessed the evidence differently that would not be a valid ground for setting aside the award. [56E, G] 3. Therefore, in the facts and circumstances of the case, there is no reason to interfere with the award, which is made the rule of the 53 Court. [56H, 57A-B] Food Corporation of India v.Joginder pal Mohinderpal & Anr., [1989]2 S.C.C. 347 and Hind Builders v. Union of India, [1990] 3 S.C.C. 338, relied on. JUDGMENT:
CRIMINAL APPELLATE JURISDICTION: Criminal Appeal No. 32 of
1982.
From the Judgment and Order dated 1.10.1981 of the Delhi
High Court in Criminal Misc. (Main) No. 304 of 1980.
S.L. Chowdhary and Pradeep Misra for the Appellant.
Rakesh K. Khanna and R.P. Singh for the Respondent.
The following order of the Court is delivered:
Even though the dispute between the parties came to this
Court from an initial order passed under Section 145 of the
Code of Criminal Procedure, this Court realising that the
dispute was between close relatives in respect of their
interests in certain properties which were also the subject
matter in a Civil Suit No. 434/78 (Remand) of the Court of
Sub-Judge, First Class, Delhi, advised the parties to have
the same resolved through an Arbitrator. On the parties
agreeing, this Court passed an order on September 5, 1986
recording the agreement to refer the dispute to arbitration
and appointed Mr. Justice V.D. Misra, retired Chief Justice
of the High Court of Himachal Pradesh, as the Sole
Arbitrator. The parties had agreed to deposit a sum of Rs.
3,000 each with the Arbitrator to meet with his expenses and
remuneration subject to further directions that may be made
in that behalf. It was further directed that the learned
Arbitrator will render a speaking award within four months.
In view of the said agreement, the appeal was allowed and
the High Court’s impugned order was set aside. It appears
that thereafter one of the parties, namely, Jagdish Chander
Bhatia, did not deposit the expenses with the Arbitrator and
raised objection in regard to the arbitration proceedings on
the plea that the property in dispute was proposed to be
resumed by the Union of India. In the meantime, it appears
that the sole Arbitrator passed away and in his place Mr.
Justice M.S. Gujral retired Chief Justice of the High Court
of Sikkim, was appointed the Sole Arbitrator. This Court
did not approve of the conduct of Jagdish Chander Bhatia in
not depositing the amount and ‘in trying to avoid
adjudication of the dispute through arbitration. After this
54
order was passed on October 12, 1990 by which a further sum
of Rs. 8,000 was directed to be deposited with the
Arbitrator, subject to the Arbitrator deciding who should
bear the cost, the newly appointed Arbitrator entered upon
the reference and submitted his award on November 14, 1991.
This concluding part of his Award reads as under:
“House No. 17 would entirely belong to
Lachhman Das Bhatia whereas House No.18 would
be jointly owned by Lachhman Das and Jagdish
Chander. Lachhman Das would have 76.50% share
whereas Jagdish Chander would have 23.50%
share in House No.18. As House No.17 has
entirely been given to Lachhman Das Bhatia in
all fairness, Jagdish Chander Bhatia should
give vacant possession of House No.17 to
Lachhman Das Bhatia.”
The parties were directed to bear their own costs of the
arbitration proceedings except that Jagdish Chander Bhatia
had to pay Rs. 4,000 to Lachhman Das Bhatia as his share of
the Arbitrator’s fees which he had initially failed to
deposit. Against this award, Jagdish Chander Bhatia
(hereinafter called ‘the objector’) has filed objections
under Section 30 of the Arbitration Act, 1940 which
provision reads as under:
“An award shall not be set aside except on one
or more of the following grounds, namely
(a) that an arbitrator or umpire has
misconducted himself or the proceedings;
(b) that an award has been made after the
issue of an order by the Court superseding
the arbitration proceedings have become
invalid under Section 35;
(c) that an award has been improperly
procured or is otherwise invalid.”
It was conceded by the learned counsel for the Objector that
clause (b) would not be attracted. His main submission was
that the Arbitrator had misconducted himself, in that, he
did not take into consideration several documents which were
placed on record before him which support the Objector’s
case and hence the Award was invalid. He, therefore, partly
relied on clauses (a) and (c) for setting aside the Award.
55
The documents to which the learned counsel for the objector
invited our attention, are to be found in Vol.2 of the paper
book placed before us. These documents are 31 in number and
they mainly relate to the rights and interests of the
parties in properties situate in that part which now belongs
to the Dominion of Pakistan. Since they were refugees they
had made certain claims under the law governing
rehabilitation of displaced persons in respect of the
properties left behind by them. These documents show that
the claim was sanctioned in the name of Punnu Ram Lachhman
Das in respect of the properties left behind by the family.
On the strength of that claim, House No.18 was purchased in
the said name. The Arbitrator, however, came to the
conclusion, as is evident from the discussion from paragraph
26 and onwards of the Award, that the property in question
was purchased for Rs. 12,850 from the funds contributed by
Punnu Ram and Lachhman Das, the former paying Rs. 9,233 and
the latter Rs. 3,617. This is the conclusion reached by the
Arbitrator as is evident from paragraph 37 of the Award.
The share of the Objector was held to be 1/7th in the share
of Punnu Ram, since deceased. It was on this finding
recorded by the Arbitrator that he passed the ultimate order
extracted above.
The arbitrator has made a speaking award setting out his
reasons for the conclusions reached by him. He has thus
complied with the direction of this Court given earlier. On
a perusal of the award, it becomes clear that the Arbitrator
did not go into the rights and interests of the parties
including the HUF in the properties left behind in the
Dominion of Pakistan. That was, in our opinion, not
necessary because the fact that the claim was sanctioned in
the name to the Punnu Ram Lachhman Das was never in dispute.
The short question, which the Arbitrator was required to
consider, was as regards the title of the properties which
were the subject matter of the reference which included the
property purchased for Rs. 12,850 on the strength of that
claim. In dealing with that question the Arbitrator came to
the conclusion that Punnu Ram and Lachhman Das had
contributed the entire consideration of Rs. 12,850 and hence
they were the owners of the property and on the death of
Punnu Ram inheritance opened insofar as his share in the
property was concerned and the Arbitrator came to the
conclusion that the Objector was entitled to 1/7th out of
the share of the deceased. Since the contribution made for
payment of the price was not equal, the Arbitrator allotted
a larger share to Punnu Ram and consequently the Objector
has got a share on the basis thereof. Practically, all the
documents included in Vol.2 relate to the interest of the
56
parties and their HUF in the properties left behind in the
Dominion of Pakistan. The learned counsel for the Objector
then tried to take us into the rights and interests of the
parties in those properties, but we declined to go into the
same as we thought that the Arbitrator was right that he was
called upon to decide the interest of the parties in Houses
Nos. 17 and 18 alone which were the subject matter of the
reference. We are, therefore, of the opinion that the
Arbitrator had not misconducted himself by refusing to
enumerate those documents in Vol.2 in his award because he
was bound by the scope of the reference which was limited to
Houses Nos. 17 and 18 and not the properties left behind in
the Dominion of Pakistan by the parties. For this reason,
we are of the opinion that there is no infirmity on the face
of the award which would entitle us to exercise jurisdiction
under Section 30 of the Arbitration Act.
This Court pointed out in Food Corporation of India v.
Joginderpal Mohinderpal & Anr., [1989] 2 SCC 347 that an
award of an Arbitrator can only be interfered with or set
aside or modified within the four comers of the procedure
provided by the statute. The Court must find out whether
the Arbitrator has misconducted himself or there was any
infirmity in the procedure, such as, the Arbitrator having
travelled beyond the terms of the reference or there being
an error apparent on the face of the award. It is not
misconduct on the part of an Arbitrator to come to an
erroneous conclusion on a disputed issue. In case of error
apparent on the face of the award, the award can be set
aside only if there is any proposition of law on which the
award is based which is in conflict with law. It must be
demonstrated to the Court that the reasons given by the
Arbitrator are so palpably erroneous in law that they have
resulted in the Arbitrator taking a view which cannot be
sustained in law. To put it differently the Court does not
sit in appeal and does not re-assess the evidence. Even if
the Court feels that had it been left to it, it would have
assessed the evidence differently that would not be a valid
ground for setting aside the award. In Hind Builders v.
Union of India, [1990] 3 SCC 338, this Court pointed out
that where on an interpretation of any contract or document,
two views are possible and the Arbitrator accepts one view
while the other view is more appealing it would not be open
to the Court to interfere with the Award. We, therefore, in
the facts and circumstances of this case, see so reason to
interfere with the award of the Arbitrator.
The Suit No. 434/78 pending in the Court of the Sub-Judge,
Delhi
57
was disposed of by that Court, and an appeal, being Civil
Appeal No. 211 of 1979 (Jagdish Chander Bhatia v. Lachhman
Das Bhatia) preferred on April 23, 1979 against that decree,
is pending in the Court of the District Judge, Delhi. We
transfer that appeal to our file and make the Arbitrator’s
award the rule of the Court. The decree of the trial court
is set aside and a decree in terms of the award will be
drawn up in the appeal proceedings arising out of Suit No.
434/78. We, however, do not make any order as to
costs in the present proceedings.
N.P.V. Appeal disposed of.
58