High Court Punjab-Haryana High Court

) Arbitration Case No. 80 Of 2006 vs Union Of India Represented By The … on 27 February, 2009

Punjab-Haryana High Court
) Arbitration Case No. 80 Of 2006 vs Union Of India Represented By The … on 27 February, 2009
Arbitration Case No. 80 of 2006          [ 1]


IN THE HIGH COURT OF PUNJAB & HARYANA AT
               CHANDIGARH


1)                              Arbitration Case No. 80 of 2006
                            Date of decision: February 27, 2009

M/s Bhagwan Dass & Sons, through Shri Sudesh
Kumar son of Shri Bhagwan Dass, it s partner,
179, The Mall, Ambala Cantt.                         ...Petitioner

                 Versus

Union of India represented by the Garrison
Engineer, Air Force, Ambala Cantt.
and other                                            ...Respondents
2)                              Civil Revision No. 3888 of 2006

M/S Bhagwan Dass & Sons.                             ...Petitioner

               Versus

Union of India and another.                          ...Respondents



3)                              Arbitration Case No. 84 of 2006

M/s Unique Construction co. 1024, Subhash
Street, Amrik Singh Road, Bathinda through
its partners                                          ...Petitioner

               Versus

Union of India and others                            ...Respondents
 Arbitration Case No. 80 of 2006          [ 2]


4)                            Arbitration Case No. 47 of 2007

M/s Precto Engineers 188-B Industrial
Area-I, Chandigarh through its Partner               ...Petitioner

           Versus

Punjab State Electricity Board through the
Chief Engineer/ MM The Mall Patiala                  ...Respondents




5)                            Arbitration Case No. 48 of 2007

M/s Precto Engineers 188-B Industrial
Area-I, Chandigarh through its Partner               ...Petitioner

           Versus

Punjab State Electricity Board through the
Chief Engineer/ MM The Mall Patiala                  ...Respondents



CORAM: HON’BLE MR. JUSTICE T.S.THAKUR, CHIEF JUSTICE

Present: Mr. S.K.S. Bedi, Advocate
for appellant in Arbitration Case No. 80 of 2006
Mr. Ashwini Bansal , Advocate
for respondents in Arbitration Case No. 80 of 2006

Mr. S.K.S. Bedi, Advocate
for appellant in C.R. No. 3888 of 2006
Mr. Ashwini Bansal , Advocate
for respondents in C.R. No. 3888 of 2006

Mr. D.K.Singal, Advocate
for appellant in Arbitration Case No. 84 of 2006
Mr. Puneet Jindal, Advocate
Arbitration Case No. 80 of 2006 [ 3]

for respondents in Arbitration Case No. 84 of 2006

Mr. P.S.Rana, Advocate,
for appellant in Arbitration Case No. 47 of 2007
Mr. Sunil Kaushik, Advocate
for respondents in Arbitration Case No. 47 of 2007

Mr. P.S.Rana, Advocate,
for appellant in Arbitration Case No. 48 of 2007
Mr. Sunil Kaushik, Advocate
for respondents in Arbitration Case No. 48 of 2007

T.S.THAKUR, CHIEF JUSTICE

A common question of law arises for consideration in all

these petitions filed under Section 11 of the Arbitration and

Conciliation Act, 1996 (hereinafter referred to as `the Act’). The

question precisely is whether the appointment of an Arbitrator by the

respondents in each one of these cases after the filing of the present

petitions is legally valid? While the respondents argue that the

appointments are valid, the petitioners contend that such

appointments are of no legal consequence as the same were made

after the authority competent to make the appointment had forfeited

its right to do so. Reliance, in support of that submission, is placed

upon the decisions of the Supreme Court to which I shall presently

refer. Suffice it to say that the validity of appointments already made

is the only impediment in the grant of the prayers made by the

petitioners and in the making of fresh appointments in each one of

these cases.

In Arbitration Case No.80 of 2006 and so also in all the

connected petitions being disposed of by this order, the existence of
Arbitration Case No. 80 of 2006 [ 4]

an Arbitration Clause providing for adjudication of disputes between

the parties is not denied. It is also not denied that a demand for

reference of disputes to the Arbitrator was made on 30.12.2002 in

Arbitration Case No.80 of 2006. Upon failure of competent authority

to make such an appointment an Arbitration application under

Section 11(6) of the Act was filed before the Civil Judge (Senior

Division), Ambala on 17.2.2003, which upon transfer to this Court

has been registered as Arbitration Case No.80 of 2006. The

Arbitrator appointed by the competent authority, in the meantime,

appears to have entered upon the reference and started proceedings

but since the petitioners did not participate in the proceedings on

account of the petitions filed by it for reference of disputes to an

independent Arbitrator, the said proceedings were terminated by the

Arbitrator. That order of the Arbitrator was challenged by the

petitioner before the Additional District Judge in a petition under

Section 34 of the Act, who declined the prayer holding that the

appointment of Arbitrator made by the competent authority was

valid. The order passed by the Additional District Judge has been

assailed in Civil Revision No.388 of 2006 by the petitioners, which

too has been heard alongwith these petitions and shall stand

disposed of by this order.

In Arbitration Petitions No. 47 and 48 of 2007 also, a

demand for reference of the disputes to an Arbitrator in terms of the

clause appearing in the agreement, executed between the parties,

was made on 28.3.2007 and 2.4.2007 respectively. On the failure of

the competent authority to make an appointment in terms of the

agreement, the petitioners filed the said petitions in this Court on
Arbitration Case No. 80 of 2006 [ 5]

24.5.2007. An Arbitrator was, however, appointed by the competent

authority on 12.9.2007 in both the cases. The validity of that

appointment is under challenge in these proceedings as noticed

earlier.

The position is no different in Arbitration Case No.84 of

2006 in which a demand for appointment of the arbitrator was made

by the petitioner on 20.12.2004. The failure of the competent

authority to make an appointment, led to the filing of the said petition

under Section 11 of the Act in the Court of Civil Judge at Bhatinda in

March, 2005, which was later transferred to this Court in terms of the

decision of the Supreme Court in SBP & Co. Vs. Patel Engineering

Company Limited and Others 2005(8) SCC 618 and registered as

Arbitration Case No.84 of 2006. An appointment of Arbitrator was,

however, made by the respondents on 26.6.2006. The petitioners’

case is that the contract between the parties in that case was signed

at Bhatinda and although a reference has been made by the

respondents for adjudication of the disputes between the parties, the

same has been restricted to a claim of Rs.8,24,690/- only.

Reference of the remainder of the claims made by the petitioners has

been refused on the ground that the said claims are based on

excepted matters, which are not arbitrable.

I have heard learned counsel for the parties at considerable

length and perused the record.

The legal position as regards the power of a party

designated to make an appointment of an Arbitrator to do so after the

filing of the petitions under Section 11 of the Act stands

authoritatively decided by a series of decisions rendered by their
Arbitration Case No. 80 of 2006 [ 6]

Lordships’ of the Supreme Court. The first of these decisions was

delivered in Datar Swithchgears Ltd. Vs. Tata Finance Ltd. and Anr.

(2000)8 SCC 151. The Court was in that case examining whether

there was any time limit applicable to cases filed under Section 11(6)

of the Act as was the position in cases filed under Section 11(4) and

11(5) thereof. Answering the question in the negative, the Court

observed that in so far as cases filed under Section 11(6) of the Act

were concerned, no time limit was statutorily prescribed.

Consequently, if one party demands that the opposite party should

appoint an arbitrator but the opposite party does not make an

appointment within thirty days, the power to make an appointment is

not lost after the expiry of 30 days. The appointment of an Arbitrator

made even after 30 days of the demand would remain valid provided

the party demanding the appointment of the Arbitrator had not, in the

meantime, moved the Competent Court under Section 11 of the Act.

It is only in cases where the party demanding the appointment of an

Arbitrator has moved the court under Section 11 of the Act, that the

power to make an appointment is forfeited by the party competent to

make such an appointment under the agreement. The following

passage is in this regard apposite:-

“So far as cases falling under Section 11(6)

are concerned — such as the one before us — no time

limit has been prescribed under the Act, whereas a period

of 30 days has been prescribed under Section 11(4) and

Section 11(5) of the Act. In our view, therefore, so far as

Section 11(6) is concerned, if one party demands the

opposite party to appoint an arbitrator and the opposite
Arbitration Case No. 80 of 2006 [ 7]

party does not make an appointment within 30 days of

the demand, the right to appointment does not get

automatically forfeited after expiry of 30 days. If the

opposite party makes an appointment even after 30 days

of the demand, but before the first party has moved the

court under Section 11, that would be sufficient. In other

words, in cases arising under Section 11(6), if the

opposite party has not made an appointment within 30

days of demand, the right to make appointment is not

forfeited but continues, but an appointment has to be

made before the former files application under Section 11

seeking appointment of an arbitrator. Only then the right

of the opposite party ceases. We do not, therefore,

agree with the observation in the above judgments that if

the appointment is not made within 30 days of demand,

the right to appoint an arbitrator under Section 11(6) is

forfeited.”

Datar Swithchgears (Supra) was followed by the Apex Court in

Punj Lloyd Ltd. Vs. Petronet MHB Ltd. (2006) 2 SCC 638. That too

was a case in which a similar question arose, which a three Judge

Bench of the Supreme Court answered relying upon the earlier

decision of their Lordships in Datar Switchgears Ltd. case (supra).

To the same effect is the decision of their Lordships in Union of India

and another Vs. M/s V.S Engineering (P) Ltd., 2007(1) RCR (Civil)

293 where the Court reiterated the legal position stated in the case

of Datar Switchgears Ltd. case (Supra) and held:-

Arbitration Case No. 80 of 2006 [ 8]

“However, before parting with this case we may also

observe that Railways and Public institutions are very

slow in reacting to the request made by a contractor for

appointment of the arbitrator. Therefore, in case

appointment is not made in time on the request made by

the contracting party, then in that case the power of the

High Court to appoint arbitrator under Section 11 of the

Act will not be denuded. We cannot allow administrative

authorities to sleep over the matter and leave the citizens

without any remedy. Authorities shall be vigilant and their

failure shall certainly give rise to cause to the affected

party. In case, the General Manager, Railway does not

appoint the arbitral tribunal after expiry of the notice of 30

days or before the party approaches the High Court, in

that case, the High Court will be fully justified in

appointing arbitrator under section 11 of the Act. It is the

discretion of the High Court that they can appoint any

railway officer or they can appoint any High Court Judge

according to the given situation.”

Reference may also be made to the decision of the Supreme

Court in Union of India Vs. Bharat Battery Manufacturing Co.(P)

Ltd., 2007(3) Arbitration Law Reporter, 282, where again the Court

declared that once a party filed an application under Section 11(6) of

the Act, the other party forfeits its right to appoint an arbitrator in

terms of the agreement. Reliance was placed by their Lordships
Arbitration Case No. 80 of 2006 [ 9]

upon the decision of the Supreme Court in Datar Switchgears Ltd.

case (supra) and Punj Lloyd Ltd. case (supra). The Court held that

the appointment of the sole arbitrator after a petition under Section

11(6) of the Act had been filed was invalid as the right to make such

an appointment ceased after the aggrieved party had approached the

Court seeking the appointment of an arbitrator. The Court observed:-

“As already noticed, the respondent filed Section 11(6)

petition on 30.03.2006 seeking appointment of an

arbitrator. The appellant, thereafter, said to have

appointed one Dr. Gita Rawat on 15.05.2006 as a sole

arbitrator, purportedly in terms of Clause 24 of the

agreement. Once a party files an application under

Section 11(6) of the Act, the other party extinguishes its

right to appoint an arbitrator in terms of the clause of the

agreement thereafter. The right to appoint arbitrator

under the clause of agreement ceases after Section 11(6)

petition has been filed by the other party before the court

seeking appointment of an arbitrator. “

On behalf of the respondents, reliance was placed upon the

decision of the Supreme Court in Ace Pipelines Contracts (P) Ltd.

Vs. Bharat Petroleum Corpn. Ltd. (2007) 5 Supreme Court Cases

304. The contention was that the decision rendered by the Supreme

Court in Datar Switchgears Ltd. case (supra) and Punj Lloyd Ltd.

case (supra) had not found favour with their Lordships in the said

case. The law declared in Ace Pipelines Contracts (P) Ltd case
Arbitration Case No. 80 of 2006 [ 10]

(supra) , argued the learned counsel, permitted the appointment of

arbitrators even beyond the period of 30 days stipulated for such

appointments under Section 11(4) and 11(5) of the Act in cases filed

under Section 11(6) thereof. The appointments made in the cases at

hand could not, therefore, be faulted on the ground that the same

were beyond the period stipulated by the statute. I regret my inability

to accept that contention. I have carefully gone through the decision

rendered in Ace Pipelines Contracts (P) Ltd ( supra) but find it

difficult to accept the legal position has been stated differently from

what has been stated in the case of Datar Switchgears Ltd. case

(supra) and affirmed in Punj Lloyd Ltd. case (supra). Apart from the

fact that Punj Lloyd Ltd. case (supra) is a decision by a three Judge

Bench of the Supreme Court, which affirmed the view taken in Datar

Switchgears Ltd. case (supra), I am of the view that the proposition

of law stated in the said two decisions remains unaltered by the

decision of their Lordships in Ace Pipelines Contracts (P) Ltd

( supra). As noticed earlier, the legal position as stated in Datar

Switchgears Ltd. case (supra) and affirmed in Punj Lloyd Ltd. case

(supra) is that although the period of 30 days stipulated in terms of

Section 11(4) and 11(5) of the Act has no application to cases under

Section 11(6) of the Act and although an appointment under Section

11(6) of the Act could be made even after the expiry of 30 days, yet

the power to do so is forfeited by the party concerned once the

aggrieved party demanding the appointment of an arbitrator

approaches the Court under Section 11(6) of the Act. There is

nothing in Ace Pipeline’s case that can constitute a divergent view so
Arbitration Case No. 80 of 2006 [ 11]

far as forfeiture of the right of the party to make an appointment by

filing of the petition under Section 11(6) of the Act is concerned. I

have, in that view, no hesitation in holding that the appointments

made in the cases in hand after the filing of the petition under

Section 11(6) of the Act are nonest in the eyes of law and would not

prevent the appointment of independent arbitrators by this Court.

That being the position, the failure of the petitioner in Arbitration case

No.80 of 2006 to appear and participate in the proceedings before

the Arbitrator, the termination of the arbitration proceedings by the

latter on that ground and the order passed by the Additional District

Judge in proceedings under Section 34 of the Act, holding the

appointment to have been properly made must also be rendered

inconsequential. If the appointment itself was nonest in the eyes of

law, the Additional District Judge before whom the same was

challenged in the proceedings under Section 34 of the Act was not

justified in holding otherwise. Civil Revision No.388 of 1986 filed by

the petitioner in the said case challenging the order of the Additional

District Judge must also consequentially succeed.

That brings me to the argument that the filing of a petition under

Section 11(6) of the Act in a Court, which was not competent to

entertain the same would not result in forfeiture of right to make an

appointment. In Arbitration Case No.84 of 2006, the aggrieved party

had approached the Court of Civil Judge at Bhatinda in terms of 11

(6) of the Act, which Court, according to the respondents, had no

jurisdiction to entertain the petition. Consequent upon the decision of

the Supreme Court in Patel Engineering Company Limited case
Arbitration Case No. 80 of 2006 [ 12]

(supra) and with the transfer of the case from the Court of Civil

Judge, Bhatinda to this Court, the question of jurisdiction of the Civil

Court to entertain the petition under Section 11(6) of the Act is in my

opinion rendered academic. The petition under Section 11(6) of the

Act filed by the petitioner must be deemed to have been presented in

the Court of competent jurisdiction especially when the agreement

between the parties, which contain the arbitration clause relied upon

by the petitioner, was executed at Bhatinda. Since the appointment

of the arbitrator in that case was also made after the filing of the said

petition, the same too is nonest in the eyes of law.

In the result, I allow Arbitration Case Nos. 80, 84 of 2006 and 47

and 48 of 2007. I also allow Civil Revision No.388 of 2006 and set

aside the order dated 10.12.2005 passed by the Additional District

Judge and appoint Justice Bakhshish Kaur as an Arbitrator in all the

cases to adjudicate upon the disputes between the parties, and make

an award in each one of them. The Arbitrator shall be free to fix her

fee.

The parties shall through their respective counsel appear before

the Arbitrator on 28th March, 2009 at 3.00 P.M. for further directions.

February 27, 2009                                    ( T. S. THAKUR )
`Kalra'                                                CHIEF JUSTICE