High Court Punjab-Haryana High Court

Ashok Kumar Jain vs M/S Haryana Iron & Steel Rolling … on 31 August, 2009

Punjab-Haryana High Court
Ashok Kumar Jain vs M/S Haryana Iron & Steel Rolling … on 31 August, 2009
C.R. No. 5167 of 2008                                                  [1]




        IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                               CHANDIGARH.

                                C.R. No. 5167 of 2008

                                Date of Decision: August 31, 2009



Ashok Kumar Jain

                                     .....Petitioner

            Vs.

M/s Haryana Iron & Steel Rolling Mill, Hisar and others

                                     .....Respondents


CORAM:      HON'BLE MR. JUSTICE M.M.S. BEDI.

                         -.-

Present:-   Mr. D.V. Sharma, Senior Advocate with
            Mr. Nitin Jain, Advocate
            for the petitioner.

            Mr.Arun Palli, Senior Advocate with
            Mr.H.O. Atri, Advocate.

            Mr.Ashish Gupta, Advocate for respondent No.16.

                   -.-



M.M.S. BEDI, J.

Petitioner has filed this revision petition under Article 227 of

the Constitution of India against the order dated September 17, 2008 passed

by Civil Judge, Junior Division, Hisar, allowing the application of

defendant- respondents under Section 8 of the Arbitration and Conciliation
C.R. No. 5167 of 2008 [2]

Act, 1996, (hereinafter referred to as “the Act’) and dismissing the suit of

the plaintiff relegating him to the remedy of approaching the Arbitrator as

per the arbitration agreement, holding that the subject matter of the suit

regarding separate possession by way of partition of the joint land

belonging to the partnership firm M/s Haryana Iron and Steel Rolling Mill

and the validity of the sale deed dated May 16, 2007 executed by defendant-

respondents No.1 to 6 in favour of defendant No.11 regarding 8 kanals 6

marlas of land can be decided by the Arbitrator.

In order to appreciate the controversy and the applicability of

Section 8 of the Act, it is appropriate to refer to the facts leading to the

passing of the impugned order. Plaintiff- petitioner had filed a suit for

separate possession by way of partition of joint land comprising in Khasra

No. 4996 (8-6), 5241 (3-5), 5242 min (2-10) totaling 14 K 1 M situated at

Hisar and in the alternative for possession by way of dissolution of firm M/s

Haryana Iron & Steel Rolling Mill, Delhi Road, Hisar, by declaring sale

deed No. 1791 dated May 16, 2007 executed by defendants No.1 to 6 in

favour of defendant No.11 in respect of land comprising in Khasra No. 4996

measuring 8 K-6M is illegal, against facts, unauthorized, void ab initio and

is not binding upon the right of plaintiff and as a consequential relief of

permanent prohibitory injunction restraining defendants No.1 to 6 and 11

from dispossessing the plaintiff from the above land or alienating it by way

of sale deed, gift deed, decree or allotting it through defendant No.12 and

also making any construction, addition and alteration till the actual partition

of land on the basis of evidence oral and documentary of every kind. Copy
C.R. No. 5167 of 2008 [3]

of the civil suit has been attached with the petition as annexure P-1. The

petitioner was one of the partners alongwith Ferozi Lal Jain, Kul Bhushan

Jain, Parmod Jain and Deepak Jain, as per the partnership deed dated June

19, 1978, after few of the earlier partners consisting partnership firm Ms/

Haryana Iron and Steel Rolling Mill w.e.f. October 1963 retired. Copy of

the partnership deed dated June 19, 1978 has been placed on record as

annexure P-2. The land forming subject matter of the suit is owned by the

partnership firm. The father of the plaintiff- petitioner and defendant-

respondents No.2 to 4 Sh.Ferozi Lal Jain expired on January 29, 2004. The

petitioner- plaintiff claims that dispute regarding the distribution of shares/

properties of the firm arose as such a partnership agreement was entered

into between the sons of Ferozi Lal, including the petitioner. The

Arbitration Agreement dated September 23, 2006, entered into between the

parties reads as follows:-

“We Kulbhushan Jain, Ashok Kumar Jain, Parmod Jain

and Deepak Jain, sons of Sh. Ferozi Lal Jain son of

Sh.Sher Singh are residents of Hisar, Tehsil and District

Hisar. That we have a dispute regarding shares in

following properties/ firms:-

1. Land and machinery of firm Haryana Rolling Mill

and its liabilities and its dates.

2. Firm Khushiram Sher Singh, Moti Bazaar, Hisar,

partnership or HUF.

3. House Moti Bazaar, Hisar, including 3 shops.

 C.R. No. 5167 of 2008                                                [4]




                 4.     Nohra Birkhuwala Hisar which includes a tea

                        shop.

5. Agricultural land 55 A.P. Bangla Road of which

jamabandi and map is attached.

6. House Factor, House No.77, Urban Estate -2 ,

Farm House Camry Road Hisar, only constructed

area (land will not be included) House No.119,

Sector 15-A, Hisar.

7. That we all state that out of the total land of

Haryana Rolling Mill leaving 1000 square yards

for Kulbhushan’s house, for the remaining 7800

square yards approximately, deal has been done by

Kulbhushan, Pramod and Deepak, all the parties

will be abide by it.

That our father Late Sh.Ferozi Lal Jain for his share in

the abovementioned properties at Sr. No.1, 2 and 3 has

executed one will dated 22.9.2003 which was written by

Sh.M.P. Aggarwal, Advocate in presence of the

witnesses at Holi Hospital, Hisar, which we all consider

to be correct but Sh.Ferozi Lal’s share in percentage in

abovementioned properties is in dispute.

That we all have agreed with our own wish to

appoint Sh.M.P. Aggarwal and Sh.Subhash Gupta,
C.R. No. 5167 of 2008 [5]

Advocate and Sh.Ashok Goyal (C.A.) as our Panch/

Arbitrator.

That abovementioned arbitrators after hearing all

the parties and seeing all the documents will give

decision as to whether each four of us has any share in

each property and to what extent, either by consensus or

by majority decision and this will be binding and we will

not challenge this anywhere.

Now this Arbitration Agreement has been written

which will be binding on us and our legal heirs and

representatives. All the three arbitrators will give their

award prior to the registration of the Haryana Rolling

Mill.”

A perusal of the above said arbitration agreement dated

September 23, 2006 indicates that the plaintiff- petitioner, defendant-

respondent No.2, defendant-respondent No.3 and defendant- respondent

No.4 brothers had agreed that the property of the partnership firm

mentioned in the abovesaid agreement of sale would be decided by the

Arbitrator and Sh.M.P. Aggarwal, Sh.Subhash Gupta, Advocate and

Sh.Ashok Goyal, C.A. Though the Will of Sh.Ferozi Lal Jain dated

September 22, 2003 was agreed to be corrected but his share in percentage

in the properties mentioned in the arbitration agreement was in dispute and

it would be decided by the Arbitrators. An important feature of the

arbitration agreement is that out of the total land of Haryana Rolling Mill,
C.R. No. 5167 of 2008 [6]

1000 sq. yards would be left for the house of Kulbhushan Jain, defendant-

respondent No.2 and for remaining 7800 sq. yards, approximately deal had

been done by defendants No.2, 3 and 4 and all parties to the arbitration

agreement agreed to abide by, b y the said deal.

The plaintiff- petitioner in his suit has sought the partition and

possession of the property of partnership firm besides seeking declaration

that the sale deed dated May 16, 2007 executed by defendant No.1 i.e. in

favour of defendant No.11 regarding Khasra No.4996 measuring 18 K 6 M

was illegal and not binding upon his rights. He also sought injunction

against the said defendants from dispossessing him from the land besides

seeking a prohibitory injunction restraining them from alienating property

through defendant No.12. Grievance of the plaintiff- petitioner is that he is

a partner in view of the partnership deed dated June 19, 1978 and that he did

not retire from the firm. He has asserted in the suit that after the death of

Ferozi Lal Jain, the partnership concern was dissolved and the assets stood

devolved on the partners as per their share. 1/5th share of Ferozi Lal

devolved upon his legal representatives i.e. the plaintiff and defendants-

respondents No.2 to 4 and defendants No.7 to 10 under Section 8 of the

Hindu Succession Act and that no sale deed could have been executed by

defendants No.2 to 6. Copy of the sale deed dated May 16, 2007 regarding

8 K 6M of land has been attached as annexure P-4 which indicates that the

said property had been sold by defendant No.2 Kulbhushan Jain, Parmod

Jain and Deepak Jain, sons of Ferozi Lal Jain and Abhinav Jain and

Abhishek Jain, sons of Kulbhushan Jain, who have been defendants No.5
C.R. No. 5167 of 2008 [7]

and 6. It is specified in the sale deed that the vendor’s partnership concern

M/s Haryana Iron and Steel Rolling Mill and except the sale persons none-

else was partner in the said firm. Defendants No.7 to 10 are the other legal

heirs of deceased Ferozi Lal Jain whereas defendant No.11, vendee is

alleged to have carved out plots for selling it through one Society, defendant

No.12 and had circulated a lay-out plan under a title “Jain Enclave” to

various property dealers for selling plots under a scheme. The contesting

defendants moved an application under Section 8 of the Act before the Civil

Court averring therein that in view of arbitration agreement dated

September 23, 2006, the matter stands referred to the Arbitrator and award

was to be passed by the Arbitrator but the plaintiff- petitioner has filed a suit

which deserves to be referred to the Arbitrator. The plaintiff- petitioner

contested the said application taking up the plea that the agreement had

become infructuous as defendants No.2 to 6 had forged a partnership deed

and had transferred the land measuring 8 K 6 M by a sale deed dated May

16, 2007 and the matter of suit is not covered under the provisions of clause

of any of the arbitration agreement. The trial Court in view of the

arbitration agreement dated September 23, 2006 allowed the application and

dismissed the suit.

Sh.D.V. Sharma, Senior Advocate, on behalf of the plaintiff-

petitioner contended that the relief claimed by the plaintiff- petitioner is not

covered by the arbitration agreement and the matter lies out of the ambit of

the arbitration agreement, besides this the defendant- respondents No.8 to

10 are not party to the arbitration agreement. The trial Court has not
C.R. No. 5167 of 2008 [8]

considered the pleas taken by the plaintiff- petitioner in the suit and illegally

and arbitrarily allowed the application under Section 8 of the Act.

Mr.Arun Palli, Senior advocate for the defendant- respondents

vehemently urged that once it is established that there is an arbitration

clause to settle the controversy amongst the rival parties, in view of

provisions of Section 8 of the Act, it is incumbent on the civil Court to refer

the matter to the Arbitrator. Counsel relies on Hindustan Petroleum

Corporation Ltd. Vs. M/s Pinkcity Midway Petroleums, 2003 (3) RCR

(Civil) 686 to argue that it is mandatory for the Civil Court to refer the

matter to the Arbitrator if there is an arbitral clause accepted by both the

parties. He also refers to M/s Agri Gold Exims Ltd. Vs. M/s Sri Lakshmi

Knits & Wovens and others, 2007 (1) RCR (Civil) 851 to contend that

whenever there exist an arbitration agreement, Court is under an obligation

to refer the parties to Arbitration in terms of the arbitration agreement.

Shree Subhlaxmi Fabrics Pvt. Ltd. Vs. Chand Mal Baradia and others,

2005 (2) RCR (Civil), 363 was relied on to contend that contentious issues

should not be gone into or decided at the stage of appointment of the

Arbitrator and that no time should be wasted in referring the description

forming subject matter of arbitration clause to the Arbitrator. He argued

that the dispute inter-se the parties arise out of the assets of the partnership

firm and as per clause 7 of the Arbitration Agreement, immovable property

of 7800 sq. yards had been agreed to be sold by Kulbhushan Jain, Parmod

Jain and Deepak Jain. The sale deed impugned in the suit falls under the
C.R. No. 5167 of 2008 [9]

ambit of clause 7 of the Arbitration Agreement as such the trial Court has

rightly allowed the application under Section 8 of the Act.

Counsel for the petitioner relies upon M/s Sharda Ginning

Pressing & Oil Mills and others Vs. Smt. Bimla Devi, 2007 (2) PLR 807,

wherein in a dispute amongst the partners pertaining to dissolution of

partnership concern and rendition of accounts, it was held that where the

partnership contained an arbitration clause, the dispute regarding

dissolution of partnership and rendition of accounts has to be adjudicated by

the Civil Court and not by the Arbitrator.

I have heard counsel for the petitioner as well as counsel for

the respondents and carefully gone through each document referred to by

the parties, in context to the provisions of Section 8 of the Act. Section 8 of

the Act reads as follows:-

“Section 8:- Power to refer parties to arbitration

where there is an arbitration agreement- (1) A

judicial authority before which an action is

brought in a matter, which is the subject of an

arbitration agreement, shall, if a party so applies

not later than when submitting his first statement

on the substance of the dispute, refer the parties to

arbitration.

(2) The application referred to in sub-section (1) shall

not be entertained unless it is accompanied by the
C.R. No. 5167 of 2008
[10]

original arbitration agreement or a duly certified

copy thereof.


                   (3)    Notwithstanding that an application has been

                          made under sub-section (1) and that the issue is

                          pending    before   the   judicial   authority,    an

                          arbitration may be commenced or continued and

                          an arbitral award made"

A perusal of the abovesaid provisions indicates that Section 8

of the Act brings out the conditions which are required to be specified by a

party under Sections 8(1) and 8(2) of the Act before a Court can be called

upon to exercise its powers. The language of Section 8 of the Act suggests

that following conditions are necessary before powers under Section 8 of

the Act are exercised:-

                   "i)    there is an arbitration agreement;

                   ii)    a party to the agreement brings an action in the

                   court against the other party;

iii) subject matter of the action is the same as the

subject matter of the arbitration agreement; and

iv) the other party moves the court for referring the

parties to arbitration when submitting his first

statement on the substance of the dispute.”

Whether the abovesaid conditions stipulated in Section 8 of the

Act are attracted in the present case, are required to be looked into in

context to the pleadings and claim of the plaintiff- petitioner. In the present
C.R. No. 5167 of 2008
[11]

case, the arbitration agreement annexure P-3 dated September 23, 2006 has

been entered into between four persons i.e. the sons of Ferozi Lal Jain

pertaining to the properties of the partnership firm. In the arbitration

agreement there is no reference regarding the rendition of account amongst

the partners of M/s Haryana Iron and Steel Rolling Mills, even the share of

Ferozi Lal Jain, deceased in the properties mentioned in the arbitration

agreement is to be as determined by the Arbitrators. The arbitrators are

required to find out the share of the four persons mentioned in the

Arbitration agreement. Prima facie, the abovesaid four persons had agreed

to abide by the deal which stood already struck regarding the sale of 7800

sq. yards by Kulbhushan Jain but the suit has been filed by the plaintiff

regarding the subject matter which lies out of the cope of the arbitration

agreement. For instance, sale deed executed by Abhinav Jain and Abhishek

Jain, sons of Kulbhushan Jain and its effect cannot be looked into by the

Arbitrators. The sine qua non for directing the provisions of Section 8 of

the Act is that the subject matter of the suit should be the subject matter of

the arbitration agreement and the subject matter of the civil suit should

coincide with the subject matter which can be gone into by the Arbitrator

pursuant to the arbitration agreement between the contesting parties. The

arbitrator in the present case, will not be able to determine the rights of the

parties who are not parties to the arbitration agreement. The sale deed

changed by the plaintiff apparently does not coincide with the deal which is

stated to have been entered into by Kulbhushan and Deepak Jain in the

arbitration agreement. Besides this, it is pertinent to mention that in the
C.R. No. 5167 of 2008
[12]

case of M/s Makar Cotton Mill Vs. Harminder Singh, 2002 (1) RCR

(Civil) 437 (Delhi) and Haryana Telecom Ltd. Vs. Sterlite Industries

(India) Ltd., 1999 (3) RCR (Civil) 619, a suit for dissolution of partnership

and rendition of accounts has to be adjudicated by the Civil Court and not

by Arbitrator. The trial Court while allowing the application under Section

8 of the Act did not take into consideration that the parties to the suit are not

the same as the parties who are subject matter of the arbitration agreement.

The arbitration agreement will bound only the four persons mentioned

therein but rights of the other defendants vis-Ă -vis the plaintiff- petitioner

cannot be adjudicated upon by the Arbitrator. I have considered the

contention of Mr.Arun Palli, and the judgments cited by him. In view of the

judgments cited, there is no dispute regarding the scope of Section 8 of the

Act but in view of the subject matter of the Arbitration Agreement and the

suit being different, the ratio the abovesaid judgments is not applicable.

In view of the above circumstances, the impugned order dated

September 17, 2008, allowing the application under Section 8 of the Act is

set aside. The parties are directed to appear before the Civil Court on

October 10, 2009 for proceedings in accordance with law.

Allowed in the aforesaid terms.

August 31, 2009                                      (M.M.S.BEDI)
 sanjay                                                JUDGE