High Court Kerala High Court

C.Alex vs The General Manager on 25 June, 2009

Kerala High Court
C.Alex vs The General Manager on 25 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AR.No. 10 of 2008()


1. C.ALEX, S/O.CHACKO, AGED 52,
                      ...  Petitioner

                        Vs



1. THE GENERAL MANAGER, SOUTHERN RAILWAY,
                       ...       Respondent

2. THE CHIEF ENGINEER (CONSTRUCTION),

                For Petitioner  :SRI.V.J.JOSEPH

                For Respondent  :SRI.N.B.SUNIL NATH,SC, RAILWAYS

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :25/06/2009

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                        A.R.No.10 OF 2008
                  -------------------------------------------
               Dated this the 25th day of June, 2009


                               O R D E R

1.This is a request made under Section 11(6) of the Arbitration

Conciliation Act, 1996. The request is filed and registered

with this Court on 7.3.2008.

2.There is no dispute between the parties that there is an

arbitration agreement between them as defined in Section 2(1)

(b) of the Act. The arbitration clause classifies the contracts

on the basis of the value of the claims in relation to which

arbitration is sought for. If the claims are above Rs.10 lakhs,

the agreement provides for an Arbitral Tribunal consisting of

a panel of three Gazetted Railway Officers, not below JA grade

or two Gazetted Railway Officials not below JA grade and a

Railway Officer retired not below the rank of SAG officer as

the arbitrators. For that purpose, the Railways have to send a

panel of more than three names of Gazetted Railway Officers

of one or more departments of the Railways, which may also

AR.10/08

Page numbers

include the name(s) of retired Railway Officer(s) empaneled to

work as Railway Arbitrator to the Contractor within 60 days

from the date when a written and valid demand for arbitration

is received by the General Manager. The Contractor will be

asked to suggest to the General Manager up to two names out

of the panel for appointment as Contractor’s nominees within

30 days from the date of dispatch of the request by the

Railways. The General Manager has to appoint at least one

out of them as the Contractor’s nominee and will also

simultaneously appoint the balance number of arbitrators

either from the panel or from the Presiding Arbitrator from

amongst the three arbitrators so appointed. The General

Manager shall complete this exercise of appointing the

Arbitral Tribunal within 30 days from the receipt of the names

of the Contractor’s nominees.

3.On 21.5.2007, the petitioner placed his claims before the

General Manager. Though the opening clause in the

arbitration agreement provides for the Railways to give its

AR.10/08

Page numbers

reply to it and the entitlement of the Contractor to claim for

appointments of arbitrator and for recourse to arbitration,

either on being dissatisfied by the reply of the Railways or on

the failure of the Railways to answer, what was done following

the raising of claims on 7.12.2007 was that the list of names of

four officers of the Railways was forwarded to the Contractor

for him to select two of them. Following that, on 31.12.2007,

the Contractor notified the names of Sri.A.K.Sinha and

Sri.V.G.Suresh Kumar, two among those who were included in

the list given by the Railways on 7.12.2007. Thereafter,

nothing happened till the institution of this arbitration request

on 7.3.2008. After this request was registered with this Court

on 7.3.2008, the Railways appointed a three member Arbitral

Tribunal on 2.4.2008.

4.With the aforesaid facts, the petitioner stands to say that

following the judgment of the Apex Court in Datar Switch

Gears Ltd. v. TATA Finance Ltd. [(2000) 8 SCC 151] and the

Division Bench of this Court in Divisional Railway Manger v.

AR.10/08

Page numbers

West Cost Agencies [2005(2) KLT 734], the Railways did not

have the right to make any appointment of arbitrator on

2.4.2008 after the registration of this arbitration request on

7.3.2008 and any right to make appointment had ceased by the

institution of this arbitration request. In West Cost

Agencies(supra), this Court specifically dealt with the

provisions in the General Conditions of contract of the

Railways, particularly clause 64, which is the arbitration

agreement in the case in hand also. Following the enunciation

of law in paragraphs 11 and 12 of that judgment and the ratio

of Datar Switch Gears Ltd (supra), quoted and relied on by

this Court in West Cost Agencies, the submission of the

petitioner stands. Under such circumstances, the appointment

purported to have been made by the Railways on 2.4.2008 is

no appointment and that exercise is one without authority in as

much as the appointment was made after the power to do so

has ceased in terms of the law laid in Datar Switch Gears

Ltd .

AR.10/08

Page numbers

5.With the aforesaid, the appointment procedure agreed upon by

the parties has failed and necessary measure in terms of

Section 11(6) of the Act needs to be taken as the guideline for

the choice of the arbitrator being that provided in Sub section

8 of Section 11. The appointment procedure in clause 64 of

the General Conditions of contract of the Railways does not

insist appointment of any person with any specified specilised

qualification or expertise in the filed of Engineering,

Accounting etc. It only insists on the appointment of a

Gazetted Railway Officer of a particular rank. That is

sufficient guideline to hold that no expertise of any peculiar

nature is required for the appointment. The subject matter of

the contract is the work of doubling of railway line between

Kollam and Trivandrum. I do not find any ground as to why a

former Judge of this Court is not to be appointed as an

arbitrator.

AR.10/08

Page numbers

6. For the aforesaid reasons, this arbitration request is allowed

appointing Mr.Justice T.V.Ramakrishnan, former Judge of this

Court as the arbitrator.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.30/6.