High Court Punjab-Haryana High Court

Conciliation Act vs Unknown on 21 August, 2009

Punjab-Haryana High Court
Conciliation Act vs Unknown on 21 August, 2009
      PUNJAB AND HARYANA HIGH COURT, CHANDIGARH
                   ***

Arbitration Case Nos.108 to 100 of 2008
Date of decision: August 21, 2009.

***

Transmission Corporation of Andhra Pradesh Ltd.

Versus

M/S Equipment Conductor Cables Limited.

***

CORAM: Hon’ble Mr. Justice T.S.Thakur,CJ

***
Present: Shri V.K.Jain, Sr.Advocate, with
Shri Pardeep Bhandari,Advocate.

Shri Hari Om Attri, Advocate, for
respondent No.1.

Shri Ajay Gupta, Addl: Advocate General,
for the State of Haryana.

***

T.S.Thakur, CJ (Oral)

In these petitions filed under Section 11 of the Arbitration and

Conciliation Act, 1996, the petitioners pray for the appointment of an

independent arbitrator for adjudication of the disputes that have arisen

between the parties in relation to three different purchase orders placed by

the Transmission Corporation with respondent No.1 Company. It is not in

dispute that in terms of Section 18 of the Micro, Small and Medium

Enterprises Development Act, 2006 reference to the Micro, Small and

Medium Enterprises Facilitation Council was made to explore the

possibility of a settlement of the outstanding disputes by way of

conciliation. It is also not in dispute that one of the issues that was raised

before the said Council related to its territorial jurisdiction to entertain the

conciliation proceedings. The said issue was it appears argued by both the

sides and by an order dated 5.7.2006 decided in the affirmative holding

that the Haryana, Micro & Small Enterprise Facilitation Council had

-2- Arbitration Case Nos.108 to 100 of 2008

the jurisdiction to entertain conciliation proceedings. Further proceedings

before the Council could not however go on because of an interim order of

stay passed by this Court in these proceedings on 23.07.2008. A reading of

the order of this Court give an impression as though the Council was

proceeding with the matter without determining the question of territorial

jurisdiction, learned counsel for the respondent argued and in my opinion

rightly so that the impression created was not entirely correct in asmuch as

the Council had on 5.8.2006 after hearing arguments of both the sides

declared that it had the jurisdiction to entertain the council proceedings.

The interim order staying further proceedings before the Council was not

in that view justified.

Learned counsel for the petitioner in all these petitions argued

that the conciliation proceedings must be deemed to have failed leaving no

option except to look for a suitable Arbitrator to adjudicate upon the

disputes between the parties. In support of that submission he placed

reliance upon an order passed by the Council on 8.5.2008 in which it is

inter alia recorded that one of the parties was not agreeable to any

reconciliation. It was submitted that since one of the parties to the disputes

was not agreeable to any conciliation, it will be presumed that reconciliation

had failed. I do not think so. It is true that one of the parties has shown no

inclination to reconcile the outstanding disputes, yet it is equally true that

the Council has not so far reported failure of the conciliation proceedings.

On the contrary the Council had adjourned the matter to 8.7.2009

obviously in an attempt to make further efforts to bring about a conciliation

between the two parties. Even according to learned counsel appearing for

the Haryana Micro and Small Enterprise Facilitation Council-respondent

No.2 in these petitions no failure report has been submitted by the Council

so far and the proceedings can be resumed any time if the order passed by

this Court against the said proceedings is vacated. That being so it may be

-3- Arbitration Case Nos.108 to 100 of 2008

premature for this Court to assume that the proceedings before the Council

have indeed failed to bring about a satisfactory situation. The proper

course in my opinion is to give an opportunity to the Facilitation Council to

conclude its proceedings expeditiously. Before any resort is taken to the

provisions of Section 18 of the Micro, Small and Medium Enterprises

Development Act, 2006 read with Section 11 of the Arbitration and

Conciliation Act, 1996 for reference of disputes for arbitration.

It was then argued on behalf of the respondents that even after

the conciliation proceedings are reported to have failed, the Council may

itself decide to act as an Arbitrator or refers the disputes for arbitration to

any institution or centre providing alternate dispute resolution services.

Counsel appearing for the petitioner on the other hand argued that keeping

in view the prohibition contained in Section 80 of the Arbitration and

Conciliation Act, 1996, the council cannot act as a arbitrator in a case

where it has itself conducted conciliation proceedings. This would,

according to him, would mean that after the conciliation proceedings fail,

the council would have no right assume the role of an arbitrator and shall

have to make a adjudication of the disputes for arbitration to any institution

or centre for such arbitration.

I do not for the present propose to express any final opinion as

to the legality or legitimacy of the arbitration proceedings, if the council

chooses to assume the role of an arbitrator. Whether or not the Council

can decide to act as an arbitrator or refer it to an institution or centre

providing alternate dispute resolution services is a question which the

Council will have to answer at the appropriate stage. It is only when the

Council makes a report regarding the failure of the conciliation

proceedings and decides to take up the arbitration proceedings that the

question whether the Council can act as an arbitrator may call for

determination. Till such time, the Council has not taken a decision in that

-4- Arbitration Case Nos.108 to 100 of 2008

regard. It is premature even for this Court to express any opinion regarding

the legality of arbitration by the council. Suffice it to say that the present

petitions seeking appointment of a arbitrator are for the present not

maintainable and shall have to await conclusion of the conciliation

proceedings.

In the result, these petitions are disposed off in the following
terms:-

1. The parties shall appear before the Haryana
Micro & Small Enterprise Facilitation Council on 15.09.2009
for further directions;

2. The Council shall resume to the conciliation
proceedings and conclude the same expeditiously but not
later than three months from 15.09.2009;

3. The Council shall communicate to the parties, the
result of the conciliation proceedings and also whether the
matters in dispute, if not resolved, is being referred to
arbitration if so whether the Council would itself act as an
arbitrator or refer the same to any institution or centre
providing alternate dispute resolution services.

The parties shall have the liberty to seek appropriate redress

in appropriate proceedings before the appropriate court or forum

depending upon the decision taken by the Arbitrator. No costs.

All the pending applications are also disposed off.

A copy of the order be given dasti to the counsel for the

petitioner, under the signatures of Special Bench Secretary.

August 21, 2009                                   (T.S.Thakur)
Malik                                             Chief Justice
            Arb.Case No. 110 of 2008.
                ***

Present: Shri V.K.Jain,Sr.Advocate, with
Shri Pardeep Bhandari,Advocate.

Shri Hariom Attri,Advocate, for
respondent No.1.

Shri Ajay Gupta, Addl: A.G.Haryana.

***

Same order as in Arbitration case No. 108 of 2008 decided on

August 21, 2009.

August 21, 2009                                  (T.S.Thakur)
Malik                                            Chief Justice
            Arb.Case No. 109 of 2008.
                ***

Present: Shri V.K.Jain,Sr.Advocate, with
Shri Pardeep Bhandari,Advocate.

Shri Hariom Attri,Advocate, for
respondent No.1.

Shri Ajay Gupta, Addl: A.G.Haryana.

***

Same order as in Arbitration case No. 108 of 2008 decided on

August 21, 2009.

August 21, 2009                                  (T.S.Thakur)
Malik                                            Chief Justice