1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
ARBITRATION PETITION NO.76 OF 2007
Maharashtra State Road Development
Corporation .. Petitioner
Versus
IJM Corporation Berhad (IJM) - Satyam
Construction Ltd. (SCL) (Joint Venture) .. Respondent.
Mr.E.P.Bharucha, Senior Advocate i/b. Amarchand & Mangaldas for
petitioners
Mr.Ramesh Dhanuka with Vaishashi Chaudhary i/b. Mrs.A.R.Dhanuka
for respondents.
CORAM : S.C.DHARMADHIKARI, J.
Reserved on : 29th August 2009
Pronounced on : 16th December 2009
ORAL JUDGEMENT:-
1] By this petition under section 34 of the Arbitration and Conciliation
Act, 1996 (for short “the Act”), the petitioner, Maharashtra State Road
Transport Development Corporation, a Government of Maharashtra
Undertaking, challenges the Award dated 28th November 2006 made by
the Sole Arbitrator.
::: Downloaded on – 09/06/2013 15:24:52 :::
2
2] The Award directs the petitioners to pay to the respondents a sum
of Rs.1,21,83,508 along with interest at the rate of 16% p.a. from 28th
October 2002 till the date of Award provided the said amount is paid
within 60 days from the date of the Award, failing which the respondents
are held to be entitled to interest till the date of payment. A copy of this
Award is annexed as Annexure A to the petition.
3] The facts leading to this petition are that, the petitioner invited bids
for the construction of Mumbai Pune Expressway section from Kon to
Chowk (from 1.6 Kms. To 14.84 Kms. in length) i.e. total stretch of
about 13.2 Kms. The work included construction of bridges, cross
drainage work, via ducts and other structures. The respondents submitted
its bid on 18th December 1997 of approximately Rs.136.82 Crores. The
period of completion was specified as 27 months. It is the case of the
petitioner that the bid amount included sales tax and other taxes on all
materials that may be purchased for the purpose of the contract. The bid
was accepted by letter dated 1st January 1998 and the contract came to be
awarded. The agreement dated 23rd January 1998 was executed and
::: Downloaded on – 09/06/2013 15:24:52 :::
3
instructions were given to proceed with the work on the same date, the
date of completion being 22nd April 2000.
4] It is then alleged that during the execution of the work, disputes
and differences arose between parties on account of payment of works
contract on interpretation of clause 8 of the Addendum to the contract.
Disputes arose, according to parties, in view of the amendment to the
Maharashtra Sales Tax Act on the Transfer of Property and Goods
involved in the execution of Works Contract (Re-enacted) Act, 1989 (for
short (Works Contract Act, 1989).
5] It is then stated that the respondents claimed reimbursement of
their entire liabilities words Works Contract Tax under the amended
provisions (without deduction of any amount therefrom) and alleged that
their liability to pay the said tax prior to the amendment of 1 st May 1998
was NIL. On the other hand it was petitioner’s case that the respondent
was only entitled to increase, if any, in works contract tax and that the
liability to pay the said tax under the pre-amended provisions is in-tact. It
was the case of the petitioner that the respondent failed and neglected
::: Downloaded on – 09/06/2013 15:24:52 :::
4
and/or refused to substantiate their claim by furnishing particulars and
data as stipulated under Clause 8 of the Addendum, including the data,
and particulars as to their liability to pay Works Contract Tax under the
unamended provisions. In the absence of such particulars, it could not be
determined, if there, was any increase at all. The respondent had failed to
discharge the burden and hence it was not entitled to reimbursement.
6] It is stated that the works were completed on 22nd April 2000. The
Road was opened for traffic from 1st May 2000. All other ancillary work
was completed by October 2000 and the Takeover Certificate was issued
on 21st October 2000. The total value of the works paid by the petitioner
to the respondent was approximately Rs.151 Crores, including the price
variations and extra items.
7] However, since the claim for works contract tax reimbursement
was rejected, the respondent by letter dated 24th March 2004 purported to
refer the dispute to the Engineer under clause 67.1 of the Contract. The
Engineer rejected the claim by a letter dated 6th April 2004. Respondent
then purported to refer the decision of the Engineer to the Steering
::: Downloaded on – 09/06/2013 15:24:52 :::
5
Committee under clause 67.2. This they did by their letter dated 24th
April 2004. Finally, the matter came to be referred to the Arbitrator.
Learned Arbitrator issued notices and passed preliminary orders with
regard to filing of pleadings.
8] Respondents filed a statement of claim on 16th February 2006 under
four heads, which are as under:-
1. Claim No.1- Reimbursement of Sales Tax on Works Contract
recovered wrongly – Rs.1,68,48,311/-;
2. Claim No.2 – Claim for losses actually suffered by virtue of illegal
recovery of the amount f Rs.1,00,00,000/-;
3. Claim No.3- Interest @ 18% p.a. till 17th February 2006 being Rs.
2,32,14,663/- ; and
4. Claim No.4 – Costs of arbitration – Rs.27,00,000/-”
9] The petitioner filed the statement of defence on 22nd March 2006 to
which a rejoinder was filed on 6th April 2006 by the respondent. No oral
evidence was led. Further, additional documents and information were
::: Downloaded on – 09/06/2013 15:24:52 :::
6
filed by the parties before the learned Arbitrator.
10] The Arbitrator made the impugned Award by holding that all Taxes
as on the date of contract were deemed to have been included in the price
quoted by the claimants and the claimants – respondent was entitled to
get reimbursement of any increase in respect of tax on completed items as
may be levied after the signing of the contract. Therefore, the entitlement
of 1% tax payable on Rs.1,49,09,61,587 as per the immediate liability
option will have to be further reduced by what could have been the tax
liability of the respondent under the pre-amended Act based on the
purchase data given by it. Relying upon the figures/ data (Exh.C-39), the
learned Arbitrator reduced the amount and finally held that the respondent
is entitled to reimbursement of Rs.1,21,83,508/-. The Arbitrator awarded
interest at 16% on this amount as aforenoted. It is this Award which is
impugned before me.
11] Mr.Bharucha, learned Senior Counsel appearing on behalf of the
petitioner submitted that the impugned award is vitiated as it is against
the specific terms of the Contract. He submits that it was incumbent upon
::: Downloaded on – 09/06/2013 15:24:52 :::
7
the respondent to have worked out the liability to pay tax. Firstly, as per
section 6(1)(A)(a) up to 1st May 1998 and, thereafter, as per Section 6(1)
(A). Secondly, as per section 6(1)(A), after amendment of 1st May 1998
and thirdly on the basis of composition as per Section 6(1)(A). In such
circumstances, respondent should have, thereafter, paid the lesser of the
two amounts under the second and third methods. Lastly, the amount
actually paid by the respondent was more than the amount as per the
liability at the time of entering into contract i.e. the amount worked out
by the first method. Then this excess amount alone would have been on
account of the petitioner as per clause 8. Respondents did not determine
their tax liability as per this difference. They refused to furnish the data
as obliged under clause 8, particularly as to their liability under the
preamended provisions. In the absence of such particulars, it could not be
determined, if there was any increase of the quantum in the tax paid by
the respondent. The respondent completely failed to discharge the burden
placed by clause 8 of the Addendum to the Contract and hence their
claim was untenable.
12] The learned Arbitrator did not consider any evidence of the items to
::: Downloaded on – 09/06/2013 15:24:53 :::
8
be deducted from the turnover under clauses (a) to (d) of the old section
6(1)(A). The respondent also did not prove that the goods had not
undergone a change of form before use in the present contract, as goods
which undergo any change of form or manufacture before use shall not be
deducted under clause (a) of the old section 6(1)(A) of the un-amended
provision.
13] The learned Arbitrator wrongly discharged the respondent of the
above burden by relying upon joint statements which were submitted by
the parties “without prejudice” to their rights, and “so as to avoid any
mistake in recording the facts correctly”. It is pertinent to note that the
without prejudice joint statements did not follow the three steps set out
above.
14] Reliance of the learned Arbitrator on the said “without prejudice”
statements is an error apparent on the face of the record. The steel used
in the contract was cut and bent so as to form cages, into which concrete
was poured to form structures of the required size and shape called a
“Span”. The “Span” could be regarded either as a new article
::: Downloaded on – 09/06/2013 15:24:53 :::
9
manufactured from the purchased steel or in any event the steel as
purchased had changed its form. In either case the same was not entitled
to any deduction under Section 6(1)(A)(a) of the unamended provision or
Section 6(1)(A) of the amended provision. Steel being declared goods
would be exempted from the turnover and would be not liable to tax only
if it was sold or used in the works contract in the same form in which it
was purchased without any change in form taking place or without any
manufacturing taking place. This provision remained unchanged after the
1st May 1998 amendment. It was thus not necessary for the learned
Arbitrator to go into the question of manufacture. In any event, the
learned Arbitrator having chosen to go into this question of manufacture,
decided the same erroneously.
15] The Arbitrator confused two distinctive criteria that the Statute
imposed. Not only manufacture of new goods from the declared goods
but also any change of form of the declared goods before their use in the
works contract will deprive the declared goods from exemption. The
steel which underwent a change of form even if it did not result in
manufacture of new marketable goods, could not be deducted from the
::: Downloaded on – 09/06/2013 15:24:53 :::
10
turnover under both the provisions amended so also unamended.
16] Mr.Bharucha has contended that the confusion between the test of
marketability/ manufacture and the test of change of form amounts to
complete non application of mind and vitiates the award. He submits that
the steel which underwent change form, even if it did not result in
manufacture of new marketable goods could not be deducted from the
turnover under both amended and unamended provisions.
17] Mr.Bharucha then contended that the respondent had to prove the
increase in the work contract tax as a result of amendment of 1st May
1998 and the quantum of the increase. The burden could not be said to
have been discharged by producing proof of deduction of tax at source
(TDS). This conclusion is wholly erroneous inasmuch as the petitioner
was statutorily obliged to deduct TDS at 2% of the value of each bill,
irrespective of respondent’s liability of work contract tax under section
6(B) of the Work Contract Act. In these circumstances, payment of TDS
has no bearing whatsoever on the respondents burden of proof. The
respondent will have to discharge that burden independently and
::: Downloaded on – 09/06/2013 15:24:53 :::
11
deduction of TDS by the petitioner can in no case be construed as the
burden being discharged by the respondent.
18] Mr.Bharucha assailed the Award on the ground that the Arbitrator
failed to take into consideration the fact that the claims of the respondent
were barred by limitation. Elaborating this submission, Mr.Bharucha
submitted that in the statement of claim and the letter dated 24th April
2004, the respondent claimed that an amount of Rs.1,40,39,813 was
reimbursed towards Works Contract Tax in January 2000. The further
request was made for advance of Rs.25,31,796 in October 2000. The
complaint of the respondent was that instead of reimbursing this further
amount, the petitioner deducted and/or reversed the earlier reimbursement
of works contract on 15th October 2001. Therefore, the right to claim this
amounts accrued in October 2000 and in any event from 15th October
2001. The statement of works contract tax with interest has been annexed
by the respondent. Assuming without admitting the statements, it is clear
that the alleged due date of the last installment is 1st May 2002. However,
by letter dated 10th May 2005, the respondent referred the dispute to
Arbitration. In such circumstances, the claim was ex-facie time barred.
::: Downloaded on – 09/06/2013 15:24:53 :::
12
The arbitrator failed to take into account the relevant statutory provisions
and erroneously concluded that the claim is within limitation.
19] Mr.Bharucha then raised some ancillary submissions on the issue
of jurisdiction of the Arbitrator and the Award of interest at 16%. He
submitted that the claim for works contract tax made by the respondent is
excepted matter. The arbitration agreement cannot apply to such a claim.
Thus, the arbitrator had no jurisdiction to entertain claims of respondent
in this regard. The arbitrator was bound to decide the claim only in
accordance with the terms of contract. Further, once the claim was
quantified by the respondent to Rs.2,37,49,735/- inclusive of everything,
then, the Arbitrator was bound by this figure and could not have awarded
interest. Further, in any event, the interest could not have been awarded
at 6%. The learned Arbitrator failed to assign any reasons while granting
16% interest and hence, the award is vitiated. For all these reasons, the
Award deserves to be quashed and set aside.
20] Mr.Bharucha has relied upon the following decisions in support of
his abovementioned submissions.
::: Downloaded on – 09/06/2013 15:24:53 :::
13
21] Mr.Dhanuka learned Counsel appearing for respondent on the other
hand supported the Award. He submits that this is a petition under
section 34 of the Arbitration and Conciliation Act, 1996. The award of
the Arbitrator is rendered as the disputes were referred to him for
adjudication. The dispute itself pertain to the reimbursement of works
contract tax paid by the claimant/ contractor/ respondent. That claim was
squarely covered by the terms and conditions of the contract. Once the
claim squarely fell within the purview of the contract and all differences
and disputes could have been referred to arbitration as per the Arbitration
Agreement thereunder, then, it is erroneous to urge that the Arbitrator had
no jurisdiction to entertain and try the claim. Mr.Dhanuka submits that
the Arbitrator, therefore, has not assumed jurisdiction erroneously but
proceeded to adjudicate the claim arising out of the contract.
22] Thus, the Arbitrator had complete jurisdiction to adjudicate upon
the claims. The claims are not time barred as falsely contended. In this
behalf, Mr.Dhanuka submitted that the running account bill No.35 was
submitted on 13th October 2000. The respondent claimed reimbursement
::: Downloaded on – 09/06/2013 15:24:53 :::
14
of sales tax on works contract and enclosed copy of the assessment order
from sales tax authorities for the period of assessment viz., 1st April 1999
to 31st March 2000, determining the tax liability at Rs.1,09,76,109. On
this very date the Consultants forwarded a copy of the assessment order
received by them from the respondents so also copy of the R.A. Bill to
the petitioners and requested them to look into the matter.
23] Thereafter, the consultants on 5th October 2001 addressed a letter to
the petitioners and informed that the reimbursement of works contract tax
was recommended by them in R.A.Bill No.40 and the same has been
considered in pre- final bill. Petitioners reimbursed to the respondent Rs.
1,40,39,816 in two installments as per clause 8 of the Corrigendum/
Addendum to the contract. Suddenly, there was recovery from the bills of
respondents for October 2001 and the respondent proceeded with regard
to this recovery on 8th November 2002. Thereafter, on 10th November
2003, respondent requested the petitioners to refer the matter to Steering
Committee under clause 67.2 of the Conditions of Contract, which
request was reiterated on 24th April 2004. The Consultants rejected the
claim on 6th April 2004. That is how on 10th May 2005 the request to
::: Downloaded on – 09/06/2013 15:24:53 :::
15
appoint an arbitrator has been made. Mr.Dhanuka, therefore, submitted
that the recovery was commenced suddenly from the bills of respondents
from October 2001. At that stage, there was a request for further
reimbursement pending with the petitioner. The matter was taken up with
the steering committee in January 2003 and, thereafter, the notice under
clause 67.1 was sent to the petitioners on 26th February 2003. There was
a meeting held on 21st October 2003 wherein it was pointed out that
because of the objection from the CAG (Audit), the petitioners had
decided not to reimburse the amount of tax paid by the respondent. In
these circumstances, how the claim could be said to be time barred has
not been clarified by the petitioners. Therefore, Mr.Dhanuka submits that
the claim was within limitation and not barred. In any event, this issue
has been considered by the Arbitrator and his reasoning cannot be
questioned now as if this Court is sitting in appeal over the decision and
the Award of the Arbitrator. Therefore, there is no substance in the
complaint that the claims were time barred. Mr.Dhanuka then contended
that the respondents have pointed out in great details that the amount was
withheld. It was initially reimbursed but recovery commenced and,
therefore, the matter went to arbitration. Once it is found that the
::: Downloaded on – 09/06/2013 15:24:53 :::
16
amounts have been withheld without any basis, then, the Arbitrator was
empowered to award interest. Mr.Dhanuka has invited my attention to
section 31(7)(a) of the Arbitration Act, 1996. The power under this
provision has been rightly exercised. The rate of interest is within the
exclusive power of the Arbitrator. The rate of interest is considered from
October 2002 till the date of the award, rightly, as the petitioners have
illegally deducted the amounts from the bill of respondents. With regard
to quantum of interest and the manner in which the same has to be paid,
the petitioners cannot make any complaint as it is well within the powers
of the Arbitrator. Further, the petitioners themselves had charged interest
at 16% p.a. on various advances. Therefore, it is now not permissible for
them to dispute the rate determined by the Arbitrator. Thus, on the issue
of jurisdiction, the limitation and interest the award is not vitiated and
does not deserve to be set aside.
24] As far as the main plank of the submissions of Mr.Bharucha and
more particularly with regard to work contract tax liability, Mr.Dhanuka
submits that the argument proceeds on a complete misconception. The
disputes and differences arose between the parties because of the
::: Downloaded on – 09/06/2013 15:24:53 :::
17
amendment to the Contracts Act. He submits that as per Section 6(1)(A)
(a) and (b) of the said Act, the contractor could claim benefit of resale in
respect of purchase of goods used in the execution of works contract and
where the transfer of property had taken place in the form in which the
goods were purchased in respect of the construction contract. Under the
Notification issued by the State Government when cement is mixed with
rubble/ sand and concrete is prepared for use in the construction benefit
of resale could be claimed. However, from 1st May 1998 the system of
levying tax on the balance amount of turnover after deducting value of
goods which are purchased from registered dealer and used in the
execution of works contract without changing form, was done away with.
It was provided that from 1st May 1998, such contractors were made
liable to pay tax at 15% on value of goods utilised in the execution of
works contract without having any bearing on the source of purchase.
The provision was amended to clarify that notwithstanding anything
contained in section 6 and sub-section 1 thereof, the dealer who had
entered into any contract for execution of work during the period from 1st
April 1992 to 30th April 1998 and commenced execution during such
period and the execution continued on or after 1st May 1998, he may opt
::: Downloaded on – 09/06/2013 15:24:53 :::
18
in lieu of tax payable by him under the said Act in lumpsum by way of
composition of an amount equivalent to 1% of the contract.
25] Mr.Dhanuka, therefore, contended that mixing of various material
used in construction activity were not considered as change of form in the
earlier notification. It did not attract, therefore, payment of Works
Contract Act. In view of the amendment with effect from 1st May 1998,
earlier notification was withdrawn thereby imposing additional incident
of tax after award of the contract. Instant contract was treated as on
going contract by assessing authorities and accordingly, they assessed the
respondent at 1% under the amended provisions of Sales Tax. In view of
the demand raised by Sales Tax Authorities for the year 1st April 1998 to
31st March 1999, respondents were required to pay a sum of Rs.48,89,563
and Rs.7,05,033 towards Taxes under the Contracts Act. This amount
was paid under two different challans and the copies thereof were
annexed by the respondents to their statement of claim. These facts have
also been set out by the authorities in their assessment order dated 22nd
December 1999. This document was produced and a copy of the
assessment order is exhibited as Exh.C-36 by the learned Arbitrator.
::: Downloaded on – 09/06/2013 15:24:53 :::
19
Thereafter, the assessment for the year 1st April 1999 to 31st March 2000,
the petitioners deducted 2% TDS from their various bills totaling to Rs.
1,53,31,319 and deposited the said amount with the Sales Tax
Department. These facts are also recorded in the assessment order, a
copy of which is exhibited as Exh.C-37. The Sales Tax Department has
given credit of the said amount deducted from the bills of the respondent
and issued an order for refund of Rs.45,96,937/- which was inclusive of
Rs.43,54,210 as excess amount and Rs.2,42,727 as interest. These
documents being produced and the sales tax authorities also allowing the
refund of the amount deducted over and above 1%, then, the claim made
for reimbursement was fully justified. The amount was by way of further
increase in taxes under the Contract Act on completed items of work. It
cannot be said, therefore, that the claim of the respondent was not
tenable.
26] Mr.Dhanuka contended that all these pleas are raised and complete
facts set out in the statement of claim and rejoinder. Necessary
documents were also produced. In fact, by virtue of the last amended
notification, benefits of various exemption available to respondents were
::: Downloaded on – 09/06/2013 15:24:53 :::
20
taken away thereby resulting in increased tax liability. The matter was
covered by clause 8 of the Addendum to the contract. The respondents
had approached the consultants/ engineers and requested that the amount
of Rs.55,95,596 paid by them to the Sales Tax Authorities due to the
amendment be reimbursed/ released. The demand was raised by further
letter dated 12th April 1999. On the recommendation of the Engineer, the
employer/ petitioner rightly reimbursed the sum of Rs.1,40,39,813 after
submission of sales tax assessment till March 2002. After reimbursing
the said amount, a false and frivolous objection appears to have been
raised and in view thereof, petitioners illegally decided to recover the
amount already reimbursed. This decision was recorded in the Minutes
of the Meeting held on 21st October 2003. (Exh.C-16). On the basis of
this position, petitioners recovered Rs.1,40,39,813/- from the bills of
October 2001, which was delayed for substantial period by the petitioners
themselves. The demand was raised for refund of this amount and,
therefore, the matter was referred to arbitration.
27] Mr.Dhanuka submitted that once such is the nature of the dispute,
then, whether there was any liability on account of the provisions being
::: Downloaded on – 09/06/2013 15:24:53 :::
21
amended or whether the amended provision imposed increased tax
liability or not and whether the respondent could have sought
reimbursement of the amount of tax paid pursuant to the amendment or
not are matters which were within the domain of the Arbitrator. He could
have even considered as to whether the tax liability had increased at all or
not. The parties proceeded before the Arbitrator on the basis that not only
the extent of the liability but the quantum of the tax are matters which
can be gone into by the Arbitrator. Thus, this is a matter where the
question of law was specifically referred to the Arbitrator. The Award
may not be worded or rendered by the Arbitrator like a Judgement of a
Court of Law with elaborate and complete reasoning, however, once the
matter has been considered by the Arbitrator, then, merely because the
Award is erroneous, is no ground to set aside the same. In these
circumstances, the award rendered by the Arbitrator being justified should
not be set aside.
28] Mr.Dhanuka has relied upon the following decisions in support of
his contentions:-
(i) (2006) 11 S.C.C. 181 (McDermott International Inc. Vs. Burn
::: Downloaded on – 09/06/2013 15:24:53 :::
22
Standard Co.Ltd. And Ors.)
(ii)A.I.R. 1999 S.C. 1614 (Oil & Natural Gas Commission Vs.
M/s.M.C.Clelland Engineers S.A.)
29] For properly appreciating the rival contentions, it is necessary to
refer to the contract between the parties. It is clear that the contractor/
respondent had submitted a bid which was accepted for execution and
completion of the works specified in the agreement/ contract between
parties. There is an agreement wherein clause 4 states that the documents
mentioned and enlisted therein shall be deemed to form and be read and
construed as part of the Agreement. One of the documents is “General
Conditions of Contract – Conditions for contract for works of Civil
Engineering Construction and “General Conditions of Contract –
Conditions of pre-application”. It is clear that the bid document consists
of volumes in which these general conditions are also included. It is
common ground that clause 8 of the addendum to the contract deals with
tax and reads as under:-
“8. The rates quoted by the Contractor shall be
::: Downloaded on – 09/06/2013 15:24:53 :::
23deemed to be inclusive of the Sales and other taxes on all
materials that the contractor will have to purchase for
performance of this contract. Any further increase in Central
or State Sales Tax or other taxes on completed items of work
of this contract as may be levied and paid by the Contractor
shall be reimbursed by the Employer to the contractor on proof
of payment.”
30] A bare perusal of the same would indicate that the rates quoted by
the contractor shall be deemed to include Sales and other taxes on all
materials that the contractor will have to purchase for performance of this
contract. Any further increase in Central or State Sales Tax or other tax
on completed items of work of this contract as may be levied and paid by
the contractor shall be reimbursed but the reimbursement is on proof of
payment being produced by the contractor. Clause 67 of the Contract
reads thus:-
“67.1 If a dispute of any kind whatsoever arises
between the Employer and the Contractor in connection with,
::: Downloaded on – 09/06/2013 15:24:53 :::
24
or arising out of, the Contract or the execution of the Works,
whether during the execution of the Works or after their
completion and whether before or after repudiation or other
termination of the contract, including any dispute as to any
opinion, instruction, determination, certificate or valuation of
the Engineer, the matter in dispute shall, in the first place, be
referred in writing to the Engineer, with a copy to the other
party. Such reference shall state that it is made pursuant to
this Clause. No later than the eight-fourth day after the day on
which he received such reference the Engineer shall give
notice of his decision to the Employer and the Contractor.
Such decision shall state that it is made pursuant to this
Clause.”
“Unless the Contract has already been repudiated or
terminated, the Contractor shall, in every case, continue to
proceed with the Works with all due diligence and the
Contractor and the Employer shall give effect forthwith to
every such decision of the Engineer unless and until the same
::: Downloaded on – 09/06/2013 15:24:53 :::
25
shall be revised, as hereinafter provided, in an amicable
settlement or an arbitral award.”
“If either the Employer or the Contractor be dissatisfied
with any decision of the Engineer, or if the Engineer fails to
give notice of his decision on or before the eighty-fourth day
after the day on which he received the reference, then either
the Employer or the Contractor may, on or before the
seventieth day after the day on which he received notice of
such decision, or on or before the seventieth day after the day
on which the said period of 84 days expired as the case may
be, give notice to the other party, with a copy for information
to the Engineer, of his intention to commence arbitration, as
hereinafter provided, as to the matter in dispute. Such notice
shall establish the entitlement of the party giving the same to
commence arbitration, as hereinafter provided, as in such
dispute and, subject to sub-clause 67.4 no arbitration in
respect thereof may be commenced unless such notice is
given.”
::: Downloaded on – 09/06/2013 15:24:53 :::
26
” If the Engineer has given notice of his decision as
to a matter in dispute to the Employer and the Contractor and
no notice of intention to commence arbitration as to such
dispute has been given by either the Employer or the
Contractor on or before the seventieth day after the day on
which the parties received notice as to such decision from the
Engineer, the said decision from the Engineer, the said
decision shall become final and binding upon the Employer
and the Contractor.”
31] It is the case of the parties that section 6 of the works contract act
prior to its substitution read as under:-
“6(1)(A) There shall be levied a tax on the turnover of
sales in respect of goods other than those covered by the
Schedule at the rates specified in clause (B), after deducting
from such turnover —
::: Downloaded on – 09/06/2013 15:24:53 :::
27
(a) the turnover of sales in respect of the declared
goods purchased from a dealer registered under
the Bombay Sales Tax Act and sold in the same form
in which they were purchased or without doing
anything to them which amounts to or results in any
manufacture;
(b) the turnover of sales in respect of the goods
covered by Schedule A to the Bombay Sales Tax Act;
(c) the turnover of sales in respect of the goods which
are exempt from payment of the whole of tax
unconditionally under any notification issued under
section 41 of the Bombay Sales Tax Act;
(d) the turnover of purchases of goods other than
declared goods in which transfer of property takes place
(either in the same form in which such goods were
purchased or in any other changed form, where such
change in the form in which such goods were purchased
::: Downloaded on – 09/06/2013 15:24:53 :::
28is caused by the application of such process or method,
as the State Government may, by notification in the
Official Gazette, specify) in the execution of the works
contract provided such purchases are effected from :-
(i) a dealer registered under the Bombay Sales
Tax Act and whose registration certificate is in
force on the date of such purchase;
(ii) a person not registered under the Bombay
Sales Tax and tax under the said Act has been
paid on the goods so purchased;
(B) The tax shall be levied at the following rates,
namely;
(i) in respect of declared goods, the rate of tax
shall be four paise in a rupee on the turnover of
::: Downloaded on – 09/06/2013 15:24:53 :::
29sales of such goods;
(ii) in respect of goods other than declared
goods, the rate of tax shall be ten paise in a rupee
on the turnover of sales of such goods;
32] After the amendment the same reads thus:-
“6(1)(A) There shall be levied a tax on the turnover
of sales in respect of goods at the rates specified in clause (B),
after deducting from such turnover the turnover of sales of
declared goods purchased from a dealer registered under the
Bombay Sales Tax Act, 1959 and sold in the same form in
which they were purchased; or without doing anything to them
which amounts to or results in any manufacture.
(B) The tax shall be levied at the following rates,
namely,
::: Downloaded on – 09/06/2013 15:24:53 :::
30
(i) in respect of declared goods, whether used
in the same form or otherwise, the rate of tax
shall be four paise in a rupee of the turnover of
sales of such goods;
(ii)
in respect of goods specified in the
schedule if they are manufactured, produced or
constructed, and supplied in such form or used in
the execution of works contract then, subject to
sub-clause (i) tax shall be levied at the rate set out
against each of them in column (3) of the said
Schedule;
(iii) in respect of goods other than those
covered by sub-clauses (i) and (ii), the rate of tax
shall be fifteen paise in a rupee on the turnover
of sales of such goods;
::: Downloaded on – 09/06/2013 15:24:53 :::
31
33] The claim made by the respondent was that there is illegal
recovery of amounts from the running bills. This recovery is made by the
petitioner. The recovery is illegal because various sums were paid to the
sales tax authorities and challans/ copies thereof were produced with the
claim for reimbursement, made from 10th April 1999. However, the
Senior Resident Engineer responded on 14th April 1999 (Exh.C-4) that
the respondent is not entitled for reimbursement of Sales Tax paid. The
respondent once again took up the matter and on 19th April 1999, the
Consultant accepted that the claim for sales tax must be reimbursed as per
the Addendum No.8 of the Contract Tax Act. However, in the same letter
respondent was asked to clarify the position as to why they paid more
money than assessed and why receipt was not obtained for the full
amount by them. It is also stated that the case of the respondent would be
forwarded to the Corporation on receipt of clarification and respondents
were requested to produce proof of payment for the amount of cheque
paid towards Sales Tax.
34] Copies of two challans evidencing payment of sales tax on works
::: Downloaded on – 09/06/2013 15:24:53 :::
32
contract were forwarded and, thereafter, it was pointed out that due to the
amendment to the provisions, subsequent to the award of contract, the
respondents are incurring sales tax on works contract liability and,
therefore, the amount be reimbursed to them. Thereafter, the
correspondence followed and the aforementioned events took place.
35]
After referring to the correspondence and the ultimate outcome of
the same, the respondents contended that the contract value was of Rs.
136,81,93,946/-. The contract was falling within the purview of this
Works Contract Act. After inviting attention of the Arbitrator to the
various provisions and the amendment so also the addendum, the
respondents contended that by virtue of the amendment they were liable
to pay tax at 15% of the value of goods utilised in the execution of works
contract without having any bearing on the source of purchase. The
attention of the Arbitrator was also invited to Ordinance No.11 of 1999
issued on 6th February 1999, whereby, in addition to the earlier
composition scheme of 8%, the option of paying 2% of the total contract
value was given to the contractor. There was further amendment by
which new subsection 1(a) was added to section 6(1) with effect from 1st
::: Downloaded on – 09/06/2013 15:24:53 :::
33
May 1998. By this amendment in respect of contracts entered into on or
after 1st April 1992 but before 30th April 1998, where the execution of
such contract has commenced during such period but continued on or
after 1st May 1998, the dealer can opt to pay a lumpsum by way of 1% for
construction contract and 3% for other contracts. It was also submitted
that due to above amendments, respondents had to pay 1% towards
construction contract as the execution in the present case was after 1st
April 1992 but before 30th April 1998. The contract admittedly
commenced during the further period and execution continued after 30th
April 1998. The contract, therefore, comes into the definition “Ongoing
contract” and hence, the respondent was liable to pay tax at 1% on total
receipts being civil construction contract.
36] In paras 12 to 20 of the Statement of Claim, respondents pointed
out as to how the liability accrued and the payment of tax was made to
the sales tax Authorities. They also referred to the assessment orders. It
is, thereafter, contended that the Engineer and the petitioner had rightly
reimbursed the sales tax amount which have been deducted from the
claimant’s running account bills. The reimbursement was made in two
::: Downloaded on – 09/06/2013 15:24:53 :::
34
installments in the month of January 2000. It was pointed out that the
Maharashtra Sales Tax on Transfer of property of goods involved in
execution of works contract has provided a scheme as on 1st May 1998.
There was no tax if the goods were purchased from registered dealer and
used in the same form while executing the works contract. Preparing
concrete was specified process. Cement, sand was considered as used in
the same form and, there was no incidence of Tax and the steel being
declared goods, there was no tax. Attention was also invited to the
unamended provisions and it was stated that with effect from 1st May
1998, the amendment is for road construction contract. The process of
making concrete is not exempted from tax. Use of cement, sand, metal
and use of other ingredients for making concrete became taxable. The
effect is tax is at 15% on the ingredients to make concrete. Further, the
concrete which was being used in execution of work from 1st January
1998 to 30th April 1998 was not attracting tax as the process of making
concrete was specified and the goods used in the said making were
treated as used in the same form. After the amendment, the system of
levying tax on balance amount of turnover, after deducting the value of
goods which were purchased from the registered dealers and used in the
::: Downloaded on – 09/06/2013 15:24:53 :::
35
works contract without changing form, was done away with. As observed
above, it was provided that from 1st May 1998 as the contractors were
liable to pay tax at 15% on the value of the goods utilised in the execution
of contract without having any bearing on the source of purchase. It was
urged by the respondent that with the amendment, contractors were asked
to pay twice i.e. when they purchased the goods from registered dealers
as per the provisions of Bombay Sales Tax Act, 1959 and again when
they use that material in execution of works contract at 15% on the basis
of the amended provisions. For the reasons that were set out by the
respondent under the heading “Claim No.I”, they prayed that an amount
of Rs.1,68,48,311/- be paid to them.
37] As against this, the defence of petitioner was that the respondents
have misinterpreted the condition No.8 of the Contract Terms and
Conditions and have wrongfully raised their claim. The petitioner has
recovered the payment made to the respondent during the Intermediate
bill stage itself. The petitioner pointed out that the respondent has
claimed reimbursement of whole of works contract tax at 1% made
applicable from 1st May 1998 and not on the increase part of 1% of its
::: Downloaded on – 09/06/2013 15:24:53 :::
36
liability. Thus, it appears that the stand is that petitioner should bear the
entire burden of works contract tax. It is stated that the respondent has
not claimed before the Engineer anything over and above the base tax.
The claim is, therefore, untenable because what the respondent is seeking
is reimbursement of whole tax at 1% and not for any increase. In any
event, the claim as made is contrary to the terms of the contract. It was
then contended that even if the respondent formed joint venture for the
contract work only, they are deemed to have worked out their work tax
liability as per applicable law prior to 1st May 1998. They cannot be
permitted to urge that they were not liable to pay any work contract tax
prior to 1st April 1998. Respondent has not given any details about their
cost of works contract tax while bidding and since they have claimed for
total works contract it implies that they had no intention to take any
benefit under the Addendum No.8 of the Conditions of Contract. In such
circumstances, the claim is illegal and could not have been awarded.
Thereafter and without prejudice to the aforesaid submissions, the
petitioner objected to claim No.1 on various grounds including that no
proof of payment has been produced. Respondents are producing two
sheets of papers terming them as challans for the work. The documents
::: Downloaded on – 09/06/2013 15:24:53 :::
37
are not admitted and their contents are seriously disputed. The petitioners
pointed out that the documents are not relevant and admissible for the
reasons that they do not contain details of the nature pointed out in para
5.3.1 of the statement of defence.
38] Further, without prejudice it is pointed out by the petitioners that
there is no evidence insofar as this claim is concerned. The respondent
has suppressed material facts. Petitioners have pointed out that no details
are placed on record insofar as the position prevailing prior to the
amendment. The details, such as steel brought at site etc. and
incorporated in the work, pre-cast concrete items prepared at site or
elsewhere and installed at work railing items etc. converting them in
railings etc. are matters which cannot be assumed and unless details are
furnished the Tribunal cannot consider the claim No.1. It was urged that
the onus is on the respondent. It may be that the petitioner has
reimbursed certain amount to the respondent but that by itself is not
decisive. The petitioner dealt with the documents produced and hence
urged that the claim should not be awarded.
::: Downloaded on – 09/06/2013 15:24:53 :::
38
39] The Arbitrator in the Award at para 12 observed that with the
consent of both parties and without prejudice to their rights, it was
decided to prepare agreed data based on the final bill and other
documents so as to avoid any mistakes in recording the facts.
Accordingly, statements indicating quantification of various items were
submitted and they were taken on record (Exh.38). Copy of the final bill
(Exh.40) was also taken on record. Learned Arbitrator has in para 14
held that the intention of parties from the contract document and more
particularly clause 8 is that all taxes as on the date of contract were
deemed to have been included in the price quoted by the respondent. The
respondent is only entitled to get reimbursement of any increase in
respect of any tax on completed items. As far as the issue as to whether
there is any increase in tax after amendment on 1st May 1998 to the Works
Contract Act is concerned, the Arbitrator proceeded on the admitted basis
that there is an increase in tax on account of deletion of permissible
deductions from turnover of sales under section 6(1)(A) of declared
goods purchased from registered dealers and sold in the same form in
which they were purchased. Secondly, there is an increase on account of
change in the rates of taxes. The Arbitrator compared the provisions
::: Downloaded on – 09/06/2013 15:24:53 :::
39
existing prior to and after amendment and concluded that there is an
increase in tax liabilities. The learned Arbitrator referred to the material
produced by the respondent to discharge the burden with regard to the
increase in taxes. While dealing with the materials produced, the
Arbitrator referred to Trade Circulars and, thereafter, the learned
Arbitrator had before him the statements/ details and he invited comments
of both sides.
The learned Arbitrator concluded that the amount of
contract for which the respondent could be entitled to reimbursement of
tax has to be determined at Rs.149,09,61,587/-. Thus, the respondent is
entitled to get reimbursement of any increase in respect of any tax on
completed items as may be levied after signing of the contract. Learned
Arbitrator then observed that the entitlement of 1% payable on this sum,
as per the minimum liability option, will have to be further reduced by
what would have been tax liability of the respondent based on pre-
amendment Act as per the purchase data. Learned Arbitrator referred to
Exh.C-39 and held that the value of goods purchased outside Maharashtra
other than declared goods comes to Rs.2,72,61,076 and tax liability under
the pre-amended Act on this purchase at 10% would be Rs.27,26,108/-.
This needs to be deducted from the entitlement of Rs.149,09,61,587/-
::: Downloaded on – 09/06/2013 15:24:53 :::
40
arrived at earlier, leaving the increase entitlement of Rs.1,21,83,508/-.
Thus, this is the sum which will have to be reimbursed, according to the
Arbitrator. In paras 19 and 20 of the Award, this is what is held:-
“19. There was considerable discussion and arguments
advanced from both sides regarding items within BOQ items
which are alleged to be used in the execution of the contract
by changing the form. The claimant had in their written
submissions given on 18/7/2006 to explain the statements filed
estimated that the value of steel used in the execution of works
contract comes to Rs.17,329,554/- and value of Metal Crash
Barrier which was procured through the sub-contractor comes
to Rs.10,82.624/-. The respondent has argued that the WC tax
of 10% on these items which were changed in the form comes
to Rs.28,15,579 and hence this amount also need to be
deducted from the entitlement calculated. The claimant had
vehemently contested this argument regarding change in the
form. I have carefully considered the facts as well as the legal
arguments and decisions in various court cases referred to by
::: Downloaded on – 09/06/2013 15:24:53 :::
41both the parties. In order to come to a conclusion that there is
a change in the form, it is necessary to apply test of
marketability and as none of the items in these BOQ items are
marketable as separate product there is no change in the form.
I have also no difficulty in reaching the conclusion that there
is no process akin to the form. I have also no difficulty in
reaching the conclusion that there is no process akin to
manufacturing involved in these processes. I have also
considered the fact that the property passes at the point of
accretion or approval and there is no change in the form at the
time when the property was passed to the employer. I,
therefore, reject the respondent’s plea that as change in form
was involved in both these items used in the execution, burden
on account of these items as pre-amendment Act should be
reduced from the calculations made above.”
“20. Thus, the claimant has proved that he is entitled
to get reimbursement of Rs.1,21,83,508/-. I have also
carefully considered the plea and arguments regarding interest
::: Downloaded on – 09/06/2013 15:24:53 :::
42
to be paid on this amount. The claimant has provided details
of dates of payments as running bill and final bill. According
to the respondent the final bill was passed on 28th October
2002. I have also noted that the respondent used to charge
interest at the rate of 16% on the advances given to the
claimant. I, therefore, consider that the claimant is also
entitled to get 16% interest on this amount of Rs.1,21,83,508/-
from 28/10/2002 till the date of the Award provided payment
is made within 60 days from the date of the Award. If the
respondent fails to pay the claim plus interest as Awarded
within 60 days then the claimant shall be entitled for the
interest till the date of payment. Considering the facts and
circumstances of the matter, I reject the other claims as to
damages and cost of arbitration. Both the parties have paid
the Arbitrator’s fees in equal share. If either party has any
arbitral proceedings cost incurred for arranging the venue of
hearing, transport etc. the same may be shared equally as
directed at the preliminary hearing. The papers related to
these arbitral proceedings would be kept with me for a period
::: Downloaded on – 09/06/2013 15:24:53 :::
43
of 60 days from the date of Award after which they would be
handed over to respondent for safekeeping.”
40] Mr.Bharucha has contended that the basis upon which the
Arbitrator proceeded is itself erroneous in law. Inviting my attention to
the unamended and amended provisions, it is contended by Mr.Bharucha
that the petitioner in this case is concerned with steel (which was declared
goods) that was purchased by the respondent and used in the execution of
the works contract. Steel was declared item and under original section
6(1)(A)(a) was included if used in the same form. There are also non
declared goods which were earlier exempted if they are covered by the
notification date of 14th January 1984. Mr.Bharucha’s submission is that
under section 6(1)(A) the tax is on turnover of sales in respect of goods
used during the course of execution of works contract but clause (a)
excluded from the turnover tax declared goods purchased from the dealer
registered from Bombay Sales Tax Act and sold in the same form in
which they were purchased or declared goods purchased from a dealer
registered under Bombay Sales Tax Act and sold without doing anything
to them which results in any manufacture. Steel is declared goods and,
::: Downloaded on – 09/06/2013 15:24:53 :::
44
therefore, steel was purchased and used in the same form in construction
of the Expressway, then, it should not be liable to tax in terms of
provisions stated above. However, if steel was cut or bend or shaped
before the same was used in the construction, then, change in the form
took place and the same would be liable to tax. Similarly, if steel was
used in the manufacture of some goods, which were in turn used in the
works contract, then also, the steel would be liable to tax. Mr.Bharucha’s
contention is that the Arbitrator has failed to notice this distinction and
has merely gone by the argument canvassed on behalf of the respondent.
He submits that to find out whether there is a change in the form, it is not
necessary to apply the test of marketability. Mr.Bharucha’s submission is
that the judgement of the Division Bench on which respondents have
proceeded to rely is itself inapplicable. The criteria as noted above has
been not noticed by the Arbitrator. There is no question of confusing the
change of form with marketability. Steel may undergo a change of form
and yet it would not result in manufacture of any goods which could be
stated to be marketable. However, it is still to be taxed.
41] For appreciating this argument, it must be at the outset observed
::: Downloaded on – 09/06/2013 15:24:53 :::
45
that the Award is not liable to be set aside merely because the Arbitral
Tribunal has stated the law erroneously. Once a specific question of law
is referred to the Arbitral Tribunal for its decision, then, the Award is not
liable to be set aside because some erroneous proposition of law is
mentioned or stated in the Award. In the latest decision of the Supreme
Court reported in 2009 (12) SCALE 393 (Steel Authority of India Ltd.
Vs. Gupta Brother Steel Tubes Ltd.) the principle of law is stated thus:-
“24. In Tarapore & Co. a two Judge Bench of this Court
considered few decisions of this Court including the decisions
in the case of M/s.Sudarsan Trading Co. Vs. Government of
Kerala and Anr., Associated Engineering Co. Vs. Government
of A.P. And Managing Director, J & K Handicrafts, Jammu
Vs. Good Luck Carpets and held that where an arbitrator
travels beyond a contract, the award would be without
jurisdiction and the same would amount to misconduct and
such award would become amenable for being set aside by a
Court.
::: Downloaded on – 09/06/2013 15:24:53 :::
46
25.In Sudarsan Trading Co., this Court held that an error
by the arbitrator relatable to interpretation of the
contract is not amenable to correction by Courts.”
“26. It is not necessary to multiply the references. Suffice it
to say that the legal position that emerges from the decisions
of this Court can be summarised thus:-
1. In a case where an arbitrator travels beyond the
contract, the award would be without jurisdiction and
would amont to legal misconduct and because of which
the award would become amenable for being set aside
by a Court.
2. An error relatable to interpretation of the contract by an
arbitrator is an error within his jurisdiction and such
error is not amenable to correction by courts as such
error is not an error within his jurisdiction and such
error is not amenable to correction by Courts as such
error is not an error on the face of the award.
3. If a specific question of law is submitted to the
arbitrator and he answers it, the fact that the answer
involves an erroneous decision in point of law does not
make the award bad on its face;
4. An award contrary to substantive provision of law or
against the terms of contract would be patently illegal;
5. Where the parties have deliberately specified the
amount of compensation in express terms, the party
who has suffered by such breach can only claim the sum
specified in the contract and not in excess thereof. In
other words, no award of compensation in case of
::: Downloaded on – 09/06/2013 15:24:53 :::
47
breach of contract, if named or specified in the contract,
could be awarded in excess thereof;
6. If the conclusion of the arbitrator is based on a possible
view of the matter, the court should not interfere with
the award;
7. It is not permissible to a court to examine the
correctness of the findings of the arbitrator, as if it were
sitting in appeal over his findings.”
42] Even in the statement of claim, the respondent has stated that the
material required to be used in the execution of the works contract were
purchased from local registered dealers. The nature of work assigned to
the claimants/ respondents involves preparation of semi-concrete mixture
which was purchased from registered dealers while the iron and steel
material are being used by them in the same form in which they were
purchased. The respondents have been using sand for obtaining mixture.
They have also used the iron and steel without any change in the form. In
view of the above, they were not liable to pay any tax on account of
deductions. This position continued till 30th April 1998 after which the
ordinance came and the system of levying tax on balance amount of
turnover after deducting value of goods which were purchased from
registered dealers and used in the execution of works contract without
::: Downloaded on – 09/06/2013 15:24:53 :::
48
change in form, was done away with. It was provided that from 1st May
1998 as the contractors were liable to pay tax at 15% on the value of
goods utilised in execution of works contract without having any bearing
on the source of purchase. Thus, there was an incident of tax.
43] The petitioner did not offer any comments on this part of the
statement of claim as is evident from a reading of para 5.0.0. of the
statement of defence. Their case is that the respondent claimant has not
provided any details with regard to any increase. The claim does not state
what is the base tax and what is the increase so as to be entitled to claim
reimbursement. There is no proof of payment. However, the fact
remains that there is a pleading in para 5.4.1 (Statement of defence) that
there are number of BOQ items which have changed the shape after
material components are purchased and brought at site. Respondent is
liable to pay tax as prevalent even prior to the amendment dated 1st May
1998 which fact has been suppressed. Respondents claimants ought to
have furnished the details. Thus, the whole basis of the denials of the
petitioner is that the claim No.I is contrary to terms of contract, unlawful
and that there is no proof of the same.
::: Downloaded on – 09/06/2013 15:24:53 :::
49
44] I am unable to accept the argument of Mr.Bharucha that the
Arbitrator has committed an error of law apparent on the face of the
Award. The Arbitrator has before him details of the BOQ items. He had
before him the written submissions wherein the explanation has been
given with regard to the statement filed on record, the value of steel used
in execution of works contract was quantified so also the value of metal
crush barriers which were procured for the subject contract. It is on this
basis that the petitioner argues that the works contract tax at 10% on these
items which changed the form comes to Rs.2815579 and even this
amount should be deducted from the entitlement calculated. Thus, this is
a pure and simple case where the entitlement was disputed on the ground
that the entire sum as claimed by the respondent is not liable to be
reimbursed but there must be some adjustment and deduction therefrom.
It is while considering that submission and argument that the Arbitrator
has held that in order to conclude that there is a change in form, it is
necessary to apply the test of marketability as separate and independent
product. It is in that context that he holds that there is no change in the
form. The argument of change in form made by the petitioner was
::: Downloaded on – 09/06/2013 15:24:53 :::
50
therefore, rejected. The entire argument that the difference between the
base tax paid and the increase was never known or disclosed or that the
respondent submitted no proof of the items used in the execution of the
works contract does not appear to have been canvassed or rather
canvassed in the manner argued before me.
45]
Even in the arguments before me so also in the written
submissions, it is apparent that the stand is some what contradictory. If
the petitioners are contending that the respondents did not work out the
tax liability as per the statutory provisions, then, inherent in such
submission, is the aspect that there was increase in some tax liability. If
there was an increase in the tax liability and the contractual clause
permits claiming of reimbursement, then, one fails to understand as to
how the petitioner can urge that the arbitrator had no jurisdiction or that
the dispute was not arbitrable. If the argument is of burden of proof not
being discharged by the respondent, then, implicit in the said argument is
the fact that there is indeed increase in the tax liability and clause 8 of the
Addendum would be attracted. It is, therefore, obvious that when the
petitioners argue that the test applied by the Arbitrator is erroneous, they
::: Downloaded on – 09/06/2013 15:24:54 :::
51
do not dispute that there was increase in tax. Even otherwise that is
apparent from a reading of para 14 to 16 of the Award. Even the issue of
T.D.S. is based upon the agreed position before the Arbitrator and the
finding in para 17, therefore, cannot be held to be perverse. The
Arbitrator has, thus, gone by the agreed position that the quantification of
the increase in tax is to be provided by the Contractor/ respondent and the
burden is on him and the issue is essentially factual, then, I do not see
how the Arbitrator can be faulted for proceeding on these lines. It is
while scrutinising the total claim for reimbursement that the Arbitrator in
para 18 takes into account the figures and more particularly the BOQ
items. The Arbitrator was conscious of the fact that the petitioner argued
that the respondent included reimbursement of WCT liability on account
additional and extra work done from 1st May 1998 for which separate
rates were agreed and the entire liability of the tax on that amount would
be on the respondent and to that extent the claim will have to be
modified. The petitioner also disputed the claim regarding items of steel
and metal crush barrier on account of change in form and, therefore, not
entitled for exemption, even under the provisions prior to 1st May 1998.
Therefore, assuming that all arguments canvassed before me were indeed
::: Downloaded on – 09/06/2013 15:24:54 :::
52
canvassed in the same manner before the Arbitrator, yet, what I find from
the record that the Arbitrator has not committed such an error which
would enable me to interfere with the Award under section 34 of the
Arbitration Act.
46] The only remaining aspect is whether the Arbitrator applied only
the marketability test and has ignored the change of form test completely.
It is not possible to hold that he has only applied marketability test. On
this aspect only para 19 of the Award has been pointed out to me which I
have already reproduced above. However, the Award must be seen as a
whole. The Award proceeds on the basis that the system of levying tax on
the balance amount of turnover after deducting the value of goods which
were purchased from registered dealer and used in the contract without
changing form has been done away with by the Ordinance/ Amendment
Act. Therefore, after 1st May 1998 such contractors were liable to pay tax
at 15% on the value of goods utilised in the works contract without
having any bearing on the source of purchase and without the aspect of
change of form being considered. Yet, the argument is that while
furnishing the explanation to the statements, the respondents have omitted
::: Downloaded on – 09/06/2013 15:24:54 :::
53
to point out that Rs.28,15,579/- ought to have been deducted from the
entitlement calculated as, according to the petitioner, the test of change of
form was not satisfied. This part of the entitlement alone appears to be
the contested issue. The Arbitrator has in that context observed that in
order to arrive at a conclusion that there is a change in the form, it is
necessary to apply the test of marketability. He emphasised on the fact
that these are all BOQ items which cannot be taken to be marketable by
themselves. It is in this context that he has observed that the test of
marketability will have to be applied. What I find from the discussion
and the argument now canvassed before me is that the statements were
given with regard to the entitlement. There was a dispute with regard to
part of the amount being reimbursed. Earlier, the entire reimbursement
came to be granted. Now when part of the entitlement is being disputed,
naturally, the Arbitrator was required to go into the issue and find out as
to whether items within the BOQ allegedly used in the execution of the
contract involve any change of form or not. From a reading of the Award,
it does not appear to me that the petitioner had placed before the
Arbitrator the details of the items, the form in which they were used and
the reason why they should be omitted from consideration. Once such
::: Downloaded on – 09/06/2013 15:24:54 :::
54
details are not placed, then, the Arbitral Tribunal is right in holding that
the entitlement as disputed cannot be kept aside. The amount as
calculated needs to be reimbursed. Even while this exercise was being
undertaken the Arbitrator has deducted from the entitlement a substantial
sum as is evident from a reading of para 18 of the Award. In these
circumstances, I do not see how any larger issue needs to be gone into
and resolved in this case. This was a matter squarely falling within the
purview of the Arbitral Tribunal and while interpreting the contractual
terms and considering the relevant statutory provisions, the observations
aforementioned, have been made. Mr.Dhanuka, therefore, is right in
urging that the Award does not require any interference.
47] In this view of the matter, the Award cannot be set aside on the
ground that there is an error apparent on the face of law and which is
wholly unsustainable.
48] Reliance by Mr.Bharucha on the judgement of this Court in the
case of Matushree Textiles (supra) is misplaced. In that decision, this
Court was concerned with the interpretation of section 61(1) of the
::: Downloaded on – 09/06/2013 15:24:54 :::
55
Bombay Sales Tax Act, 1959. The questions framed for determination
are in para 1. In para 2, the Division Bench considered the factual aspect
whether the respondent Matushree Textile was engaged in the business of
Dyeing, bleaching and printing of grey fabrics received from customers.
For this purpose, Matushree Textiles used materials such as colours, dyes
and chemicals and these materials are converted into a solution and stored
in a tank. Thereafter, grey fabric is passed through the above solution
several times, till the requisite colour shade is obtained on the fabric as
per the specifications of the customer. Thereafter, the dyed fabric is
washed through a water solution to drain away the chemical solution
remaining on the fabrics. On completion of the job work, the
dyed/printed fabrics with the requisite coloured shade are returned to the
respective customers. The issue was whether the respondent who
undertook the above job work is a dealer within the meaning of Section
2(1)(d) of the Contract Act. The argument was that colours, dyes and
chemicals are consumed in the process of dyeing, bleaching and,
therefore, the property of those goods were neither transferred as goods
nor in other form and hence the provisions of Contract Act were not
attracted. The Additional Commissioner did not accept the stand of the
::: Downloaded on – 09/06/2013 15:24:54 :::
56
textile mill. The matter was carried in Appeal to the Sales Tax Tribunal.
The Tribunal after holding that though there was transfer of property in
goods, the same is too insignificant to take any cognisance. He further
held that the Act is not attracted but a reference application was made by
the Commissioner and, therefore, the Tribunal referred the question
framed for the opinion of this Court.
49] Thus, it is while considering that argument and stand of the textile
mill, so also that of the Commissioner of Sales Tax to the contrary that
the observations relied upon by Mr.Bharucha have been made by the
Division Bench. These observations could not be said to be binding on
the Arbitrator in this case. The applicability of the Contract Tax Act was
in issue. Before the Division Bench, the basic argument raised by the
respondent Textile Mill itself was found to be erroneous inasmuch as the
relevancy of that argument qua the Contract Act was being tested. The
Division Bench held that passing of the property of goods used for dyeing
is relevant. Once that property of goods used in dyeing has passed to the
consumer in any form, then under the Contract Act, there is a deemed sale
of these materials and the test of marketability under the Sale of Goods
::: Downloaded on – 09/06/2013 15:24:54 :::
57
Act or the Bombay Sales Tax Act cannot be imported into the Contract
Act. By reading this part in isolation one cannot urge that the Arbitrator
in this case has applied the test of marketability. The Arbitrator was
dealing with the issue as to whether there is any change of form in the
BOQ items. It was nobody’s argument that the property in these goods
has not been passed on. The issue was whether there is any change in the
form. While testing that issue and particularly considering the argument
that steel being cut and bend for executing the works in this case amounts
to changing its form or not or whether it remains the same as such, that
the findings in para 19 are rendered. I do not feel that the judgement in
Matoshree Textiles’s case has been brushed aside or that it being binding,
the test applied was completely erroneous and, therefore, the Award must
be set aside. Apart from the fact that the Award must be seen and read as
a whole. I am of the opinion that the learned Arbitrator has not
committed any error of law of the nature enabling this Court to interfere
under section 34 of the Arbitration and Conciliation Act.
50] In any event, in Matoshree Textile’s case this Court was not
concerned with Section 6(1)(A)(a) of the pre 1998 Act and Section 6(1)
::: Downloaded on – 09/06/2013 15:24:54 :::
58
(A) of the post 1998 Act, both of which stipulate the conditions subject to
which the turn over of sales of certain declared goods purchased from the
registered dealer are to be deducted from the taxable turnover of the
Sales/ deemed sales. Both these provisions stipulate that deductions will
have to be effected from taxable turnover pertaining to such goods which
were sold in the same form in which they were purchased or if the goods
are sold without doing anything to them which amounted to or resulted in
any manufacture. Therefore, the test for imposing the tax under the
Works Contract Act is necessarily different from the test for deduction
and exclusion of sales turnover under these provisions prior to and post
amendment. It is in the context of the deductions that the learned
Arbitrator made the observations and I do not see as to how they are
erroneous or vitiated to such an extent as would require this Court to
interfere with the Award. Once, the backdrop in which the observations
have been made and the findings rendered are seen, then, to my mind the
award does not suffer from infirmity. In any event, merely because
another view is possible does not mean that this Court should interfere
with the Award. If what has been held is a possible view, then, the Award
cannot be set aside, is the settled principle.
::: Downloaded on – 09/06/2013 15:24:54 :::
59
51] As far as the issue of limitation and jurisdiction is concerned, I do
not find any infirmity in the Award. The clear case of the respondent was
that reimbursement of sales tax amount already paid should be made.
That claim was rejected. After considerable correspondence, ultimately,
the petitioner started reimbursing the amounts paid on works contract tax.
However, from 1st October 2001, the deduction started and demands for
refund were made by the respondents in writing. The demand raised by
the respondent is not just refund of the recovery amount but also
deductions from the bills by way of TDS for subsequent period. There
was time taken when the matter was pending before the Engineer and the
Petitioner. In any event, the payment was made under various running
account bills and it is not by itself decisive for commencement of the
period as suggested by Mr.Bharucha. It is also the final bill and its
passing which is relevant. Hence, apart from the fact that the issue of
limitation is being raised for the first time before me and there was no
plea raised before the Arbitrator in that behalf, I am of the view that the
claim is not barred by limitation. The very dates which have been set out
in the defence/ written statement of the petitioner, would go to show that
::: Downloaded on – 09/06/2013 15:24:54 :::
60
the claim was within limitation. It is not the right to claim the amount
which was an issue but it was the alleged and erroneous recovery by the
petitioner from the running bill from October 2001 was the issue. It is in
this context that the learned Arbitrator could have proceeded with the
Reference and made the Award. More so, when the respondent referred
the disputes by the letter dated 10th May 2005. In these circumstances, I
am of the view that it was not incumbent upon the Arbitrator to dismiss
the claim as being time barred. The decisions relied upon by
Mr.Bharucha set out the settled principles. Assuming that the period
spent when the dispute was pending before the Engineer cannot be
excluded, yet, in this case, it is clear that the issue of reimbursement was
raised right from 1999 by the respondent. Petitioners reimbursed to the
respondent a sum of Rs.1,40,39,816/- on 5th December 2001. On 8th
November 2002, respondents protested against the recovery of Rs.
1,40,39,816 suddenly from the bill of respondents from October 2001.
They pointed out that the sales tax assessment were already submitted
upto 2001 and an amount of Rs.2,79,206 was to be further reimbursed to
them by the petitioner. They requested that further reimbursement should
also be made coupled with stopping illegal recovery. The petitioners
::: Downloaded on – 09/06/2013 15:24:54 :::
61
informed the members of the Steering Committee that they had proposed
to refer the matter of reimbursement of works contract act to them and
submitted certain documents. Respondents issued notices under clause
67(1) and, thereafter, meeting was held in the Chambers of Joint
Managing Director on 21st October 2003 wherein the issue of CAG
objection was pointed out and raised. Thereafter, the matter was referred
to Steering Committee.
ig There was rejection of the claim of the
respondents and re-confirmation of the earlier decision on 6th April 2004
and that is how the matter went to Arbitrator. In such circumstances,
when such is the factual position and the issue being a mixed question, I
do not see as to how the Award can be set aside on the ground that the
claims being ex facie time barred. The pleas in that behalf are, therefore,
untenable and deserve to be rejected. In this factual scenario, I do not see
any necessity to go into the applicability of the decisions on the point of
limitation. In any event, their applicability would depend upon the facts
and circumstances of each case.
52] Similarly, the issue of jurisdiction of the Arbitrator is too belated to
be permitted to be raised. It is not as if the petitioners did not reimburse
::: Downloaded on – 09/06/2013 15:24:54 :::
62
the amount claimed. They reimbursed the amount and, thereafter,
commenced alleged illegal recovery. The contract provided for resolution
of disputes by Arbitration. The contract also covered issue of
reimbursement. Once the claim arises out of the contract and pertains to
the contract and the Arbitrator’s jurisdiction being very wide as is evident
from the phraseology of clause 67.3, then, it is not possible to hold that
the Arbitrator did not have the jurisdiction. Admittedly, the clauses in
question and more particularly clause 67.3 is an arbitration clause/
agreement between parties and that was never in dispute. In such
circumstances, the submission that the Arbitrator had no jurisdiction
should be rejected. Once this view is taken, it is not necessary to refer to
the decisions cited and in any event, they relate to what could be said to
be excepted claims and what could be arbitrable. Before me, it is not the
argument that the words “any decision” appearing in clause 67.3 would
not include the decision to reject the claim for reimbursement. Rejection
of the claim was a decision taken and, therefore, it was wholly arbitrable.
52] As far as the interest aspect is concerned, it is stated that the
learned Arbitrator has awarded excessive rate of interest. It ought not to
::: Downloaded on – 09/06/2013 15:24:54 :::
63
have exceeded 6% in this case. What the Arbitrator has done is that the
final bill date has been reckoned by him. It was passed on 28th October
2002. The learned Arbitrator has noted that the petitioner used to charge
interest at the rate of 16% on the advances given to the respondent
contractor and, therefore, that is the rate which should be taken into
account, if the amounts as awarded in favour of the contractor, are
directed to be paid. I do not see how the Award is vitiated on this count
because of absence of any reasons. Sufficiency or adequacy of the
reasons is not the ground on which the Award can be set aside. Further,
the respondents in the reply affidavit have pointed out that the provisions
of section 31(7)(a) of the Arbitration Act, 1996 have been applied by the
Arbitrator. The said provisions empower the Tribunal to include in the
sum for which the award is made, the interest at such rate as it deems
reasonable. The discretion has been exercised by the Arbitrator and
considering that this was the claim of an amount initially reimbursed but
later on illegally deducted from the running bill, I do not see how the
interest awarded can be said to be excessive. There is substance in the
contentions of Mr.Dhanuka that the aspect of interest was sought to be
clarified by the petitioners themselves by applying for clarification before
::: Downloaded on – 09/06/2013 15:24:54 :::
64
the Arbitrator. The Arbitrator clarified that he has granted simple interest
calculated on annual basis. That part is also suppressed before me.
Further, I do not find that the rate determined is so excessive or
unreasonable so as to warrant interference in my limited jurisdiction
under section 34 of the Act. The Award, therefore, cannot be said to be
vitiated on the point of interest as well.
53] I cannot accede to the submissions of Mr.Bharucha that this Court
should in its inherent jurisdiction reduce the rate of interest because even
if it is assumed that the contract is commercial and, therefore, those rates
are to be applied, the rate awarded is far in excess of the bank rate. All
these arguments are canvassed across the bar and the Court is called upon
to take judicial notice of the lending rate prevailing. I am of the view that
merely because such a case has been put forward across the bar is no
ground to reduce the rate of interest, assuming the Court has any inherent
jurisdiction. The larger issue raised by Mr.Dhanuka that the Court has no
such inherent jurisdiction and its jurisdiction has been circumscribed by
section 34 of the Act, therefore, need not be gone into in the peculiar facts
of the case. I do not find that the award should be set aside on the issue
::: Downloaded on – 09/06/2013 15:24:54 :::
65
of Award of interest.
54] As a result of the above discussion, the Arbitration Petition fails
and it is accordingly dismissed but without any directions with regard to
costs.
(S.C.DHARMADHIKARI, J)
::: Downloaded on – 09/06/2013 15:24:54 :::