Bombay High Court High Court

Dukes Unit vs The President Of India Through The on 10 March, 2010

Bombay High Court
Dukes Unit vs The President Of India Through The on 10 March, 2010
Bench: Anoop V.Mohta
                                                1

                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                     ORDINARY ORIGINAL CIVIL JURISDICTION




                                                                                      
                     ARBITRATION PETITION NO. 126 OF 2009     




                                                              
    Shiv Ganga Transport Private Limited,
    a company incorporated and registered




                                                             
    under the Companies Act, 1956, having
    its corporate office at 318, Mahinder Chambers,
    3rd floor, 619, 28, W.T.Patil Marg, Opp.Pepsi




                                                   
    (Dukes Unit), Chembur, Mumbai400071                                ...Petitioner.
                  Vs.          
    The President of India through the
    Commandant, Embarkation Headquarters 
                              
    2nd Floor, Nav Bhavan Building, 10, 
    R. Kamani Marg, Ballard Estate,
    Mumbai 400038                                                      ...Respondent.
          
       



    Mr.Mannadiar i/by M/s.Mannadiar & Co. for the Petitioner.
    Mr. S. J. Shah for the Respondent.





                                 CORAM :- ANOOP V. MOHTA, J.
                                 DATED  :-    10th March, 2010.
    ORAL JUDGMENT:-





    1      The   petitioner   has   invoked   Section   34   of   the   Arbitration   and 

Conciliation Act, 1996 (for short, the Act) and thereby challenged the

Award dated 19th May, 2008 whereby the Arbitrator has directed the

petitioner to pay the entire loss of Rs.13,53,763/- with 8% interest with

effect from 12.08.2006 till payment and also cost of Rs.25,000/- by

::: Downloaded on – 09/06/2013 15:41:48 :::
2

holding as under:

“7 Award. After a passionate consideration of all

issues mentioned above I have arrived at the conclusion that

the said accident cannot be termed as an act of God or due to

actions of the enemy of the Government of India and even

though the contractor had taken adequate precautions with

respect to the type of vehicle provided, loading and lashing of

the equipment and speed of the vehicle during transit, but

since the contractor was bound to deliver the consignment

entrusted to him safely to the consignee vide para 19(a) of the

Contract Deed, it is my considered view that entire loss of

13,53,763/- (Rupees thirteen lac fifty three thousand seven

hundred sixty three only) be borne by the contractor with 8%

per annum wef 12 Aug 2006 till payment. I also award Rs.

25,000/- (Rupees twenty five thousand only) against the

contractor as costs of the arbitration proceedings.”

2 There is no dispute that there is an Arbitration clause between the

parties. The parties proceeded accordingly and participated before the

Arbitrator and led their respective evidence.

3 The basic facts are as under:

::: Downloaded on – 09/06/2013 15:41:48 :::
3

On 20.02.2004, pursuant to tender dated February 17, 2004 floated

by the respondent, the petitioner entered into a contract for supply of

transport for despatch of defence stores by road to various consignees.

4 On 19.05.2004, the petitioner called upon to furnish to respondent

seven trailers having certain specifications. On 20.05.2004, the petitioner

by letter pointed out to the respondent that trailer requisitioned was not fit

for the kind of consignment to be transported and told to avoid

transportation by the kind of trailer requisitioned. The petitioner also

pointed out that if the goods were carried in the kind of trailer

requisitioned then it would be at the risk and cost of the respondent.

Despite the said letter, the respondent insisted on despatch of consignment

by the trailer ordered.

5 On 21.05.2004, the trailer carrying consignment involved in

accident. The consignment damaged.

6 On 8.10.2004, the respondent demands Rs.1,03,38,750/- as

damages. On 18.10.2004, the petitioner protested the said claims and

denied liability.

7 On 17.05.2005, a letter is written by the petitioner to refer the

matter to the arbitration.

8 On 31.03.2008, the learned Arbitrator after considering the claim

forwarded to the petitioner a copy of Award dated March 31, 2008.

::: Downloaded on – 09/06/2013 15:41:48 :::
4

9 On 28.04.2008, the Arbitrator amended the Award.

10 On 8.5.2008, the Arbitrator requested that the amendment note

dated April 28, 2008 be treated as cancelled.

11 On 10.5.2008, the learned Arbitrator called for a fresh meeting in

view of recommendation of reduction of claims not brought before the

Arbitrator earlier.

12 On 19.05.2008 the Arbitrator proceeded to pass a fresh Award.

13

On 4.6.2008, the impugned Award received by the petitioner.

14 On 4.9.2008, the petitioner filed the petition for challenging the

Award.

15 The relevant findings so arrived at are as under:

“6 (d) Precaution Taken by the Contractor/Consignor

with Regards to Type of Vehicle Provided and Loading of the

Consignment. As per the evidence on record the consignment

was loaded and lashed properly and cause of accident cannot

be attributed to the same. The carrying capacity of the veh

used was also higher than was demanded. Although the

demand was placed for 20 T 40 trailer, however, a trailer of

carrying capacity 25 T 40 was provided by the contractor.

(e ) Cause of the Accident. The evidence on record

confirms that the accident occurred due to material failure of

::: Downloaded on – 09/06/2013 15:41:48 :::
5

the fish wheel and/or the pin attaching the prime mover to the

trailer resulting in the separation of the two causing

overturning of the trailer and the Prime Mover. This was not

due to any lapse or acts of negligence on the part of the

personnel who carried out/supervised the loading and lashing

of the consignment at Embarkation HQ. In the opinion of Col

Saurabh Gupta then Comdt of the Embarkation HQ, the

accident does not legally qualify as “an act of God” as the

accident occurred due to material failure of a link between the

trailer and the Prime Mover which cannot be detected by visual

insp even by an expert. The accident was also not due to rash

and negligent driving as per the evidence on record.”

16 The findings so given with regard to the cause of accident, based

upon the evidence of the petitioner and appreciated by the Arbitrator and

as recorded above shows that the accident occurred due to material failure

of the fish wheel and/or the pin attaching the prime mover. It is opined

that the prime mover which cannot be detected by visual inspection even

by an expert. There is a clear finding that the accident was not due to

rash and negligent driving. It is clear that the petitioner took all necessary

precaution and care which is required for a carrier/transport to see that the

goods/consignment should be delivered at appropriate place as agreed.

::: Downloaded on – 09/06/2013 15:41:48 :::
6

There is no contra-material on record. The accident occurred due to

material failure of the fish wheel and/or the pin attaching the prime mover

to the trailer resulting in the separation of th two causing overturning of

the trailer and the Prime Mover. This also means that there was no lapse or

acts of negligence on the part of the personnel who carried out/supervised

the loading and lashing of the consignment after loading the vehicle with

the trailer moved also. Merely because the accident so happened that itself

cannot be the reason o hold that the petitioner/contractor is liable in the

present facts and circumstances of the case, in spite of the above

observation.

17 The Agreement itself provides and as recorded in clause (b), as

under:

“b ) Responsibility of the Contractor in the Event of

Damage Caused to the Consignment During Transportation.

The contractor, vide Para 12 (a) of the Contract Deed, has

committed that the Officer operating the contract or his

successor in office can recover from him/them as compensation

such sums as he considers reasonable if any goods entrusted to

him/them under the contract be lost, damaged or depreciated

unless such loss, damage or depreciation was due to the act of

God or the enemies of the Government.”

18 The “act of God” as defined by the Supreme Court in Divisional

::: Downloaded on – 09/06/2013 15:41:48 :::
7

Controller, KSRTC vs. Mahadeva Shetty & anr., (2003) 7 SCC 197 is

reproduced as under:

“9 The expression “act of God” signifies the operation

of natural forces free from human intervention, such as

lightning, storm etc. It may include such unexpected

occurrences of nature as severe gale, snowstorms, hurricanes,

cyclones, tidal waves and the like. But every unexpected wind

and storm does not operate as an excuse from liability, if there

is a reasonable possibility of anticipating their happening. An

act of God provides no excuse unless it is so unexpected that

no reasonable human foresight could be presumed to

anticipate the occurrence, having regard to the conditions of

time and place known to be prevailing. For instance, where by

experience of a number of years, preventive action can be

taken, Lord Westbury; defined the act of God (damnum fatale

in Scotch Laws) as an occurrence which no human foresight

can provide against and of which human prudence is not

bound to recognize the possibility. This appears to be the

nearest approach to the true meaning of an act of God. Lord

Blancaburgh spoke of it as “an irresistible and unsearchable

providence nullifying our human effort”.

19 In P. K. Kalasami Nadar v. K. Ponnuswami Mudaliar & ors., AIR 1962

::: Downloaded on – 09/06/2013 15:41:48 :::
8

MADRAS 44, it is held as under :

“…. Under the common law of England, there were two

categories of bailees on whom the law imposed a greater

responsibility, viz., common carriers and innkeepers. These

were held liable for the safety of the goods entrusted to them in

all events, except where the loss or injury to them was

occasioned by an act of God, King’s enemies or from the fault of

the consignor or due to the inherent defect in the goods (vide

Indian Airlines Corporation v. Jothaji Maniram, ILR (1959)

Mad 439 at p. 446 : (AIR 1959 Mad 285 at p. 288) ).

20 In M/s. Caravan Goods Carriers vs. M/s. Corborandum Universal

Ltd., CDJ 2008 MHC 3252, it is held as under:

“6 (c ) The next decision on which reliance was

placed by the learned counsel for the appellant for the act of

God is AIR 2002 RAJASTHAN 157 (State of Rajasthan vs.

Mehta Transport Company and others), wherein the damage to

the consignment occurred due to an accident which resulted

due to burst of a type of the vehicle. The Court held that no

negligence can be foisted on the driver for the accident which

occurred due to busting of the tyre of the vehicle. The relevant

observation in the said judgment runs as follows:

“A common carrier is responsible for safety of goods except

::: Downloaded on – 09/06/2013 15:41:48 :::
9

when loss is caused by an act of God. If the carrier wants

exoneration from the liability he has to prove that he had taken

such care which under the circumstances of the case, was

reasonably and practically possible to ensure the safety of the

goods.”

21 In view of the above and as there is no material and/or evidence on

record to show that the petitioner’s acted negligently and/or undue care or

without due diligence as required and as agreed and bound by the contract.

On the contrary, there is a clear finding in favour of the petitioner as noted

above.

22 The cause of the accident in the present case, in my view, if not the

cause of negligence and/or inaction and it happened, in the above

circumstances, inspite of due diligence and care taken by the petitioner,

that itself is quite akin to the concept for the act of God. In view of

uncontrolled circumstances and inspite of due diligence and care as done

in the present case and if accident happened, which was never thought of

at the time of loading the consignment and at any further stage. Merely

because the trailer was of no capacity i.e. 25 T 40 was provided instead of

20 T 40, that itself, cannot be the reason to hold the contractor liable for

the damages so ordered.

23 In view of the above, the case is made out by the petitioner. The

::: Downloaded on – 09/06/2013 15:41:48 :::
10

view so expressed by the learned Arbitrator is not within the frame work of

law. It is not the question of appreciation of the evidence and/or the

material placed on record. Neither it is a question of giving of particular

opinion, based upon any clause of the Agreement. Having once observed

the cause of accident as recorded, but still awarded damages against the

petitioner, in my view, is incorrect and basically considering the concept of

“act of God” as defined and expressed by the Supreme Court and the High

Courts. Therefore, the Award so passed is bad, illegal and liable to be

quashed and set aside.

24 Resultantly, the Petition is allowed. The Award dated 19th May, 2008

is quashed and set aside. No costs.

(ANOOP V. MOHTA, J.)

::: Downloaded on – 09/06/2013 15:41:48 :::