High Court Kerala High Court

Kallalathil Sekharan vs Kallalathil Sreedharabn on 4 March, 2010

Kerala High Court
Kallalathil Sekharan vs Kallalathil Sreedharabn on 4 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Arb.A.No. 12 of 2003()



1. KALLALATHIL SEKHARAN
                      ...  Petitioner

                        Vs

1. KALLALATHIL SREEDHARABN
                       ...       Respondent

                For Petitioner  :SRI.K.P.DANDAPANI (SR.)

                For Respondent  :SRI.SAJEEV KUMAR K.GOPAL

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :04/03/2010

 O R D E R
                   A.K.BASHEER & P.Q.BARKATH ALI, JJ.
          - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Arb. Appeal Nos.12, 13, 14, 16, 18 and 19 OF 2003
           - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        Dated this the 4th day of March 2010

                                         JUDGMENT

Basheer, J.

These six appeals which have been filed under Section 39 of the

Arbitration Act, 1940 (for short ‘the Act’), are being disposed of by this

common judgment since the parties and the issue involved in them are the

same.

2. The question that arises for consideration in these cases can be

posed thus:

Is not an Arbitrator appointed under the Act entitled and empowered

to pass an award recording the terms of settlement reported by the parties

and their respective counsel before him, orally?

To put it differently;

Is an Arbitrator bound to insist on the parties to file a formal petition

for compromise as provided under Rule 3 of Order XXIII of the Code of

Civil Procedure in order to make his award valid and legally binding on the

parties?

Or

Are the powers of an Arbitrator circumscribed by the provisions

contained in Order XXIII of the Code of Civil Procedure?

3. Before we deal with the above issue, relevant facts may be

Arb.As.12, 13, 14, 16, 18 & 19 OF 2003

:: 2 ::

briefly noticed.

4. These appeals arise from a common order passed by the

Subordinate Judge’s Court, Thalassery in a batch of Interlocutory

Applications in three original suits, which were instituted for dissolution of

partnership, rendition of accounts and other allied reliefs. The applications

were filed under Sections 15 and 33 of the Act by some of the defendants

in the suits to modify the award passed by the Arbitrator after conducting

an enquiry regarding its validity. One of the defendants, who was

apparently happy with the award, prayed in his applications that a decree

may be passed in terms of the award. The court below refused to interfere

with the award and held that it was not liable to be modified or set aside.

On the contrary, the Court ordered that the award be made rule of the

Court. Hence, these appeals.

5. The suits were instituted by one of the four brothers, who had

built up a small business empire in Kannur District and in parts of

Karnataka State. It appears that “inevitable discord” developed after some

time and one of the brothers, namely Sreedharan, instituted the three suits

referred to above before the Subordinate Judge’s Court, Thalassery in

OS.Nos.516/1994, 177/1995 and 178/1995. The defendants were the other

two brothers, namely Sekharan and Narayanan, and the widow and

children of deceased brother Lakshmanan.

Arb.As.12, 13, 14, 16, 18 & 19 OF 2003

:: 3 ::

6. The primary prayer in the three suits which related to three

partnership concerns, namely M/s.Cannanore Central Oil Mills,

M/s.K.Sreedharan and brothers and M/s.Ramananda Textiles, was for

dissolution of partnership and rendition of accounts.

7. To cut a long story short, when one of the orders passed in the

suits came up for consideration before the Apex Court, the Court appointed

Mr.Justice K.P.Radhakrishna Menon, a retired Judge of this Court, as the

sole Arbitrator. The learned Arbitrator passed an award on 28th November,

2001, effecting partition of the three items of immovable property referred

to hereunder:-

“(i) Property where the Cannanore Central Oil Mills is
situated and the Cannanore Central Oil Mills;

(ii) Property where the Ramananda Textiles is situated and
the Ramananda Textiles(the property lies both in the Kannur
Municipality and Puzhathi Panchayat); and

(iii) Talap property.”

It may at once be noticed that there is no dispute that these were the

only three items which were agreed to be partitioned among the parties.

8. For the sake of convenience, the operative portion of the award

is extracted below:-

” It is agreed that the first item shown above

is allotted to the share of Party No.4(Sreedharan);

Arb.As.12, 13, 14, 16, 18 & 19 OF 2003

:: 4 ::

the property shown above as Item No.2 is allotted

to Party No.2(Narayanan); and Item No.3 shown

above is allotted jointly to the share of Parties 1 & 3

who are having equal shares. It is also agreed that

for equalisation of shares Party No.4 shall pay

Rs.10 lakhs to Party No.3, who represents the heirs

of deceased Lakshmanan. Similarly, Party No.2

shall pay to Party No.1 Rs.10 lakhs. The

equalisation amounts shall be paid by the respective

parties at the time of passing the final decree for

partition in terms of this Award.

The liabilities of the firms, if any, will be

borne by the parties who have taken over them.

The Schedule and the Plan which the parties

have agreed to produce before the Court, will form

part of this Award. ”

9. Mr.Sekharan, who is the common defendant No.1 in the three

suits, and party No.1 referred to in the award, took exception to the

division and allotment of the properties made by the Arbitrator. According

to him, the division and allotment were not in terms of the consensus

arrived at by the parties before the Arbitrator and were totally inequitable,

arbitrary and heavily loaded in favour of defendant No.2 (Narayanan), who

was shown as party No.2 in the award.

10. Therefore, Mr.Sekharan filed three applications (one each in

Arb.As.12, 13, 14, 16, 18 & 19 OF 2003

:: 5 ::

the three suits) with a common prayer to modify the award as provided

under Sections 15 and 33 of the Act. Similar applications were filed by

defendant Nos.3 to 6(widow and children of deceased Lakshmanan) with

identical prayers as made by Mr.Sekharan. These defendants made a

further prayer to conduct further enquiry regarding the validity of the

award and to set aside or modify the same. Mr.Sreedharan, the common

plaintiff in the three suits, apparently seemed satisfied with the allotment

made in his favour and, therefore, did not file any application as had been

done by Mr.Sekharan or the legal heirs of Lakshmanan.

11. Defendant No.2, Mr.Narayanan, came up with a prayer before

the Subordinate Judge to pass a decree in terms of the award of the

Arbitrator. Thus, all the nine applications in the three suits came up for

consideration before the court below.

12. The learned Subordinate Judge, after considering the rival

contentions of the parties, held that no ground had been made out either to

modify or set aside the award. It was further held that no further enquiry

need be held in the arbitration proceedings. Consequently, the learned

Judge allowed the prayer made by Mr.Narayanan to pass a decree and

judgment in terms of the award.

13. In this context, it may be noticed that an application for passing

a final decree is pending consideration before the court below. The

Arb.As.12, 13, 14, 16, 18 & 19 OF 2003

:: 6 ::

Advocate Commissioner appointed by the court has already submitted his

report, share list, valuation account, plan, etc. But, no final decree has

been passed in view of the order of stay passed by this Court in these

appeals.

14. We have heard learned counsel for the parties at length and

perused the entire materials available on record, including the proceeding

papers of the learned Arbitrator which form part of the record.

15. As indicated earlier, the main grievance of the appellants, who

are defendant Nos.1 and 3 to 6 in the three suits, is that the Arbitrator had

proceeded to pass the award as though the parties had agreed among

themselves to divide and allot the properties on the terms as referred to or

indicated in the award. According to the appellants, the parties had in fact

agreed upon certain other terms in the matter of division and allotment;

but those terms have not been incorporated in the award at all.

16. For instance, the appellants point out that it was agreed among

the parties that item No.2 be divided into two shares and one such share

along with the factory building of Ramananda Textiles and the appurtenant

land having an extent of 47 cents with the running business, be allotted to

defendant No.2. The remaining 40 cents of land which falls within the

limits of Puzhathi Panchayat was agreed to be allotted to the share of

defendant Nos.1 and 3 to 6 jointly. The appellants have a further case that

Arb.As.12, 13, 14, 16, 18 & 19 OF 2003

:: 7 ::

the parties had further agreed that item No.3 be alloted jointly to the share

of defendant Nos.1 and 3 to 6.

17. In this context, it may be pertinent to notice that the Arbitrator

allotted item No.2 in its entirety to the share of defendant No.2. In other

words, defendant Nos.1 and 3 to 6 have been denied any share in item

No.2 though the specific case of the appellants is that it was agreed by all

concerned that 40 cents of land in item No.2, with the old dilapidated

building therein, would be allotted to them. It is also pointed out by the

appellants that contrary to the agreement among the parties, item No.3

was divided into two, one share being allotted to defendant No.1 and the

remaining portion to defendant Nos.3 to 6, though the agreement was that

the said item (item No.3) would be allotted to the share of defendant Nos.1

and 3 to 6 jointly without division.

18. Learned counsel submits that the appellants do not intend to

make an issue out of the allotment of item No.3 at this stage. But, it is

vehemently contended by the learned counsel that the allotment of entire

item No.2 to the share of defendant No.2 is wholly arbitrary, inequitable

and illegal. While trying to highlight the inequity in the allotment of the

above item, learned counsel for defendant No.1 has raised his primary

contention based on Rule 3 of Order XXIII of the Code of Civil Procedure.

He has also advanced arguments seeking support from Sections 15, 16, 30,

Arb.As.12, 13, 14, 16, 18 & 19 OF 2003

:: 8 ::

33 and 41 of Act, 1940. We will deal with the above contentions a little

later.

19. The short question that arises for consideration is whether the

Arbitrator had proceeded to pass the impugned award contrary to the

terms reported before him by the parties and their counsel. The other

question for consideration is whether the Arbitrator had acted with bias, or

shown any favouritism to one sharer or the other.

20. Before we deal with those aspects, it will be profitable to take a

glance at the award itself.

21. The award starts with the statement that the parties to the

proceedings had agreed that the Firms, of which dissolution and

accounting were sought for, can be ordered to be dissolved. They further

agreed to effect partition of the immovable properties into four equal

shares, without insisting for settling the accounts. The Arbitrator further

stated that there was unanimity with regard to the three items of

properties, which were agreed to be partitioned. The parties undertook to

produce the plan before the court, in case they failed to produce the same

before the Arbitrator on or before 11th December, 2001.

22. It was thereafter that the learned Arbitrator incorporated the

description of the three items of property in the award, which, according to

him, was intended only to make it abundantly clear that there was no

Arb.As.12, 13, 14, 16, 18 & 19 OF 2003

:: 9 ::

ambiguity with regard to the identity of the properties. Thereafter, the

learned Arbitrator indicated as to how the three items of property were to

be divided among the four sharers (the operative portion has already been

extracted in the earlier part of the judgment).

23. It may be noticed that the dispute or bone of contention is only

in respect of item No.2. The appellants have not raised any demur or

protest as regards the allotment made in favour of the plaintiff. Similarly,

they have no objection with regard to the allotment of item No.3 to their

joint share. Further, the appellants seem to be happy about the payment

of Rs.10 lakhs to be made to each of them (party Nos.1 and 3). According

to the appellants, the only mistake committed by the Arbitrator is that he

ignored the terms of settlement arrived at among the parties in respect of

item No.2.

24. In this context, appellants place strong reliance on the

valuation account prepared by the Advocate Commissioner in the final

decree proceedings. According to the appellants, item No.2 is a very

valuable property worth approximately Rs.1,60,00,000/-(Rupees one crore

sixty lakhs), whereas item No.3, going by the valuation made by the

Advocate Commissioner, is worth only about Rs.71 lakhs. Learned counsel

would submit that the appellants had never bargained for such an

inequitable division and they had not agreed that item No.2 be alloted to

Arb.As.12, 13, 14, 16, 18 & 19 OF 2003

:: 10 ::

the share of defendant No.2 exclusively. It is also contended by them that

the learned Arbitrator ought to have given an opportunity to the parties to

reduce the terms of compromise into writing so that there would not have

been room for any confusion or misunderstanding at a later stage. This

omission on the part of the Arbitrator is cited as a misconduct.

25. In this context, learned counsel for the appellants has invited our

attention to Section 41 of the Act which deals with procedure and powers

of court in arbitral matters. The provisions contained in Section 41

postulate that subject to the provisions of the Act and the Rules made

thereunder, the provisions of the Code of Civil Procedure shall apply to all

proceedings before the Court and to all appeals, under the Act. Learned

counsel contends that if Section 41 is read alongwith Section 47, it will be

abundantly clear that the proceedings before the arbitrator are governed

by the provisions of the Code.

26. In this context, learned counsel also invites our attention to Rule

14 of the Kerala Arbitration Rules 1977. These rules which have been

framed by the High Court of Kerala in exercise of powers vested in it under

Section 44 of the Act deal with the procedure to be followed in court in the

matter of presentation and registration of application, issue of notice and

other procedural aspects. Rule 10 deals with the manner in which an

arbitrator or Umpire has to file the award before the court. The above rule

Arb.As.12, 13, 14, 16, 18 & 19 OF 2003

:: 11 ::

postulates that an arbitrator or umpire causing the award or a signed copy

thereof to be filed in court under Section 14(2) of the Act shall do so in the

manner prescribed by Rule 29 of the Kerala Civil Rules of Practice.

27. The thrust of the argument of the learned counsel is based on

rule 14 which provides that in cases not provided for in the foregoing Rules

the provisions of the Code of Civil Procedure, 1908, the Kerala Civil Rules

of Practice, 1971 and the Circulars/Orders issued by the High Court of

Kerala from time to time shall mutatis mutandis apply to all proceedings

before the court. It is contended by the learned counsel that the provisions

of the Code are applicable to all proceedings before the Arbitrator also.

He submits that the above statutory provisions in the Act and the Rules will

make it abundantly clear that the arbitrator ought to have followed the

procedure prescribed under the Act while recording the so called

consensus arrived at among the parties. In short the contention of the

appellants is that the arbitrator ought to have insisted on the parties to file

a formal application incorporating the terms of settlement or agreement.

According to the appellants, the failure of the arbitrator in following this

procedure would amount to misconduct also.

28. We are afraid, the above contentions are too far fetched and

untenable.

Rule 3 of Order XXIII Code of Civil Procedure reads thus:

Arb.As.12, 13, 14, 16, 18 & 19 OF 2003

:: 12 ::

“3. Compromise of suit:–Where it is proved to

the satisfaction of the Court that a suit has been

adjusted wholly or in part by any lawful

agreement or compromise in writing and

signed by the parties, or where the defendant

satisfied the plaintiff in respect of the whole or

any part of the subject matter of the suit, the

Court shall order such agreement, compromise

or satisfaction to be recorded, and shall pass a

decree in accordance therewith so far as it

relates to the parties to the suit, whether or not

the subject matter of the agreement,

compromise or satisfaction is the same as the

subject matter of the suit.

29. Rule 3 postulates that where it is proved to the satisfaction of

the Court that a suit has been adjusted wholly or in part by any lawful

agreement or compromise in writing and signed by the parties, or where

the defendant satisfied the plaintiff in respect of the whole or any part of

the subject matter of the suit, the Court shall order such agreement,

compromise or satisfaction to be recorded and shall pass a decree in

accordance therewith. The words “in writing and signed by the parties” in

the above Rule were introduced by Amendment Act 104/1976 with effect

Arb.As.12, 13, 14, 16, 18 & 19 OF 2003

:: 13 ::

from February 1, 1977.

30. The argument that the Arbitrator was not bound to act on the

basis of the oral submissions made before him by the parties cannot be

countenanced at all. Going by the Scheme of the Act itself, it is evident

that the Arbitrator is vested with abundant powers to resolve the dispute

among the parties. The provision contained in the Act and the Rules do not

put any fetters on the powers of the Arbitrator. The Arbitrator will be

entitled to act on the basis of the submissions made before him by the

parties or their authorised representatives. Rule 14 of the Rules does not

have any application to the proceedings pending before the Arbitrator.

31. Section 41, as has been noticed already, deals with procedure

and powers of court in arbitral matters. The Kerala Arbitration Rules

framed by the High Court in exercise of the power vested in it by virtue of

Section 44 are also for the purpose of regulating the proceedings in court.

On that short ground alone, the above contention raised by the appellants

is liable to be rejected. We do so. It is held that the power of the

Arbitrator to record compromise reported by parties is not circumscribed

or curtailed by the provisions contained in Order XXIII of the Code of Civil

Procedure.

32. In Byram Pestonji Gariwala v. Union Bank of India (AIR 1991 SC

2234) it has been held by the Apex Court that the counsel representing

Arb.As.12, 13, 14, 16, 18 & 19 OF 2003

:: 14 ::

the parties would be competent to sign the compromise even on implied

authority of the parties. The Court reiterated that introduction of the

words “in writing and signed by the parties” in Rule 3 cannot mean to have

watered down the authority of the counsel or recognised agent. But the

Court cautioned that it would be prudent for the counsel not to act on

implied authority, except when warranted by exigency of circumstances.

33. As has been noticed already, the bone of contention in these

appeals is only as regards item No.2. Appellants would contend that the

agreement among the parties was to divide the said item into two portions

and allot one such portion/share to the appellants in these appeals.

Arbitrator has recorded in the award in no uncertain terms that the parties

agreed before him that the firms, of which dissolution and accounting were

sought for, can be ordered to be dissolved. They further agreed before the

arbitrator that the three items of properties referred to in the award be

partitioned in lieu of settlement of the accounts of the firms.

34. After recording the above statements made by the parties who

were admittedly represented by their respective counsel, the arbitrator

proceeded to set out the manner in which the parties had agreed to divide

the three items of properties. The Arbitrator also directed, as agreed by

the parties, that plaintiff shall pay Rs.10,00,000/- to defendant Nos.3 to 6

and defendant No.2 shall pay Rs.10,00,000/- to defendant No.1. Even at

Arb.As.12, 13, 14, 16, 18 & 19 OF 2003

:: 15 ::

the risk of repetition, we may state that appellants have no grouse or

complaint about allotment of item No.1 to the share of plaintiff. Similarly,

they have no complaint with regard to the allotment of item No.3 jointly to

their share. Appellants have also not raised any demur or protest about

the direction to the plaintiff and defendant No.2 to pay Rs.10,00,000/- each

to both of them. Their grouse appears to be only with regard to item No.2

which has been ordered to be divided. Appellants contend that the parties

had agreed and decided to divide item No.2 as well in a manner as

indicated in the earlier part of the judgment.

35. We find it difficult to accept the above contention, particularly,

since the appellants do not have a case that the arbitrator was actuated by

any ill motive, bias or prejudice against them. The appellants have not

made any such allegation at all against the arbitrator. What they have

indicated in the course of arguments is that such an error or mistake might

have crept in because of hurry, since the arbitrator had taken up another

engagement on that day.

36.Yet again we are not persuaded to countenance such an argument

or contention. We do not propose to assign our own reasons or rationale to

the decision taken by the arbitrator in the matter of division and allotment

of the properties. Evidently, the arbitrator had completed the exercise in

terms of the agreement arrived at among the parties. In the absence of

Arb.As.12, 13, 14, 16, 18 & 19 OF 2003

:: 16 ::

any material to indicate otherwise, we do not find any reason to interfere

with the award. In our view, the court below has adverted to the above

aspect in its right perspective.

37. Coming to the question whether the arbitrator was bound to

insist on the parties to reduce the terms of agreement in to writing, our

answer is in the negative. It is unnecessary to delve deep into the

amplitude of the powers of an arbitrator appointed under the Arbitration

Act, both old and new. The scope of interference with the award of an

Arbitrator is very well delineated in the Act and Rules. It has also been

settled through a catena of decisions over the years as under what all

circumstances the court can interfere with the award passed by an

arbitrator. Learned counsel on either side have referred to a large number

of decisions in support of their respective contentions. In Kwality

Manufacturing Corporation V. Central Warehousing Corporation

[(2009) 5 SCC 142], it has been reiterated by their Lordships of the

Supreme Court that the scope of interference by courts in regard to

arbitral awards is limited. Their Lordships went on to observe thus:

“A court considering an application under Section 30 or 33 of

the Arbitration Act, 1940 does not sit in appeal over the findings

and decision of the arbitrator. Nor can it reassess or

reappreciate evidence or examine the sufficiency or otherwise

of the evidence. The award of the arbitator is final and the only

Arb.As.12, 13, 14, 16, 18 & 19 OF 2003

:: 17 ::

grounds on which it can be challenged are those mentioned in

Sections 30 and 33 of the 1940 Act”.

38. Yet again in Madhya Pradesh Housing Board V. Progressive

Writers and Publishers [2009 (5) SCC 678], the apex court after

referring to a catena of earlier decisions in Ispat Engineering &

Foundry Works V. Steel Authority of India Ltd. [(2001) 6 SCC 347],

Arosan Enterprises Ltd. V. Union of India and Another [(1999) 9

SCC 449] etc. held that “the court as a matter of fact, cannot substitute its

evaluation and come to the conclusion that the arbitrator had acted

contrary to the bargain between the parties.” While agreeing with the

observation made by the apex court in Union of India V. Bungo Steel

Furniture (P) Ltd. [AIR 1967 SC 1032] the court observed that “the

court has no jurisdiction to investigate into the merits of the case and to

examine the documentary and oral evidence on the record for the purpose

of finding out, whether or not the arbitrator has committed an error of

law”.

39. Coming to the question of alleged misconduct on the part of the

arbitrator for his failure to ask the parties to file a formal petition reducing

the terms of agreement into writing, we have no hesitation to hold that the

arbitrator is not bound by any such procedural niceties or formalities. An

arbitrator is well within his powers to follow his own procedure so long as

Arb.As.12, 13, 14, 16, 18 & 19 OF 2003

:: 18 ::

he does not transgress the well settled principles of equity and good

conscience and does not travel beyond the four corners of the mandate

given to him. The parties to arbitration have to be necessarily given equal

opportunity to be heard. The materials that are placed for consideration

ought to be considered by the arbitrator. His actions and decisions must

be based on principles of fairness and natural justice. We are only trying

to restate the rudimentary principles which govern arbitral process that

have been settled through a catena of decisions rendered by various High

Courts and the Apex Court.

40. Having carefully perused the entire materials available on record

and also the proceedings papers of the arbitrator, we have not found any

circumstance to indicate that the arbitrator had deviated from the terms of

agreement. When it came to the question of division and allotment of item

No.2 alone, the appellants, in hindsight, might have felt that they have

been denied a chunk of a valuable property. But the fact remains that the

award was passed way back in the year 2001. The Advocate Commissioner

had valued the property much later. Land value has been sky-rocketing

over the last few years. Therefore, there is no rhyme or reason to try to

fall back upon the valuation shown by the Advocate Commissioner in his

report and valuation statement. It may also be remembered that while

allotting item No.1 to the share of plaintiff, he was asked to pay a sum of

Arb.As.12, 13, 14, 16, 18 & 19 OF 2003

:: 19 ::

Rs.10 lakhs to defendant Nos. 3 to 6. Similarly, defendant No.2 was

directed to pay Rs.10 lakhs to defendant No.1 while allotting item No.2 to

the former. Therefore, it cannot be said that the arbitrator had not

considered all pros and cons and advantages and disadvantages of the

division and allotment of the properties among the parties.

Having regard to the entire facts and circumstances of the case, we

do not find any reason to interfere with the impugned order passed by the

court below. The appeals fail and they are accordingly dismissed. But in

the peculiar facts and circumstances of the case, we direct the parties to

suffer their respective costs.

A.K.BASHEER, JUDGE

P.Q.BARKATH ALI, JUDGE

aks/jes/an