Delhi High Court High Court

Kesar Enterprises vs Union Of India And Others on 23 May, 1994

Delhi High Court
Kesar Enterprises vs Union Of India And Others on 23 May, 1994
Equivalent citations: 1994 (2) ARBLR 136 Delhi, 1994 (30) DRJ 176
Author: A D Singh
Bench: A D Singh, M J Rao


JUDGMENT

Anil Dev Singh, J.

1. This order will govern two appeals, namely, FAO (OS) Nos. 125 and 126 of 1994 which arise from the order of the learned Single Judge dated March 23, 1994 whereby the applications of the appellants under Section 20 of the Arbitration Act, 1940 have been rejected.

2. The appellants entered into deeds of license with the President of India through Divisional Superintendent, Northern Railways, New Delhi, in respect of pieces of lands contiguous to railway line at Shakurbasti. According to clause 17 occurring in each of the deeds, the license fee is liable to be revised at any time at the discretion of the Administration after the service of one month’s notice on the licensee of the Administration’s intention to revise the license fee. The said clause reads as under :

“That the license fee stipulated in this agreement is liable to be revised at any time at the discretion of the Administration after the service of one month’s notice on the licensee of the Administration’s intention to revise the license fee. The licensee shall be bound to pay the license fee at the revised rate, from the date mentioned in the above said notice.”

3. It appears that from time to time the Railway Administration increased the license fee but no dispute seems to have been raised in regard to the revision of license fee till 1981/1982. The appellant in FAO (OS) No. 125/94 feels aggrieved by the revision of license fee by the Railway Administration with effect from March 1, 1982 vide their letter dated November 4. 1982 and subsequent increases in the license fee by various letters from December 5, 1982 to March 31, 1986. Appellant in FAO (OS) 126 of 1994 also faced the same problem of increase in the license fee. Since the appellants failed to deposit license fee at the enhanced rate, the licenses were terminated and thereafter proceedings for eviction under Public Premises (Eviction of Unauthorised Occupants) Act, 1971 (for short “Public Premises Eviction Act”) were initiated against the appellants. The appellants then filed two petitions under Section 20 of the Arbitration Act, 1940 Along with applications for stay of the proceedings initiated under the Public Premises Eviction Act. The learned Single Judge by a composite order dated March 28, 1994 dismissed the applications of the appellants on the grounds inter alia that the premises in question are public premises to which the provision of the Public Premises Eviction Act are applicable and the petitions under Section 20 of the Arbitration Act are not maintainable as the arbitrator will have no jurisdiction in the matter since it falls within the purview of Sections 7 and 15 of the former Act.

4. We find that the above said order of the learned Single Judge is unexceptional. The submission of the learned counsel for the appellants that the aforesaid clause 17 confers arbitrary power on the Railway administration to increase the license fee and the actual increase in the license fee by the Railway Administration under the said clause was arbitrary and violative of Article 14 of the Constitution of India cannot be a subject matter of determination by the arbitrary. The arbitrator being the creature of the agreement cannot declare the same or any part of it to be void or invalid. In private law field there is no scope for applying the doctrine of arbitrariness. Excess of the State can be checked under Article 14 of the Constitution only by public law remedy which the petitioner did not avail of despite the fact that the increase in the license fee of which the appellants are aggrieved of initially took place in the year 1982. At this stage it will be necessary to extract the arbitration clause, which reads as under :

“19. In the event of any question, dispute or difference arising under these presents or in connection therewith (except as to any matters the decision of which is specially provided for by these presents), the same shall be referred to the sole arbitration of an officer Appointed to be the arbitrator by Divnl. Supdt. Rly. Delhi. It will be no objection that the arbitrator is a Government servant, that he had to deal with the matters to which these presents relate or that in the course of his duties as a Government servant he has expressed views on all or any of the matters in dispute or difference. The award of the arbitrator shall be final and binding on the parties to these presents

5. According to the above clause excepted matters in regard to which the decision of the Railway Administration is provided for are excluded from its purview. Under clause 17 the Railway administration is entitled to take a decision in regard to the question of increase of the license fee. This matter is therefore outside the four corners of the clause 19 and even otherwise the arbitrator will have no jurisdiction in the matter in view of Sections 7 and 15 of the Public Premises Eviction Act.

6. In view of the above discussion, we find no merit in the appeal which is here by dismissed in liming.