High Court Kerala High Court

Kirloskar Construction And … vs Nadeera Sulaiman on 19 October, 2009

Kerala High Court
Kirloskar Construction And … vs Nadeera Sulaiman on 19 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 396 of 2009()


1. KIRLOSKAR CONSTRUCTION AND ENGINEERS
                      ...  Petitioner

                        Vs



1. NADEERA SULAIMAN, S/O.LATE M.E.SULAIMAN,
                       ...       Respondent

2. NAJEENA SHEREF, D/O.LATE

3. RAHEENA SULAIMAN, D/O.LATE M.E.SULAIMAN,

4. MAHIN ABUBACKER, S/O.LATE

                For Petitioner  :SRI.K.L.VARGHESE

                For Respondent  :SRI.N.P.SAMUEL

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :19/10/2009

 O R D E R
              S.S.SATHEESACHANDRAN, J.
                  -------------------------------
                 C.R.P.NO.396 OF 2009 ()
                -----------------------------------
       Dated this the 19th day of October, 2009

                          O R D E R

The revision is directed against the order dated

24.6.2009 in I.A.No.3527 of 2005 in O.S.No.273 of 2009

passed by the learned Sub Judge, Ernakulam. Petitioner, a

construction company, is the defendant, and the respondents,

the plaintiffs in the above suit. Suit is one for recovery of

money. After enquiry, the plaintiffs had been granted

permission to sue as indigent persons, and the suit numbered

as above was received on the file. The defendant challenged

the entertainability of the suit before the court contending

that there is an arbitration agreement between the parties,

and so much so, the disputes, if any, have to be referred to

arbitration for determination. The court below, after hearing

both sides, dismissed the application moved by the

petitioner/defendant holding that the court has jurisdiction to

entertain and decide the suit. That order is challenged in the

revision.

CRP.396/09 2

2. I heard the counsel on both sides. The predecessor of

the plaintiffs, one Sulaiman worked as a sub contractor of the

defendant, which was the contractor for a work for

M/s.Marshall Sons and company Ltd., Chennai. Admittedly, an

agreement had been entered between the defendant company

and late Sulaiman in respect of the sub contract arrangement

of the work. Plaintiffs, the legal heirs of the late Sulaiman,

laid the suit for the balance amount allegedly due to late

Sulaiman for the work done as a sub contractor under the

defendant. A sum of Rs.47,20,000/- was claimed in the suit.

Suit was instituted after seeking permission to sue as indigent

persons. Notice on the indigency petition given the defendant

company filed an application contending that there is an

arbitration agreement between the defendant and late

Sulaiman, and so much so, the disputes have to be referred to

arbitration. That application, after hearing both sides, was

previously allowed by the court, but, that order was set aside

in WP(C).No.15516 of 2007 by judgment dated 17th December,

2007 filed by the plaintiffs. This Court, setting aside the order

directed the court below to consider the question of indigency

canvassed by the respondents, who sought permission to sue

CRP.396/09 3

as indigent persons, and then, after passing of appropriate

orders, to hear and dispose of the application of the defendant

challenging the entertainability of the suit, in view of the

arbitration agreement. Pursuant to the judgment referred to

above, the court below, after conducting enquiry, allowed the

application of the respondents to sue as indigent persons.

The application moved by the defendant challenging the

maintainability of the suit in view of the arbitration agreement

between the parties was then taken up for consideration.

After hearing both sides, the impugned order was passed

holding that the suit is maintainable negativing the challenge

raised by the petitioner/defendant.

3. I heard the counsel on both sides. There was an

agreement between late Sulaiman, the predecessor of the

plaintiffs and the defendant company in respect of the

execution of work taken by the defendant is not under dispute.

Clause 17 in that agreement provides for arbitration of

disputes between the parties in respect of the contract work,

and so much so, there is ouster of jurisdiction of the civil

court, is the case of the defendant. Clause 17 in the

CRP.396/09 4

agreement was challenged by the plaintiffs as not valid

contending that the named person to be appointed as the

arbitrator to whom disputes or differences are to be referred,

is the Managing Director of the contractor, the defendant

company. The arbitrator provided by the terms of the

agreement is not an independent disinterested person, and so

much so, the clause providing for arbitration in the

agreement, in the event of disputes or differences between the

parties in relation to the execution and discharge of the

contract work, according to the plaintiffs, was not valid and

enforceable under law. The learned Additional Sub Judge

found merit in the objections so raised by the plaintiffs to

conclude that clause 17 is not a valid agreement for an

arbitration under Section 7 of the Arbitration and Conciliation

Act. Another ground that appealed to the learned Sub Judge

to negative the case of the defendant that the disputes can be

resolved only by way of arbitration is that there was no

dispute as such in the case as the defendant in its reply to the

suit notice has categorically admitted the liability to pay the

balance amount due to the plaintiffs. The impugned order was

passed holding there was no valid agreement between the

CRP.396/09 5

parties for arbitration, and further, no disputes arise out of the

contract between the parties for arbitration.

4. The learned counsel for the petitioner/defendant

assailed the reasonings of the court below contending that the

naming of the Managing Director of the defendant company as

the arbitrator as per the terms of the agreement entered by

the parties, will in no way render the agreement invalid. The

learned Sub Judge has prejudged the merit of the suit claim

itself as if there was candid admission in the reply notice

before the trial of the case while deciding the question

whether the court has jurisdiction to entertain the suit in view

of the arbitration agreement, according to the learned counsel

for the petitioner/defendant. The question to be considered is

whether there was an arbitration agreement, and if so, found

irrespective of the nature of the disputes in relation to the

contract, according to the counsel, it has to be referred to

arbitration for determination. On the other hand, the learned

counsel for the respondents/plaintiffs contended that the

clause in the agreement as found by the court below was

invalid, and further, there was no dispute as such amenable

CRP.396/09 6

for determination by way of arbitration.

5. To resolve the questions posed for consideration, first

of all, it is necessary to advert to clause 17 of the agreement

admittedly entered between the petitioner company and late

Sulaiman, the predecessor of the plaintiffs in the execution of

a contract work. The defendant company was the contractor

and late Sulaiman the sub contractor in the execution of a

work taken by the company. Clause 17 in the agreement

between them is reproduced hereunder:

“All matters of disputes or
differences, if any, shall be referred
to the Managing Director of the
contractor and his decision on the
disputes and difference shall be final
and binding on the sub contractors.”

That clause in the agreement is not valid for the reason the

arbitrator named for resolving the disputes or difference, if

any, between the parties is the Managing Director of the

defendant, was the challenge raised by the plaintiffs to

contend that no reference to arbitration is legally permissible.

CRP.396/09 7

The learned Sub Judge expressing the view that the above

clause with respect to the naming of the arbitrator gives

domination by one party over the other in the contract, held, it

is not a valid arbitration agreement. Section 2 (b) of the

Arbitration and Conciliation Act, 1996, hereinafter referred to

as the ‘Act’ defines an arbitration agreement as agreement

referred to in Section 7 of the Act. A reading of Section 7 of

the Act spell out that an arbitration agreement may be in the

form of an arbitration clause or contract or in the form of a

separate agreement. It is an agreement by the parties to

submit the disputes – present or future – to arbitration. That

agreement shall be in writing. It need not be in any particular

form as even correspondence between the parties by way of

exchange of letters, telegrams, telex or other means of

telecommunications disclosing of an agreement is sufficient to

constitute an arbitration agreement. If the intention of the

parties is discernible from the terms of the agreement even

the words absence of work, arbitration or arbitrator etc. has

no significance. The apex court in Bihar State Mineral

Development Corporation v. Encon Builders (I) (P) Ltd.

((2003) 7 SCC 418) held that the essential elements of the

CRP.396/09 8

arbitration agreement are thus:- (1) there must be a present

or a future difference in connection with some contemplated

affair (2) there must be the intention of the parties to settle

such difference by a private tribunal (3) the parties must

agree in writing to be bound by the decision of such tribunal

and (4) the parties must be at ad idem. The execution of the

agreement containing clause 17 referred to above between the

defendant company and late Sulaiman is not disputed.

However, the challenge is that though an arbitration clause is

provided as the arbitrator named is the Managing Director of

the defendant company, it cannot be considered as a valid

arbitration agreement. That objection has no merit at all.

Challenge canvassed is not that the clause does not spell out

an arbitration agreement, but, only that the arbitrator named

for resolving the disputes is the Managing Director of the

company, and so much so, arbitration agreement is not valid.

When an agreement is entered into by the parties, providing

for arbitration, in the event of disputes arising in present or

future, naming the authority who has to be appointed as the

arbitrator, merely because the named arbitrator is an officer

of the defendant it is not open to the other party to repudiate

CRP.396/09 9

that agreement as not an arbitration agreement. In P.Anand

Gajapathi Raju v. P.V.G.Raju and others ((2000) 4 SCC

539) and Hindustan Petroleum Corporation Ltd. v.

Pinkcity Midway Petroleums ((2003) 6 SCC 503), the

apex court has held that “where there is an arbitration clause

in the agreement, it is obligatory for the court to refer the

parties to arbitration in terms of their arbitration agreement,

and nothing remains to be decided in the original action after

such an application is made except to the matter referred to

disputes to an arbitrator” In the later decision referred to

above Hindustan Petroleum Corporation Ltd. v. Pinkcity

Midway Petroleums ((2003) 6 SCC 503), the apex court

has also held that any challenge that the disputes are not

covered by the arbitration clause, and so much so, it can be

gone into by the civil court, which was the view formed by the

court below in the present case placing reliance upon the

reply notice of the defendant that the suit claim had been

practically admitted by the defendant, is within the purview of

the arbitral tribunal, which can rule on its own jurisdiction

including one on any objection with respect to the existence or

the validity of the arbitration agreement. Adverting to the

CRP.396/09 10

decision rendered in Konkan Railway Corporation Ltd. v.

Rani Construction (P) Ltd. (2002 (2) SCC 388) on the

above question, the apex court has held in the above decision

that if there is any objection “as to the applicability of the

arbitration clause with the facts of the case, the same has to

be raised before the arbitral tribunal concerned”. When that

be the law laid down by the apex court, where an arbitration

agreement between the parties exist, the reasons set out in

the impugned order by the court below to hold that clause 17

in the agreement between the parties is not valid and the

dispute raised can be decided by the civil court and there is no

need to refer to arbitration is patently erroneous and

unsustainable. Setting aside the impugned order, the court

below is directed to refer the parties to arbitration to resolve

their disputes as mandated under Section 8 of the Arbitration

and Conciliation Act, 1996.

Revision is allowed.





                           S.S.SATHEESACHANDRAN
                                      JUDGE
prp

CRP.396/09    11