Supreme Court of India

Madan Lal vs Sunderlal & Another on 9 March, 1967

Supreme Court of India
Madan Lal vs Sunderlal & Another on 9 March, 1967
Equivalent citations: 1967 AIR 1233, 1967 SCR (3) 147
Author: K Wanchoo
Bench: Wanchoo, K.N.
           PETITIONER:
MADAN LAL

	Vs.

RESPONDENT:
SUNDERLAL & ANOTHER

DATE OF JUDGMENT:
09/03/1967

BENCH:
WANCHOO, K.N.
BENCH:
WANCHOO, K.N.
BACHAWAT, R.S.
RAMASWAMI, V.

CITATION:
 1967 AIR 1233		  1967 SCR  (3) 147
 CITATOR INFO :
 R	    1974 SC 968	 (51)


ACT:
Arbitration  Act  10 of 1940--S.  30,  objection  on  filing
award--containing grounds for setting it aside-Whether	Art.
158 Limitation Act applicable.



HEADNOTE:
An arbitration award in respect of certain disputes  between
the  appellant	and the respondents was filed in  Court	 and
notice	of the filing served on the appellant  on  September
30,  1957.  'Me appellant filed an objection on November  3,
1957 attacking the validity of the award on various grounds.
The  respondents contended before the trial Court  that	 the
objection  was in the nature of an application to set  aside
the  award and contained grounds which fell under s.  30  of
the Arbitration Act 10 of 1940; therefore, as the  objection
was  filed more than 30 days after notice was served on	 the
appellant.,  it was barred by limitation under Art.  158  of
the  Limitation Act No. 9 of 1908.  The trial  Court  upheld
the  appellant's objection and an appeal to the	 High  Court
was dismissed.
On appeal to this Court,
HELD:Dismissing the appeal,
The Arbitration Act contemplates making of an application to
set  aside  an award on grounds mentioned in  s.  30.	This
application  must  be  made within 30 days of  the  date  of
service of notice as provided in Art. 158 of the  Limitation
Act.   An  objection petition in the nature  of	 a  written-
statement  may	in  appropriate cases  be  treated  as	such
application  provided  it  is filed  within  the  period  of
limitation  prescribed.	 Even if the court has the power  to
set aside an award suo motu that power cannot be used to set
aside an award on grounds falling under s. 30, if taken in a
petition  filed	 more  than 30 days  after  the	 service  of
notice,	 for in that case the limitation provided  would  be
completely negatived. [151 E, G-H; 152 D-E]
Hastimal  Dalichand Bora v. Hiralal Motichand Mutha,  A.I.R.
(1954) Bom. 243, Saha & Co. v. Ishar Singh v. Kripal  Singh,
A.I.R  (1956)  Cal. 321 and Mohan Das  v.  Kessumal,  A.I.R.
(1955) Ajm. 47, distinguished.



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeal No. 990 of 1964.
Appeal from the judgment and decree dated April 15, 1963 of
the Allahabad High Court, Lucknow Bench in First Appeal from
Order No. 30 of 1960.

B. C. Misra and C. P. Lal, for the appellant.
P. K. Chatterjee, for respondent No. 1.

S. P. Sinha and P. K. Chatterjee, for respondent No. 2.

148

The Judgment of the Court was delivered by
Wanchoo, J. This is an appeal on a certificate granted by
the Allahabad High Court and arises in the following
circumstances. On May 20, 1965, an agreement was entered
into between the appellant and the respondents referring
certain differences between them to the arbitration of three
persons. On January 19, 1956, an award was made, signed by
two out of the three arbitrators as the third arbitrator had
refused to sign the award. The award was filed in court on
September 7, 1957 and the respondents prayed for a decree in
accordance with the award. Notice of filing of the award
was issued to the appellant and was served upon him on
September 30, 1957. On November 3, 1957, the appellant
filed an objection in the nature of a written statement. By
this objection the appellant attacked the validity of the
award on various grounds. But the objection did not contain
any prayer at the end, nor did it indicate what relief the
appellant desired, though there were as many as 43
paragraphs therein. When the matter came to be heard in the
trial court, the respondents contended that the so-called
objection was in the nature of an application to set aside
the award and contained grounds coming under s. 30 of the
Arbitration Act, No. 10 of 1940, (hereinafter referred to as
the Act). Therefore, as the objection was filed more than
30 days after the notice was served on the appellant, it was
barred by limitation under Art. 158 of the Indian Limitation
Act, No. 9 of 1908.

The trial court held that the appellant’s objection was not
maintainable, as his remedy was to apply under s. 33 of the
Act, if he wanted the award to be set aside on the grounds
raised in the objection. As he had not done so and as the
objection was itself filed more than 30 days after the
service of notice on him, he was barred from raising any
ground for setting aside the award which fell under S. 30 of
the Act. The trial court also held that the objection could
not be treated as an application under s. 33 of the Act in
view of the fact that it was beyond 30 days as required by
Art. 158 of the Limitation Act. The trial court therefore
passed a decree in terms of the award.

The appellant then went in appeal to the High Court, and the
main question urged there was whether the appellant could
maintain his objection when he had failed to make an
application under s. 33 of the Act for setting aside the
award on grounds contained in the objection. It seems that
there were other points. also before the High Court, but the
High Court held that if the main question was answered
against the appellant it would not be necessary to go into
other points. It seems therefore that other points were not
pressed before the High Court. The High Court came to the
conclusion that the award could not be set aside on grounds
which fell under s. 30 of the Act, except on an application
under s. 33
149
of the Act within thirty days of the service of notice of
filing of the award as required by Art. 158 of the
Limitation Act. The High Court further held that the
objection of the appellant could not be treated as an
application under s. 33, as, if it was treated as such
application, it would be barred by time. The High Court
therefore dismissed the appeal, but granted a certificate to
the appellant to appeal to this Court.

We have heard learned counsel for the appellant on the main.
question raised in the High Court. We may add that learned
counsel wanted to raise other points which were not pressed
before the High Court, but we have not permitted him to do
so.

We are of opinion that this appeal must fail. The Act was
passed in 1940 and as the long title shows it is an Act to
consolidate and amend the law relating to arbitration.
Before 1940, the law relating to arbitration was mainly
contained in the Second Schedule to the Code of Civil
Procedure, which was repealed by the Act which is now a
self-contained code in the matter of arbitration. The
scheme of the Act is to divide arbitration into three
classes. The first consists of arbitration without
intervention of a court and is contained in Chap. 11 of the
Act which has 17 sections from s. 3 to s. 19. The second
consists of arbitration with intervention of a court where
there is no suit pending, which is in Chap. III of the Act,
and there is only one section (s. 20) therein, as sub-s. (5)
thereof applies the other provisions contained in the Act to
this type of arbitration also so far as they can be made
applicable. The third type of arbitration is contained in
Chap. IV, namely, arbitration in suits. This chapter
contains 5 sections, and s. 25 thereof applies the other
provisions of the Act so far as they can be made applicable.
Chapter 11 makes various provisions with respect to
arbitrations of the first type. Reference may be made to a
few which are material for our purpose. Section 5 lays down
that the authority of an appointed arbitrator or umpire
shall not be revocable except with the leave of the court,
unless a contrary intention is expressed in the arbitration
agreement. Section 8 gives power to court to. appoint an
arbitrator or umpire in certain circumstances. Section 11
gives power to court to remove an arbitrator or umpire in
certain circumstances and s. 12 gives consequential power to
court to appoint persons to fill vacancies which may have
arisen. Section 13 provides for powers of the arbitrators
and s. 14 provides for the award to be signed and filed.
When the award is filed the court has to give no ice to the
parties of the filing of the award under s. 14(2). Under s.
15, the court is given power to modify or correct an award
and under s. 16 the court can remit the award for
reconsideration. Section 17 provides for judgment in terms
of the award and reads thus :-

150

“Where the court sees no cause to remit award
on any of the matters referred to arbitration
for reconsideration or to set aside the award,
the court shall, after the time for making an
application to set aside the award has
expired, or such application having been made,
after refusing it, proceed to pronounce
judgment according to the award, and upon the
judgment so pronounced a decree shall follow
and no appeal shall lie from such decree
except on the ground that it is in excess of,
or not otherwise in accordance with, the
award.”

Section 19 gives power to the court to supersede the
arbitration agreement in certain circumstances.
This analysis of the relevant provisions of the Act
contained in Chapter 11 which apply mutates mutandis to
arbitrations of the other two types shows that the court has
to pronounce judgment in accordance with the award if it
sees no cause to remit the award or any of the matters
referred to arbitration for reconsideration, or if it sees
no cause to set aside the award. The court has to wait for
the time given to a party to make an application for setting
aside the award and where such an application has been made
the court has to decide it first and if it rejects it the
court proceeds to pronounce judgment according to the award.
It is clear therefore from s. 17 that an application to set
aside the award is contemplated therein and it is only when
no such application has been made within the time allowed or
if such an application has been filed and has been rejected
that the court proceeds to pronounce judgment in terms of
the award. The Act therefore contemplates the making of an
application to set aside an award and the grounds on which
such an application can be made are to be found in s. 30.
The grounds on which an application can be made for setting
aside the award are-(a) that an arbitrator or umpire has
misconducted himself or the proceedings, (b) that an award
has been made after the issue of an order by the court
superseding the arbitration or after arbitration proceedings
have be-come invalid under s. 35, or (c) that an award has
been improperly procured or is otherwise invalid. These are
the only grounds on which an award cat be set aside under s.
30 and it will be seen that if a party wants an award to be
set aside on any of these grounds it has to make an
application. Thus any party wishing to have an award set
aside on the ground that it was improperly procured or
otherwise invalid has to make an application. We may also
refer to s. 32 which lays down that “notwithstanding any law
for the time being in force, no suit shall lie on any ground
whatsoever for a decision upon the existence, effect or
validity of an arbitration agreement or’ award, nor shall
any arbitration agreement or award be set aside, amended,
modified or in any way affected otherwise than as provided
in this Act.”.

151

It is clear therefore from the scheme of the Act that it a
party wants an award to be set aside on any of the grounds
mentioned in S. 30 it must apply within 30 days of the date
of service of notice of filing of the award as provided in
Art. 158 of the Limitation Act. If no such application is
made the award cannot be set aside on any of the grounds
specified in s. 30 of the Act. It may be conceded that
there is no special form prescribed for making such an
application and in an appropriate case an objection of the
type made in this case may be treated as such an
application, if it is filed within the period of limitation.
But if an objection like this has been filed after the
period of limitation it cannot be treated as an application
to set aside the award, for if it is so treated it will be
barred by limitation.

It is not in dispute in the present case that the objections
raised by the appellant were covered by S. 30 of the Act,
and though the appellant did not pray for setting aside the
award in his objection that was what he really wanted the
court to do after hearing his objection. As in the present
case the objection was filed more than 30 days after the
notice it could not be treated as an application for setting
the award, for it would then be barred by limitation. The
position thus is that in the present case there was no
application to set aside the award as grounds mentioned in
S. 30 within the period of limitation and therefore the
court could not set aside the award on those grounds. There
can be no doubt on the scheme of the Act that any objection
even in the nature of a written-statement which falls under
s. 30 cannot be considered by the court unless such an
objection is made within the period of limitation (namely,
30 days), though if such an objection is made within
limitation that objection may in appropriate cases be
treated as an application for setting aside the award.
Learned counsel for the appellant however urges that S. 17
gives power to the court to set aside the award and that
such power can be exercised even where an objection in the
form of a written statement has been made more than 30 days
after the service of the notice of the filing of the award
as the court can do so suo motu.He relies in this connection
on Hastimal Dalichand Bora v. Hiralal Motichand Mutha(1) and
Saha & Co. v. Ishar Singh Kripal Singh (2). Assuming that
the court has power to set aside the award suo motu, we are
of opinion that power cannot be exercised to set aside an
award on grounds which fall under s. 30 of the Act, if taken
in an objection petition filed more than 30 days after
service of notice of filing of the award, for if that were
so the limitation provided under Art. 158 of the Limitation
Act would be completely negatived. The two cases on which
the appellant relies do not in our opinion support him. In
Hastimars case(1) it was
(1) A.I.R. 1954 Bom. 243.

(2) A.I.R. 1956 Cal. 321.

152

observed that “if the award directs a party to do an act
which is prohibited by law or if it is otherwise patently
illegal or void it would be open to the court to consider
this patent defect in the award suo motu, and when the court
acts suo motu no question of limitation prescribed by Art.
158 can arise”. These observations only show that the court
can act suo motu in certain circumstances which do not fall
within s. 30 of the Act.

Saha & Co.’s case(1) was a decision of five Judges by a
majority of 3 : 2 and the majority judgment is against the
appellant. The minority judgment certainly takes the view
that the non-existence or invalidity of an arbitration
agreement and an order of reference to arbitration may be
raised after the period of limitation for the purpose of
setting aside an award because they are not grounds for
setting aside the award under s. 30. It is not necessary in
the present case to resolve the conflict between the
majority and the minority Judges in Saha & Co.’s case(1),
for even the minority judgment shows that it is only where
the grounds are not those falling within s. 30, that the
award may be set aside on an objection made beyond the
period of limitation, even though no application has been
made for setting aside the award within the period of
limitation. Clearly therefore where an objection as in the
present case raises grounds which fall squarely within s. 30
of the Act that objection cannot be heard by the court and
cannot be treated as an application for setting aside the
award unless it is made within the period of limitation.
The Saha & Co.’s case(-‘) therefore also does not help the
appellant.

Learned counsel for the appellant also relies on Mohan Das
v. Kessumal(2). In that case the objection which was made
more than 30 days after the service of notice was that the
award had been filed by a person not authorised by the
arbitrator to do so. The court held that such an objection
did not fall within s. 30 of the Act and therefore Art. 158
of the Limitation Act did not apply. On these facts the
decision in that case may be right. But-the court seems to
have made a general observation that Art. 158 cannot apply
to a written-statement by a defendant in reply to an
application to have the award made a rule of the court. If
by ,that general observation the court means that even if
the objection is of the nature falling within s. 30 and is
filed more than 3O days after service of notice, it would be
open to the court to set aside the award on such objection,
we are of the opinion that the view is incorrect.
In the result the appeal fails and is hereby dismissed with
costs.

Appeal dismissed.

R. K. P. S.

(1) A.I.R. 1956 Cal. 321.

(2) A.I.R. 1955 Aim. 47
153