Bombay High Court High Court

Maytas Infra Limited vs Utility Energytech And Engineers on 29 April, 2009

Bombay High Court
Maytas Infra Limited vs Utility Energytech And Engineers on 29 April, 2009
Bench: Anoop V.Mohta
ssm
 sm            IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                    ORDINARY ORIGINAL CIVIL JURISDICTION


           ARBITRATION PETITION (LODGING) NO.366 OF 2009




                                                                               
      Maytas Infra Limited                                   ...Petitioner.




                                                       
                      V/s.

      Utility Energytech and Engineers
      Pvt. Ltd. & Ors.                                       ...Respondents.




                                                      
      Mr.N.H.Seervai, Sr. Advocate with Mr.Chetan Kapadia
      i/b.Mr. Ashu V. Thakur for the Petitioner.




                                           
      Mr.J.J.Bhatt, Sr. Counsel with Ms. Anjali Chandurkar
      i/b.M/s.Mulla & Mulla for the Respondents.
                            ig         CORAM : ANOOP V. MOHTA,J.
                                       DATED : 29th April,              2009
                          
      P.C.


      1.      The     Petitioner      has    invoked Section            9    of     the

      Arbitration         and   Conciliation Act, 1996               (for      short,
        


      "the     Arbitration       Act").       There     is     an     arbitration
     



      clause     in       the   construction         agreement        dated        19th

      February,       2008 between the Petitioner and                   Respondent





      No.1.         The    contract    was    for     the    construction             of

      existing        carriageway     of     about    62     km.,       on        Salem

      Ulundurpet          section of National Highway No.                 68 in the





      State of Tamil Nadu.



      2.      Respondent        No.1 had advanced to           the      Petitioner

      total     sum       of Rs.39,39,98,000/- (Rupees               thirty        nine




                                                       ::: Downloaded on - 09/06/2013 14:33:47 :::
                                           ( 2 )




     crore        thirty     nine lacs ninty eight            thousand          only).

     The     Petitioner had furnished (A) Mobilization Advance




                                                                                
     Bank     Guarantee        (B)       Performance     Bank       Guarantee          to

     Respondent            No.1,      for    an   aggregate            amount          of




                                                        
     Rs.39,39,98,000/-.




                                                       
     3.      The contract provides the reciprocal                      obligations

     with object to complete the project in time.                            There is

     also     a     provision for extension of time.                     There       are




                                           
     various        details        provided in for the          performance            of
                           

their respective obligations in time.

4. On 31/03/2009, the Petitioner placed on record

various problems and developments. Therefore, on

02/04/2009, a meeting took place, apart from earlier

correspondence and discussion between the parties to

settle the disputes and differences. Respondent No.1

after this sent drawings for minor bridges on

03/04/2009. The Petitioner has raised bills also on

the ground of delays.

5. On 06/04/2009, Respondent No.1 invoked

Mobilization Bank Guarantee of Rs.39,39,98,000/-

(Rupees thirty nine crores thirty nine lacs ninty

eight thousand only) and encashed the same.

::: Downloaded on – 09/06/2013 14:33:47 :::

( 3 )

6. By letter dated 10/04/2009 Respondent No.1 alleges

even stoppage/ abandonment of work by the Petitioner

since 02/04/2009 which according to them affecting the

project.

7. The Petitioner on 15/04/2009 received a

termination notice dated 13/04/2009 issued by

Respondent No.1. There are various reasons/ grounds

mentioned in the said termination notice. There is a

clause

26.3.4. of

in the notice based upon the terms of

the construction agreement
Article

which is

reproduced as under:-

“4. Therefore, this notice is issued in terms

of Art 26.3.4 of the Construction

Agreement calling upon you to remedy the

breaches/defaults within one month from

the date of receipt hereof. Please note

that failure to cure each of the

breaches/ defaults (Specified Events) to

our complete satisfaction within the said

period of one month, the Construction

Agreement shall stand terminated.”

::: Downloaded on – 09/06/2013 14:33:47 :::

( 4 )

8. The Petitioner has resisted and replied the same

by notice dated 27/04/2009.

9. Therefore, if the Petitioner failed to remedy the

breaches / defaults within one month from the date of

the receipt of the notice, the construction agreement

in question shall stand terminated. If that is so,

the various consequences should follow, which also

means revocation of the remaining Performance Bank

Guarantee. Respondent No.1 has not yet invoked or

given notice to invoke the said Bank Guarantee by this

termination letter.

10. This termination letter itself is intended to

give one month time pursuance to the agreement to

remove or remedy the breaches/ defaults.

11. The submission of the learned Senior counsel

appearing for Respondent No.1 based upon the various

Judgments of the Supreme Court including (i) (2008) 1

S.C.C. 544, Vinitec Electronics Private Ltd. Vs.

HCL Infosystems Ltd. (ii) (2006) 2 S.C.C. 728, BSES

Ltd. (Now Reliance Energy Ltd.) Vs. Fenner India

Ltd. & Anr. (iii) (1997) 6 S.C.C. 450, Dwarikesh

Sugar Industries Ltd. Vs. Prem Heavy Engineering

::: Downloaded on – 09/06/2013 14:33:47 :::
( 5 )

Works (P) Ltd. & Anr. and (iv) (1994) 1 S.C.C. 502,

Svenska Handelesbanken Vs. M/s. Indian Charge Chrome

and Ors. The contention is that in absence of any

averments and or material on record, at this stage, to

support the case of “irreparable injury”,

“irretrievable injustice” and or “fraud”, in the

present facts and circumstances of the case, no relief

can be granted in favour of the Petitioner. The

encashment of irrevocable unconditional performance

Bank Guarantee just cannot be nullify by the

injunction order against the Respondents.

12. The contractual clauses cannot be read into the

clauses of the Bank Guarantee. Both these documents

are independent though such Bank Guarantees are

executed after execution of the agreement in question.

The parties are also entered into such Bank Guarantees

only after full understanding of the clauses of the

contract. Once the terms and conditions of

unconditional irrevocable Bank Guarantees are signed,

it is binding on the parties, even if there is any

breach of any contract committed by the person like

Respondent No.1 who had already invoked the Bank

Guarantee and now entitled to invoke the Performance

Bank Guarantee in view of agreed terms of this Bank

::: Downloaded on – 09/06/2013 14:33:47 :::
( 6 )

guarantees.

13. There are allegations and counter allegations.

Both the parties are blaming each other for their

respective defaults. The facts on record shows that

there is a clear contract termination notice Though

replied by the Petitioner yet at this stage, the merit

or de-merit of the differences and disputes cannot be

gone into in detail, which is a matter of detailed

enquiry before the Arbitral Tribunal.

     14.      The     Court
                            ig   needs    to     consider     the        facts     and
                          
     circumstances          of   the     case while      dealing         with      the

     aspect     of     granting any injunction or any such                      order

     from     encashing the Bank Guarantee, though law in this
      


     regard     is     settled and crystalised.             The judgment             so
   



     cited     above itself shows that in most of the matters,

     the     Court has considered the facts and                   circumstances

of the case including the nature of Bank Guarantee and

also the basic agreement between the parties.

15. In the present case, as noted, there is no

dispute about the contents of the Bank Guarantee in

question. Admittedly, there is no reference to any

particular clause of the agreement between the parties

::: Downloaded on – 09/06/2013 14:33:47 :::
( 7 )

in the Bank Guarantee. Even otherwise the clause of

Bank Guarantee in the present case, are unconditional

and irrevocable. This document being a separate and

independent needs to be considered from the commercial

point of view in all respects.

16. The submission that there are various breaches

and/or failure on the part of the parties to perform

their respective agreements/obligations need detail

inquiry and trial. The construction “agreement” of

this

is

nature where the vast land/area of about 62 kms.

involved and the requirement to complete the

project within stipulated time, just cannot be

overlooked. The delay in handing over the site and/or

drawings and/or other compliances on the part of

respondent no.1 cannot be gone into at this stage of

the proceeding. The termination notice and the

correspondences reflect reasons for such delay and

defaults. On 2nd April, 2009 inspite of letter dated

31.03.2009, the parties tried to resolve the dispute,

but failed to do so, though after 2nd April, 2009

respondent no.1 sent some more drawings for the small

bridges and yet immediately without due notice invoked

the Bank Guarantee. The said invocation of Bank

Guarantee, as contended, is in breach of various

::: Downloaded on – 09/06/2013 14:33:47 :::
( 8 )

clauses of the agreement. Therefore, as alleged the

whole action of the respondents including termination

notice in question is illegal and unlawful, that again

needs detail trial.

17. The submission with regard to clause 1.5.4

whereby it is necessary for the parties to give one

month’s notice to remedy or cure such defects is again

a part of the basic agreement between the parties.

The termination notice itself provides a clause based

upon this, whereby respondent no.1 has granted time of

one month to the petitioner to comply or cure the said

defects. By the said termination notice, respondent

no.1 has not invoked specifically this performance

Bank Guarantee. There is no reference made about the

same. In a commercial contract of this nature, it is

the concerned party who should decide and take

appropriate action or decision. Whether the action of

the respondent is right or wrong in the absence of

clinching material, it is difficult for the court to

decide in favour of the aggrieved party, at such

interlocutory stage. This is again a matter of trial

and discussion.

18. The petitioner, after receipt of the termination

::: Downloaded on – 09/06/2013 14:33:47 :::
( 9 )

notice, has replied the same by notice dated

27.04.2009 and basically re-iterated their submissions

and their case as already referred in their notice

dated 31.03.2009. Both these notices show that there

are various disputed facts and submissions raised

based upon the material available with both the

parties. It also means that there is serious dispute

about the various facets covering the delay in handing

over the land, plan, drawings, maps and about other

requisite details. The reason for termination based

upon

material
the

agreement

available
between

with
the

respondent
parties

no.1
and

including
the

their assessment based upon various admitted position

on record, which includes the invocation of force

majeure clause under clause 43.1(a), the recession in

the market, the respondents assessment of capacity or

ability of the petitioner to complete the project

within time, need detail trial, to justify their

termination of the contract. The fact that the

parties unable to settle or resolve the differences

inspite of meeting dated 2.4.2009 is also a relevant

factor.

19. Lastly, the allegations with regard to the

petitioner’s case that they have already invoked the

::: Downloaded on – 09/06/2013 14:33:47 :::
( 10 )

Bank Guarantee that itself amounts to fraudulent act

and that they will suffer irretrievable injury or

injustice, for want of convincing material on record,

[(2007) 6 SCC 470, Mahatma Gandhi Sahakra Sakkare

Karkhane v. National Heavy Engg.Coop.Ltd. & anr.], I

am of the view that the petitioner has not made out a

case of exception as contemplated for granting the

relief also in view of the judgments cited and

referred above. Having once come to a conclusion that

both the contracts are different, independent and

there

unconditional

is a clear performance Bank Guarantee which

and irrevocable, therefore no case
is

is

made out by the petitioner to grant any relief as

prayed. Resultantly, the petitioner is not entitled

for any ad interim reliefs in terms of prayers (f),

(g) and (h). There is no question even to grant

refund of amount as already encashed in a petition

under Section of the Act.

20. By order dated 17.04.2009 this Court has granted

an exparte ad-inteim relief observing not to encash

the Performance Bank Guarantee, if not already

encashed, till next date. This order has been

continued by further order dated 24.04.2009. Now, in

view of above, the interim order so granted also

::: Downloaded on – 09/06/2013 14:33:47 :::
( 11 )

stands vacated.

21. The learned counsel for the petitioner seeks

continuation of interim order dated 17.04.2009 for

some reasonable time.

22. In the present case, admittedly, respondent no.1

has not yet invoked the said Bank Guarantee pursuance

to clause 1.5.4 and in fact granted the petitioner one

month’s time to comply with or cure or remedy the

13.04.2009

defects and defaults. The termination notice is dated

and received on 15.04.2009. Therefore, I

am inclined to grant or continue this interim

order/protection till 15th May, 2009, though objected

by the learned counsel for respondent no.1

23. In view of above reasoning, nothing left in the

petition. However, as submitted, S.O. to 18th June,

2009 for disposal at admission stage.

                                       [ANOOP V.      MOHTA, J.]





                                                   ::: Downloaded on - 09/06/2013 14:33:47 :::