Bombay High Court High Court

Mr Puneet Malhotra And Anr vs Mr.R.S.Gai on 23 October, 2008

Bombay High Court
Mr Puneet Malhotra And Anr vs Mr.R.S.Gai on 23 October, 2008
Bench: D.K. Deshmukh, S.J. Vazifdar, J.P. Devadhar
                               1

           IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                   
                  CIVIL APPELLATE JURISDICTION

                WRIT PETITION NO.4064 OF 2008




                                           
    Mr Puneet Malhotra and Anr.          ...Petitioners




                                          
    v/s.

    Mr.R.S.Gai,Sole Arbitrator & others ...Respondents

                             ---




                                   
                        
    Mr S.S. Kanetkar for Petitioners.

    Mr Vikas Shivarkar for Respondent Nos.3 and 4.
                       
                             WITH

             ORDINARY ORIGINAL CIVIL JURISDICTION
         


             ARBITRATION PETITION NO.340 OF 2007
      



                             WITH

             ARBITRATION PETITION NO.341 OF 2007





    The Municipal Corporation of
    Greater Mumbai.                 ...Petitioner





    v/s.

    M/s Joint Venture Angerlehner
    Michell Bau GMBH                ...Respondents

                             ---

    Mr R.D. Dhanuka with Mr R. Yadav, Mr R.Y. Shirsekar
    and Mr H.C. Pimple for Petitioners.




                                           ::: Downloaded on - 09/06/2013 14:01:16 :::
                               2

    Mr Zal Andhyarujina with Mr Rajeev Talasikar and Ms.
    Shivani i/b Mr Javed Gaya for Respondents.




                                                                  
                            WITH




                                          
           ARBITRATION PETITION (L) NO.590 OF 2007


    The Municipal Corporation of




                                         
    Greater Mumbai.                     ...Petitioner

    v/s

    M/s Angerlehner Structural and




                                    
    Civil Engineering Co.                ...Respondents
                        ig   ---

    Mr R.D. Dhanuka with Mr R. Yadav, Mr R.Y. Shirsekar
                      
    and Mr H.C. Pimple for Petitioners.

    Mr Zal Andhyarujina with Mr Rajeev Talasikar and Ms.
    Shivani i/b Mr Javed Gaya for Respondents.
            


                            WITH
         



            ARBITRATION PETITION (L) NO.591 OF 2007

                            WITH





           ARBITRATION PETITION (L) NO.592 OF 2007

           ARBITRATION PETITION (L) NO.593 OF 2007





    M/s Angerlehner Structural and
    Civil Engineering Co.               ...Petitioners

    v/s

    The Municipal Corporation of
    Greater Mumbai.                     ...Respondents

                             ---




                                          ::: Downloaded on - 09/06/2013 14:01:16 :::
                                3

    Mr Zal Andhyarujina with Mr Rajeev Talasikar and Ms
    Shivani i/b Mr Javed Gaya for Petitioners.




                                                                    
    Mr R.D. Dhanuka with Mr R. Yadav, Mr R.Y. Shirsekar
    and Mr H.C. Pimple for Respondents.




                                           
                              WITH

              ARBITRATION PETITION NO.2 OF 2007




                                          
    Mr Girish S. Khandagale               ...Petitioner

    v/s




                                    
    Union of India, through Deputy
                       
    Chief Engineer, Central Railway
    and anr.                              ...Respondents
                      
                              ---

    Mr U.S. Samudrala for Petitioner.

    Mr Suresh Kumar for Respondents.
            


                              WITH
         



             ARBITRATION PETITION NO.310 OF 2007





    Kotak Securities Ltd.                 ...Petitioners

    v/s

    Gaurav Goel and anr.                  ...Respondents





                              ---

    Mr Karan Bharihoke for Petitioners.

    Mr Uday Warunjikar for Respondents.


                              ---




                                            ::: Downloaded on - 09/06/2013 14:01:16 :::
                                          4




                                                                                    
                                             CORAM: D.K.DESHMUKH J,&
                                                    S.J.VAZIFDAR J. &




                                                            
                                                    J.P.DEVADHAR,J.

DATED:23rd October, 2008.

JUDGMENT: (PER D.K.DESHMUKH, J.)

1. This bench has been constituted by the

Hon’ble The Chief Justice of the Bombay High Court

for answering the following question:-

“When a petition is filed challenging an

Award under section 34 of the Arbitration

and Conciliation Act,1996, under which

Article of the Bombay Court fees Act 1959,

the court fees would be payable ?”

2. The necessity of constituting a larger bench

for consideration of this question arose in the

following circumstances:-

When the Arbitration Act,1940 (hereinafter

::: Downloaded on – 09/06/2013 14:01:16 :::
5

referred to as “the 1940 Act”) was in force, a person

desiring to challenge an Award under 1940 Act had to

apply to the Court under Section 33 of that Act.

The term “Court” was defined by Section 2(c) of the

1940 Act, to mean a Civil Court having jurisdiction

to decide the questions forming the subject matter of

the reference if the same had been the subject

matter of a suit. Thus, in so far as the State of

Maharashtra is concerned, in the State of Maharashtra

excluding Bombay, an application under section 33 of

the 1940 Act was to be filed before the Civil Court

and so far as the Bombay is concerned, an application

to be filed either before this Court or the City

Civil Court depending on the amount involved in the

Award. When an application under Section 33 of the

1940 Act was filed in a Civil Court in the State of

Maharashtra excluding city of Bombay, court fee was

paid under Article 1(a) of the Second Schedule i.e.

Rs.5/- and when an application was made to the City

Civil Court in Bombay, the same court fee was to be

paid under the same Article. But when an application

was to be made under Section 33 before this Court,

court fee was to be paid under Article 1(f)(iii) of

::: Downloaded on – 09/06/2013 14:01:16 :::
6

the Second Schedule i.e. Rs.25/-. The court fee was

paid under the Second Schedule because of Article 3

found in the First Schedule of the Bombay Court fees

Act which provided that when an application to set

aside or modify an Award otherwise than an Award

under the 1940 Act, then court fee is payable on the

amount of value of the Award sought to be set aside

or modified, according to the scale prescribed under

Article 1.

Thus, because of Article 3 of Schedule I

of the Court fees Act, an application under Section

33 of the 1940 Act challenging an Award made by an

Arbitrator under the 1940 Act was excluded from

Article 3, and therefore, court fee on an application

filed under Section 33 of the 1940 Act was payable

under the Second Schedule. The 1940 Act was repealed

by the Arbitration and Conciliation Act 1996

(hereinafter referred to as “the 1996 Act”). Section

34 of the 1996 Act provides that an Award made under

that Act by an Arbitrator can be challenged by making

an application to the Court. The term “Court” is

defined by Section 2(e) of the 1996 Act, to mean the

principal Civil Court of original jurisdiction in a

district and includes the High Court in exercise of

::: Downloaded on – 09/06/2013 14:01:16 :::
7

its ordinary original civil jurisdiction having

jurisdiction to decide questions forming the subject

matter of the Arbitration if the same had been the

subject matter of a suit, but does not include any

civil court of a grade inferior to such principal

Civil court or any small causes Court. Thus, the

definition of the term “Court” found in the 1940 Act

and the 1996 Act is little different. Under the 1940

Act

an Award could be challenged before any Civil

Court but now it can be challenged only before the

principal Civil Court of original jurisdiction in a

district. Thus, now an Award made under the 1996 Act

can be challenged by making an application under

section 34 of that Act either in the district Court

or in this Court on its original side. A question,

therefore, arose as to which provision in the Bombay

Court fees Act would apply when an application under

section 34 of the 1996 Act is made. That question

arose when a Division Bench of this Court had before

it an appeal filed under Section 37 of the 1996 Act

challenging an order passed by a learned Single Judge

of this Court dismissing an application filed under

Section 34 of the 1996 Act. On that appeal, the

::: Downloaded on – 09/06/2013 14:01:16 :::
8

appellant had paid court fee according to Article 13

of Schedule II of the Bombay Court fees Act, which

provides that when a memorandum of appeal is filed,

challenging an order which is not a decree and which

does not have force of decree, in the High Court,

court fee payable would be Rs.25/-. The Division

Bench by its judgment in the case of “Maharashtra

Industries Development Corporation Vs. Govardhani

Constructions Company, 2007(2) Bombay Cases Reporter

835” decided on 7.3.2007 held that an appeal filed

against an order dismissing a petition filed under

section 34 of the 1996 Act will be governed by

Article 3 of Schedule I of the Bombay Court fees Act.

The Court held that by Article 3 of Schedule I only

an application or memorandum of appeal challenging an

award made under the Arbitration Act 1940 is

excluded. In effect, the Division Bench held that

when an application under Section 34 of the 1996 Act

against the Award is made or an appeal is filed under

Section 37 of the 1996 Act challenging the order made

under Section 34 of the 1996 Act, payment of court

fee will be governed by Article 3 Schedule I of the

Bombay Court fees Act. The Division Bench held so

::: Downloaded on – 09/06/2013 14:01:16 :::
9

because, according to the Division Bench, only an

application or appeal challenging the Award made

under the 1940 Act has been excluded from Article 3

of Schedule I of the Bombay Court Fees Act, and

therefore, an application under Section 34 of the

1996 Act or an appeal under Section 37 of the 1996

Act would not be excluded from Article 3 of Schedule

I of the Bombay Court fees Act, and therefore, Court

fee will be

payable according to Article 3 of

Schedule I of the Bombay Court Fees Act. It appears

that when a learned Single Judge of this Court had

before him petition filed under Section 34 of the

1996 Act where Court fee in accordance with Article 3

of Schedule I of the Bombay Court fees Act was not

paid, an objection was raised relying on the judgment

of the Division Bench in the case of “Govardhani

Construction Company” referred to above. The learned

Single Judge found that he cannot agree with the view

taken by the Division Bench in the judgment in the

case of “Govradhani Construction Company”, because

according to him, while deciding the question, the

Division bench in that case did not consider the

provisions of Section 8 of the General Clauses Act

::: Downloaded on – 09/06/2013 14:01:16 :::
10

and as the Division Bench did not consider the

provisions of Section 8 of the General Clauses Act,

the view taken by the Division Bench in the case of

“Govardhani Construction Company” was not proper, and

therefore, the learned Single Judge made an order

dated 19.6.2008 directing the office to place papers

before the Hon’ble the Chief Justice for placing the

matter before a larger bench. The Hon’ble the Chief

Justice pursuant to the order made by the learned

Single Judge made an order on 1.8.2008 constituting

this bench for considering the question referred to

above. It appears that another Division bench of

this Court in appeal no.77 of 2007 and appeal no.78

of 2007 in the case “Oil & Natural Gas Corporation

Ltd. Vs. Jindal Drilling & Industries Ltd.” has

considered the question “whether to an application

filed under Section 34 of the 1996 Act and to an

appeal filed under Section 37 of the 1996 Act, the

provisions of Article 3 of Schedule I would be

applicable”. The Division Bench has considered the

question with reference to the provisions of Section

8 of the General Clauses Act and has come to the

conclusion that because the scheme of 1996 Act is

::: Downloaded on – 09/06/2013 14:01:16 :::
11

totally different from the 1940 Act, the 1996 act

cannot be said to be re-enactment of the 1940 Act and

therefore, even considering the provisions of Section

8 of the General Clauses Act, it cannot be said that

Article 3 of Schedule I of the Bombay Court fees Act

is applicable to an application made under Section 34

and an appeal filed under section 37 of the 1996 Act.

    3.       Thus,    it
                           
                           is      clear   from     what       has       been

observed above that for answering the question framed

above, first we have to consider whether Article 3 of

Schedule I of the Bombay Court fees Act applies to an

application filed under Section 34 and an appeal

filed under Section 37 of the 1996 Act, and if we

find that Article 3 of Schedule I of the Bombay Court

fees Act does not apply then we will have to make an

enquiry to find out which is the provisions which

will be applicable ?

4. In so far as the writ petition no.4064 of

2008 which also has been placed before us is

concerned, it appears that a petition under Section

34 of the 1996 Act challenging an Award was filed

::: Downloaded on – 09/06/2013 14:01:16 :::
12

before the District Judge, Pune. Before the learned

District Judge, an application was made by the

respondent for direction to applicant to pay court

fee in accordance with Article 3 of Schedule I of the

Bombay Court Fees Act. That application has been

decided by the learned District Judge by order dated

20.2.2008. The learned District Judge held that court

fee is payable according to the provisions of Article

3 of Schedule I of the Bombay Court fees Act. That

order was challenged in writ petition no.4064 of

2008. When that writ petition came up before the

learned Single Judge of this Court, it was contended

before the learned Single Judge that the judgment of

the Division Bench in “Govardhani Constructions

Company” case needs reconsideration. The learned

Single Judge on finding that the question of

correctness or otherwise of the judgment of the

Division Bench in the case of “Govardhani

Constructions Company” has been referred to a larger

bench, has directed the office to place the paper to

the Hon’ble the Chief Justice, and accordingly, that

petition has also been placed before us. The

question to be considered in that petition is also

::: Downloaded on – 09/06/2013 14:01:16 :::
13

the same as in the other petitions that are listed

before us. As the question before us relates to

payment of Court fees, we issued notice to the State

of Maharashtra. In response to the notice, the

learned Advocate General appeared before us, we heard

him.

5. On behalf of the petitioners, it was

submitted that

Article 1(f)(iii) of Schedule II of

the Bombay Court Fees Act is applicable to the

petitions filed under Section 34 of the 1996 Act and

not Article 3 of Schedule I of the Bombay Court Fees

Act. It was submitted that the Arbitration Act,1940

has been repealed and re-enacted by the Arbitration &

Conciliation Act,1996. It was submitted that remedy

to challenge an award was by way of an arbitration

petition under Section 33 of the 1940 Act, and since

the Court is considering the issue as to which

article of Bombay Court Fees Act is attracted to a

petition challenging an Award under Section 34 of the

1996 Act, the Court would have to examine whether

there is any repeal and re-enactment of the provision

relating to challenge of an award under the

::: Downloaded on – 09/06/2013 14:01:16 :::
14

Arbitration Act,1940 by another provision under the

1996 Act. It was further submitted that remedy of

challenging an Award which was available under the

provisions of the 1940 Act is now available under

section 34 of the 1996 Act. It was submitted that

Article 18(a) of Schedule II provided for payment of

fixed court fees on an application under Section 20

of the 1940 Act. It was submitted that though the

1940 Act has been repealed and re-enacted by the 1996

Act, subject legislated upon i.e. arbitration has

remained the same. It was submitted that remedy of

challenging an award available under section 33 of

the 1940 Act is continued under section 34 of the

1996 Act. It was submitted that since the Court is

considering the applicability of the relevant article

of Bombay Court fees Act, the Court has to see

whether the relevant article applicable to the

petition challenging an award under the provisions of

the 1940 Act has been repealed and re-enacted by

another provisions under the 1996 Act or not. It was

submitted that since section 33 of the 1940 Act is

repealed and re-enacted by the 1996 Act, in view of

the provisions of Section 8 of the General Clauses

::: Downloaded on – 09/06/2013 14:01:16 :::
15

Act, the provisions applicable to challenge an Award

is Section 34 of the 1996 Act on which court fees is

to be paid, therefore, reference in Article 3 of the

Bombay Court Fees Act to 1940 Act has to be read as

reference to 1996 Act. The learned Counsel relied on

the judgment of the Supreme Court in the case “State

Vs. A.Parthiban, (2006)11 Supreme Court Cases 473 ,

as also the judgment of the Supreme Court in the case

“New Central Jute

Mills Co.Ltd. Vs. The Asstt.

Collector of Central Excise, Allahabad and other,

1970(2) Supreme Court Cases 820″.

6. He further submitted that section 8 of the

General Clauses Act does not require that latter Act

repealing and re-enacting an earlier Act should be a

repealing and amendment Act but only requires that a

Central Act should repeal and re-enact a former

enactment either with modification or without

modification. He submitted that where a provision of

an Act omitted by an Act and the said Act is

simultaneously re-enacts a new provision which

specially covers the filed occupied by the repealed

provision with certain modification, in that event

::: Downloaded on – 09/06/2013 14:01:16 :::
16

such re-enactment is regarded as having force

continuously and the modification or changes are

considered as amendment coming into force with effect

from the date of enforcement of re-enacted provision.

He relied on the judgment of the Supreme Court in the

Case “Commissioner of Income Tax, Bangalore Vs.

Venkateshwara Hatcheries (P) Ltd, AIR 1999 Supreme

Court 1225”. He further submitted that even the

statement

of objects and reasons of the 1996 Act

makes it clear that the bill sought to consolidate

and amend the law relating to domestic arbitration,

international and commercial arbitration, enforcement

of foreign arbitral award and to define the law

relating to conciliation taking into account the

Uncitral modern law and rules. He further submitted

that most of the provisions of the 1940 Act are also

incorporated in the 1996 Act with or without

modification. It was submitted that some of the

provisions of 1940 Act are deleted in 1996 Act and

certain new provisions are introduced in the 1996

Act. It was submitted that chapter regarding

Conciliation proceedings has been introduced in the

1996 Act. It was submitted that section 8 of General

::: Downloaded on – 09/06/2013 14:01:16 :::
17

Clauses Act applies even when any provision of a

former enactment is repealed and re-enacted with or

without modification. The learned Counsel then took

us through the definition of term “modification”

given in “Law Lexicon”. Then the learned Counsel took

us through the provisions of Section 85 of the 1996

Act to show that the 1940 Act has specifically been

repealed by Section 85 of the 1996 Act. The learned

Counsel then relied on the judgment of the Supreme

Court in the case “Thyssen Stahlunion Gmbh vs. Steel

Authority of India Ltd., (1999)9 Supreme Court Cases

334″ and submitted that the Supreme court in that

judgment has held that when an arbitration clause

entered into before 1996, the 1940 Act is referred

to, to the arbitration proceedings initiated after

the commencement of 1996 Act in relation to such an

arbitration clause, the provisions of the 1996 Act

apply. The learned Counsel submits that the Division

Bench in its judgment in the case “Jindal Drilling &

Industries Ltd.” could not have considered all the

provisions of the 1996 Act and the 1940 Act because

only the relevant provisions were to be considered in

view of Section 8 of the General Clauses Act. The

::: Downloaded on – 09/06/2013 14:01:16 :::
18

learned Counsel, thus, submitted that in view of the

provisions of Section 8 of the General Clauses Act it

has to be held that reference to the provisions of

1940 Act in Article 3 of Schedule I of the Bombay

court fees Act has to be read to the relevant

provisions of the 1996 Act.

7. On the other hand, the learned Advocate

General submitted that Article 3 of Schedule I of the

Bombay Court fees Act carves out an exemption from

payment of ad-valorem court fee in case of any

application, petition, including memorandum of appeal

for setting aside or modifying any award under the

1940 Act. It was submitted that the said provision

specifically referred to the 1940 Act and the

exemption conferred thereunder is restricted to an

award made under the 1940 Act and the said exemption

cannot be extended to the arbitration petition

challenging the award made under the 1996 Act. It

was submitted that in order to claim benefit under

section 8(1) of the General Clauses Act, the

following elements are required:-

(i) Repeal and re-enactment of any

::: Downloaded on – 09/06/2013 14:01:16 :::
19

provision.

(ii) With or without modification.

(iii) Reference to the said provision in any

other enactment.

(iv) Unless contrary intention appears, to

be construed as reference to the re-enacted

provision.

It was further submitted relying on the observations

of the Supreme Court in the case “Sundaram Finance

Ltd. Vs. NEPC India Ltd. (1999)2 SCC 477” that the

scheme of the 1996 Act and the 1940 Act is totally

different and the provisions of the 1940 Act cannot

be referred for interpreting the provisions of the

1996 Act. It was, therefore, submitted that the 1996

Act is not a re-enactment of the 1940 Act. It was

submitted that the 1996 Act is entirely a new

enactment. It was further submitted that section 34

of the 1996 Act cannot be said to be an enactment of

Section 30 or section 33 of the 1940 Act. The learned

Advocate General took us through the provisions of

Sections 30 and 33 of the 1940 Act and the provisions

of Section 34 of the Arbitration Act and submitted

::: Downloaded on – 09/06/2013 14:01:16 :::
20

that width and amplitude of challenge provided by two

provisions is totally different. It was submitted,

therefore, that section 34 of the 1996 Act cannot be

said to be a re-enactment with modification of

Sections 30 or 33 of the 1940 Act. The

learned Advocate general took us through some

decisions to show what, according to him, is the

meaning of term “modification”. It was submitted

that although heading of section 34 of the 1996 Act

is similar to that of Section 33 or Section 30 of the

1940 Act, the substance thereof is entirely new. It

was contended that the reliance placed by the

petitioners on the observations of the Supreme Court

in its judgment in the case “Thyssen Stahlunion Gmbh

vs. Steel Authority of India Ltd.” referred to above

is also not proper because the question that was

considered by the Supreme Court is totally different.

8. For the purpose of considering the first

question that is “whether the provisions of Article 3

of Schedule I of the Bombay Court Fees Act apply to a

petition filed under Section 34 of the 1996 Act or an

appeal filed under Section 37 of that Act”, we have

::: Downloaded on – 09/06/2013 14:01:16 :::
21

first to see Article 1 and Article 3 of Schedule I of

the Bombay Court fees Act. Perusal of Article 1 of

Schedule I shows that on a plaint or memorandum of

appeal presented to any civil or revenue Court, the

Court fee is liable to be paid according to the

subject matter involved in such a plaint or

memorandum of appeal. Thus, according to Article 1

court fee is payable on ad-valorem basis. Article 3

of Schedule I reads as under:-

3. Plaint, application or — A fee on the
petition (including amount or value of
memorandum of appeal), to the award sought

set aside or modify any to be set aside or

award otherwise than under modified,according
the Arbitration Act,1940. to the scale
prescribed under

Article 1.

According to Article III of Schedule I, on any

plaint, application or petition or memorandum of

appeal for setting aside or modifying an award, same

court fee is payable as is payable on a plaint or

memorandum of appeal under Article 1. Thus, when an

award is challenged by a plaint, application,

::: Downloaded on – 09/06/2013 14:01:16 :::
22

petition or memorandum of appeal, court fee is

payable on ad-valorem basis. But from this

requirement of payment of court fee on ad-valorem

basis, Article 3 excludes an application or petition

or memorandum of appeal filed in civil or revenue

Court challenging any award made under the

Arbitration Act,1940. Thus, the provisions of

Article III of Schedule I do not apply when an

application is filed or appeal is filed challenging

an award made under the Arbitration Act,1940. The

question, therefore, that arises for consideration is

“whether reference to the provisions of 1940 Act

found in Article III of Schedule I of the Bombay

Court fees Act can be said to include reference to

the 1996 Act.” The petitioners have relied on the

provisions of section 8 of the General Clauses Act to

contend that reference to the provisions of the 1940

Act in Article III of Schedule I has to be taken as

reference to the relevant provisions in the 1996 Act.

It is sub-section 1 of Section 8 of the General

Clauses Act which has been relied on. Sub-section

(1) of Section 8 of the General Clauses Act reads as

under:-

::: Downloaded on – 09/06/2013 14:01:16 :::
23

“8. Construction of references to repealed
enactments.- (1) Where this Act, or any

[Central Act] or Regulation made after the
commencement of this Act, repeals and re-
enacts, with or without modification, any

provision of a former enactment, then
references in any other enactment or in any
instrument to the provision so repealed

shall, unless a different intention appears,

be construed as references to the provision
so re-enacted.”

Perusal of the above provisions shows that where by a

central enactment any provision of a former enactment

is repealed and re-enacted with or without

modification then reference in any other enactment to

the provision so repealed shall, unless a different

intention appears, be construed as references to the

provisions so re-enacted. In the present case, it is

common ground that the former enactment is the 1940

Act, the new enactment is the 1996 Act and any other

enactment is the Bombay Court Fees Act.

9. Now first we have to see which is the

::: Downloaded on – 09/06/2013 14:01:16 :::
24

provision of 1940 Act (former enactment) which has

been referred to in the Bombay Court Fees Act (any

other enactment). Perusal of Article 3 of Schedule I

quoted above shows that the provision of 1940 Act

which relates to making of an application or petition

providing for setting aside or modifying an Award is

referred to. It may be pointed out here that for

considering the effect of Section 8 of the General

Clauses Act,

primarily it is not necessary to

consider the scheme of entire new enactment and the

former enactment, what is primarily to be considered

is the provisions of the former enactment which is

referred to in the other enactment. Therefore, in

this case, primarily, it is not necessary for us to

consider the entire scheme of the 1940 Act (former

enactment) and the 1996 Act (the new enactment).

What we have to, primarily, consider is the

provision relating to challenge to an Award contained

in the 1940 Act and the provisions contained in the

1996 Act relating to challenge to an Award made under

that Act, and to decide whether it can be said that

those provisions which were contained in the 1940 Act

have been repealed and re-enacted with or without

::: Downloaded on – 09/06/2013 14:01:16 :::
25

modification in the new Act.

10. It was not disputed before us that by

section 85 of the 1996 Act one of the enactments

which has been repealed is the 1940 Act, therefore,

there is no debate that all the provisions of the

1940 Act including the provisions which are referred

to in Article 3 of Schedule I of the Bombay Court

Fees Act have been
ig repealed by the new Act. The

entire debate before us was whether those provisions

have been re-enacted with or without modification in

the new enactment. For that purpose, first we have

to see which are the provisions contained in the 1940

Act relating to challenging an award made by

Arbitrator under the 1940 Act. The first provisions

which is relevant in that regard is Section 33 of the

1940 Act which reads as under:-

“33. Arbitration agreement or award to

be contested by application. – Any party to

an arbitration agreement or any person

claiming under him desiring to challenge the

existence or validity of an arbitration

::: Downloaded on – 09/06/2013 14:01:16 :::
26

agreement or an award or to have the effect

of either determined shall apply to the

Court and the Court shall decide the

question on affidavits:

PROVIDED THAT where the Court deems

it just and expedient, it may set down the

application for hearing on other evidence

also, and it may pass such orders for

discovery and particulars as it may do in a

suit.”

Perusal of the above quoted provision shows that any

award made by Arbitrator under that Act can be

challenged by making an application to the Court. The

term “Court” is defined by Section 2(c) of the 1940

Act which reads as under:-

“2.(c) “Court” means a Civil Court having

jurisdiction to decide the questions forming

the subject-matter of the reference if the

same had been the subject-matter of a suit,

but does not except for the purpose of

arbitration proceedings under Section 21,

::: Downloaded on – 09/06/2013 14:01:17 :::
27

include a Small Cause Court;”

Thus, an award made under the 1940 Act can be

challenged by making an application under section 33

to a civil Court which would have jurisdiction had

the subject matter of the Award been the subject

matter of a suit. Section 30 of the 1940 Act lays

down as to on what ground an Award can be set aside

by the Court.

Section 30 reads as under:-

“30. Grounds for setting aside award.- An

award shall not be set aside except on one

or more of the following grounds, namely:

(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 become invalid

under Sec.35:

(c) that an award has been improperly

procured or is otherwise invalid.”

::: Downloaded on – 09/06/2013 14:01:17 :::
28

Thus, an award made under the 1940 Act could be

challenged by making an application under section 33

to the Court and that Award could be set aside by the

Court on the grounds which are mentioned under

section 30.

11. So far as the 1996 Act is concerned, the

relevant provisions is Section 34. It is sub-section

(1) and (2) of Section 34 which are relevant for the

present purpose which reads as under:-

“34. Application for setting aside arbitral

award- (1) Recourse to a Court against an

arbitral award may be made only by an

application for setting aside such award in

accordance with sub-section (2) and sub-

section (3).

(2) An Arbitral award may be set aside

by the Court only if –

(a) the party making the application

furnishes proof that –

                            (i) a      party       was         under           some

                 incapacity, or




                                                          ::: Downloaded on - 09/06/2013 14:01:17 :::
                            29

                 (ii) the       arbitration      agreement           is




                                                                     

not valid under the law to which the parties

have subjected it or, failing any indication

thereon, under the law for the time being in

force; or

(iii) the party making the

application was not given proper notice of

the appointment of an arbitrator or of the

arbitral proceedings or was otherwise unable

to present his case; or

(iv) the arbitral award deals with

an dispute not contemplated by or not

falling within the terms of the submission

to arbitration, or it contains decisions on

matters beyond the scope of the submission

to arbitration;

(b) the Court finds that –

                 (i) the        subject-matter            of       the





     dispute   is   not     capable    of      settlement            by

arbitration under the law for the time being

in force, or

(ii) the arbitral award is in

conflict with the public policy of India.

::: Downloaded on – 09/06/2013 14:01:17 :::
30

Explanation.- Without prejudice to the

generality of sub-clause (ii) it is hereby

declared, for the avoidance of any doubt,

that an award is in conflict with the public

policy of India if the making of the award

was induced or affected by fraud or

corruption or was in violation of section 75

or section 81.”

Perusal of sub-section (1) and (2) of Section 34

shows that Arbitral award can be challenged by making

an application before a Court. The term “Court” is

defined by Section 2(e) of the 1996 Act. It reads as

under:-

“2.(e) “Court” means the principal Civil
Court of original jurisdiction in a
district, and includes the High Court in
exercise of its ordinary original civil

jurisdiction, having jurisdiction to decide
the questions forming the subject-matter of
the arbitration if the same had been the
subject matter of a suit but does not
include any civil court of a grade inferior
to such principal Civil Court, or any Court

::: Downloaded on – 09/06/2013 14:01:17 :::
31

of Small Causes;”

A comparison of definition of term “Court” in the

1940 Act and the 1996 Act which are both quoted above

shows that the definitions are substantially the same

except that in the 1940 Act an application could be

made to the Civil Court but now as per the 1996 Act

an application can be made only to the Principal

Civil Court of original jurisdiction in a district.

So far as this Court on original side is concerned,

there is no change made. Thus, a comparison of the

provisions of sub-section (1) of section 34 of the

1996 Act with the provisions of Section 33 of the

1940 Act shows that by virtue of the provisions of

Section 85 of the 1996 Act, section 33 of the 1940

Act has been repealed and has been re-enacted in the

form of sub-section (1) of section 34 of the 1996 Act

with a slight modification in the definition of the

term “Court”. As observed above, in so far as the

original jurisdiction of this Court is concerned,

even that difference does not exist. In other words,

in so far as the original jurisdiction of this Court

is concerned, in the matter of challenge made to an

::: Downloaded on – 09/06/2013 14:01:17 :::
32

award made by Arbitrator, the provisions of section

33 of of the 1940 Act has been repealed and re-

enacted with hardly any modification. A comparison of

the provisions of sub-section (2) of section 34 of

the 1996 Act with the provisions of section 30 of

the 1940 Act shows that the grounds on which an award

could be set aside by the Court under the 1940 Act

are different than the ones on which an award can be

set aside under sub-section (2) of section 34 of the

1996 Act. But, in our opinion, so far as the

provisions of Article 3 of Schedule I of the Bombay

Court Fees Act is concerned, the grounds on which

the Court can set aside an Award is not relevant,

because the subject matter of the provisions of

Bombay Court Fees Act is payment of Court fees on

plaint, application, petition or memorandum of appeal

and not the grounds on which the Court can grant

reliefs to the applicant, plaintiff, petitioner or

appellant. In our opinion, therefore, the only

provision of the 1940 Act referred to in Article 3 of

Schedule I of the Bombay Court Fees Act is the

provisions of Section 33 of the 1940 Act and bare

comparison of that provision with the provisions of

::: Downloaded on – 09/06/2013 14:01:17 :::
33

sub-section (1) of Section 34 of the 1996 Act shows

that the provision of section 33 of the 1940 Act is

repealed and re-enacted in sub-section (1) of Section

34 of the 1996 Act with slight modification.

Therefore, reference to the provisions of section 33

of the 1940 Act in Article 3 of Schedule-I of the

Bombay Court fees Act has to be construed, in view of

the provisions of Section 8 of the General Clauses

Act, as reference to the provisions of Section 34 of

the 1996 Act. So far as an appeal filed under

Section 37 of the 1996 Act is concerned, perusal of

section 37 shows that an appeal is provided to the

appellate Court against an order setting aside the

arbitral award or refusing to set aside an arbitral

award under Section 34. Thus, as we have found that

the provisions of “Article 3 of Schedule-I” do not

apply to an application or petition filed under

section 34 of the 1996 Act, they will also not apply

to the memorandum of appeal filed to set aside or

modify an award made by the Arbitrator under the 1996

Act. In other words nothing contained in Article 3

of Schedule-I of the Bombay Court fees Act applies to

an application, petition or memorandum of appeal to

::: Downloaded on – 09/06/2013 14:01:17 :::
34

set aside or modify any Award made under the 1996 Act

as it does not apply to an application or petition or

memorandum of appeal to set aside or modify an Award

made under the Arbitration Act,1940. Perusal of the

provisions of Section 8 of the General Clauses Act

shows that “references in any other enactment to a

provision in a former enactment” is to be construed

as ‘reference to re-enacted provision in the new

enactment” unless a different intention appears. The

different intention may appear either in the new

enactment or in the other enactment. Nobody has

pointed out to us any provision either in the 1996

Act or in the Bombay Court fees Act which can be

construed as a different intention or which will show

that it was not the intention of the Maharashtra

legislature to exclude an application or petition or

memorandum of appeal filed in Court to set aside or

modify an award made under the 1996 Act, from the

provisions of “Article 3 of Schedule-I” of the Bombay

Court Fees Act. It appears that the intention behind

excluding an application made, challenging the Award

made under the 1940 Act, from requirement of payment

of ad-valorem court fee which is required to be paid

::: Downloaded on – 09/06/2013 14:01:17 :::
35

if the same litigant files a suit on the same subject

matter, was to encourage a litigant to go for

arbitration instead of filing a suit. Nothing has

been pointed out to us that there is any change in

that legislative policy. On the contrary, from the

preamble of the 1996 Act it is clear that the policy

of the legislature is to encourage people to adopt

the mode of arbitration for resolving disputes.

12. So far as the judgment of the Division bench

in “Govardhani Construction Company” case is

concerned, it is obvious from the judgment that the

provisions of Section 8 of General Clauses Act were

not pointed out to the Court and the Court,

therefore, on reading the language of Article 3 of

Schedule I of the Bombay Court Fees Act held that in

that Article there is no reference to an Award made

under the 1996 Act. The relevant observations are to

be found in paragraph 10 of that judgment which read

as under:-

“10. It was also sought to be contended
that in the Article 3 of Schedule I of the

::: Downloaded on – 09/06/2013 14:01:17 :::
36

said Act, the Legislature in its wisdom has

excluded the award passed under Arbitration
Act,1940 and the same principle should apply

in case of award passed under the
Arbitration and Conciliation Act,1996. We
are afraid, the contention cannot be

accepted for the simple reason that the
Arbitration and Conciliation Act came into
force in the year 1996,specifically w.e.f.

22nd August,1996. Prior to that, the
Arbitration and Conciliation Ordinance, 1996

was promulgated on 16th January,1996. The
Arbitration and Conciliation Act, 1996

replaced the said Ordinance and the
Arbitration Act,1940. Yet no amendment has
been made since 1996 till this date to

Article 3 of Schedule I of the said Act

which clearly restricts the exclusion from
its applicability the Award under the
Arbitration Act,1940. In other words, the

award passed under the Arbitration and
Conciliation Act,1996 is not excluded under
Article 3 of Schedule I and for the same
reason, the said Article which specifically

deals with the subject-matter of setting
aside or modifying any award either at the
original stage by filing an application or a
petition in that regard, and also at the
appellate stage by presenting memorandum of
appeal, would naturally be applicable to all

::: Downloaded on – 09/06/2013 14:01:17 :::
37

such proceedings. Needless to say that the

appeal is a continuation of the proceedings
at the original stage. The provision under

Article 3 of Schedule I clearly speaks of
plaint, application or petition including
memorandum of appeal to set aside or modify

any award. A memorandum of appeal to set
aside or modify any award spoken of under
Article 3 of Schedule I is obviously in

relation to an order passed on an
application or a petition to set aside or

modify an award. The Arbitration and
Conciliation Act,1996 nowhere provides any

appeal against the award itself. On the
contrary, it specifically provides for a
petition under section 34 for setting aside

the arbitral award and section 37(1)(b)

entitles the aggrieved party to file an
appeal against the order passed under
section 34 either to set aside or to refuse

to set aside the arbitral award. Once it is
apparent that Article 3 of Schedule I
nowhere excludes from its applicability any
award passed under any other statutes

including the Arbitration and Conciliation
Act,1996 and further it relates to a
petition as well as an appeal to set aside
or modify “any award”, it would obviously
include an award passed under the
Arbitration and Conciliation Act,1996 or any

::: Downloaded on – 09/06/2013 14:01:17 :::
38

order in relation thereto. In our

considered view, therefore, the appellant is
liable to pay Court fee on the appeal in

hand in terms of Article 3 of Schedule I of
the said Act.”

So far as the judgment of the Division Bench in the

case “Jindal Drilling & Industries Ltd.”, it is clear

that the provisions of section 8 of the General

Clauses Act were pointed out to the Court and they

have been considered by the Court. The Court has

indicated the question it was considering in

paragraph (9) of the judgment in the case “Jindal

Drilling & Industries Ltd.” as follows:-

“The question, however, which arises is

whether the New Act can be said to be a

statute of the nature of re-enactment on

repeal of the Old Act.”

The Division Bench, thereafter, referred to the

judgment of the Supreme Court in the case “Sundaram

Finance Ltd. Vs. NEPC India Ltd., (1999)2 Supreme

Court Cases 479”, then judgment in the case of

::: Downloaded on – 09/06/2013 14:01:17 :::
39

“Konkan Railway Corpn. Ltd. and others. Vs. Mehul

Construction Co., (2000)7 Supreme Court Cases 201,

then judgment of the Supreme Court in the case “Union

of India Vs. Popular Construction Co., (2001)8

Supreme Court cases 470” and has, in paragraph (14)

and (15), held thus:-

“14. The Apex Court having already

considered and declared that the New
Act is different from the Old Act, the
contention that the New Act is a re-

enactment within the meaning of the
said expression under Section 8 of the
General Clauses Act, cannot be

accepted. The New Act has been enacted

not merely by way of an amendment to
the Old Act but the entire scheme of
the New Act has been totally different

and this has been elaborately discussed
and clearly held by the Apex Court in
the matters of Sundaram Finance, Mehul

Construction as well as in Popular
Construction and Olympus
Superstructures (supra).

15. In the facts and circumstances
as stated above, therefore, it is
difficult to accept the contention on

::: Downloaded on – 09/06/2013 14:01:17 :::
40

behalf of the appellants that Article 3

in Schedule I of the BCF Act is
required to be read as referred to the

New Act in place of the Old Act
consequent to enforcement of the New
Act.”

It is, thus, clear that the Division Bench has held

that because the Supreme Court has observed in the

above referred three judgments that the Scheme of

1996 Act is totally different from the scheme of 1940

Act in many respect the 1996 Act cannot called a

re-enactment of the 1940 Act within the meaning of

the said expression found in Section 8 of the General

Clauses Act.

13. In our opinion, in order to find out whether

because of the provisions of Section 8 of the General

Clauses Act, the expression “Arbitration Act,1940”

found in Article 3 of Schedule I of the Bombay Court

Fees Act can be taken to mean Arbitration Act,1996,

it was not necessary for the Division bench to

consider the scheme of the entire 1996 Act. What

should have been seen was whether the provision in

::: Downloaded on – 09/06/2013 14:01:17 :::
41

the 1940 Act relating to challenging an Award

is re-enacted with or without modification in the

new enactment. Because, it appears that when the

Division Bench delivered the judgment in the case of

“Jindal Drilling & Industries Ltd.”, the question

‘whether the 1996 Act is a re-enactment of 1940 Act

with modification was no more res integra because of

the judgment of the Supreme Court in the case “Steel

authority of India Ltd.” referred to above. In the

case of “Steel authority of India Ltd.”, the Supreme

Court was considering the provisions of Section 85 of

the 1996 Act which reads as under:-

                   "85. Repeal         and    savings.-         (1)        The
                   Arbitration     (Protocol        and       Convention)

Act,1937 (6 of 1937), the Arbitration

Act, 1940 (10 of 1940) and the Foreign
Awards (Recognition and Enforcement)
Act,1961 (45 of 1961) are hereby

repealed.

(2) Notwithstanding such repeal,-

(a) the provisions of the said
enactments shall apply in relation to
arbitral proceedings which commenced
before this Act came into force unless
otherwise agreed by the parties but

::: Downloaded on – 09/06/2013 14:01:17 :::
42

this Act shall apply in relation to

arbitral proceedings which commenced on
or after this Act comes into force;

(b) all rules made and
notifications published, under the said
enactments shall, to the extent to

which they are not repugnant to this
Act, be deemed respectively to have
been made or issued under this Act.”

Perusal of the provisions of above quoted section 85

of the 1996 Act shows that by sub-section (1) among

other Acts, the Arbitration Act 1940 has been

repealed, and by virtue of clause (a) of sub-section

(2) the provisions of the 1940 Act continued to apply

to arbitral proceedings which commenced before the

commencement of 1996 and in so far as the arbitral

proceedings which commence on or after the

commencement of the Act, the provisions of the 1996

Act apply to such proceedings. The Supreme Court

has decided several cases by its judgment in the case

of “Steel Authority of India Ltd.” One of the cases

was that of “Rani Constructions (P) Ltd. The Supreme

Court in that case was considering the provisions of

Section 85(2)(a) of the 1996 Act with reference to

::: Downloaded on – 09/06/2013 14:01:17 :::
43

the arbitration clause in the case “Rani

Constructions (P) Ltd.”. That arbitration clause has

been quoted by the Supreme Court in paragraph (9) of

that judgment, which reads as under:-

“Subject to the provisions of the
contract to the contrary as aforesaid,
the provisions of the Indian

Arbitration Act,1940 or any statutory

modification or re-enactment
and the rules made thereunder and for
thereof

the time being in force shall apply to
all arbitration proceedings under this
clause.”

The question in “Rani Constructions (P) Ltd.” which

the Supreme Court in the above quoted arbitration

clause was considering is “whether the 1996 Act can

be stated to be a statutory modification or re-

enactment of the 1940 Act.” Perusal of the judgment

of the Supreme Court in the case “Steel Authority of

India Ltd” shows that the Supreme Court has referred

to its judgment in the case “Sundaram Finance Ltd.”

and has held that the term “statutory modification

or re-enactment for the time being in force” used in

::: Downloaded on – 09/06/2013 14:01:17 :::
44

the arbitration clause in the case of “Rani

Constructions (P) Ltd.” includes reference to the

1996 Act. The observations of the Supreme Court in

paragraphs (35), (36), (37) and (38) are relevant,

they read as under:-

“35. Parties can agree to the

applicability of the new Act even before the

new Act comes into force and when the old

Act is still holding the field. There is

nothing in the language of Section 85(2)(a)

which bars the parties from so agreeing.

There is, however, a bar that they cannot

agree to the applicability of the old Act

after the new Act has come into force when

arbitral proceedings under the old Act have

not commenced though the arbitral agreement

was under the old Act. Arbitration clause in

the contract in the case of Rani

Constructions (Civil Appeal No.61 of 1999)

uses the expression “for the time being in

force” meaning thereby that provision of

that Act would apply to the arbitration

::: Downloaded on – 09/06/2013 14:01:17 :::
45

proceedings which will be in force at the

relevant time when arbitration proceedings

are held. We have been referred to two

decisions – one of the Bombay High Court and

the other of the Madhya Pradesh High Court

on the interpretation of the expression “for

the time being in force” and we agree with

them that the expression aforementioned not

only refers to the law in force at the time

the arbitration agreement was entered into

but also to any law that may be in force for

the conduct of arbitration proceedings,

which would also include the enforcement of

the award as well. The expression “unless

otherwise agreed” as appearing in Section 85

(2)(a) of the New Act would clearly apply in

the case of Rani Constructions in Civil

appeal no.61 of 1999. Parties were clear in

their minds that it would be the old Act or

any statutory modification or re-enactment

of that Act which would govern the

arbitration. We accept the submission of

the appellant Rani Constructions that

::: Downloaded on – 09/06/2013 14:01:17 :::
46

parties could anticipate that the new

enactment may come into operation at the

time the disputes arise. We have seen

Section 28 of the Contract Act. It is

difficult for us to comprehend that

arbitration agreement could be said to be in

restraint of legal proceedings. There is no

substance in the submission of the

respondent

that parties could not have

agreed to the application of the new Act

till they knew the provisions thereof and

that would mean that any such agreement as

mentioned in the arbitration clause could be

entered into only after the new Act had come

into force. When the agreement uses the

expression “unless otherwise agreed” and

“law in force” it does give an option to the

parties to agree that the new Act would

apply to the pending arbitration

proceedings. That agreement can be entered

into even before the new Act comes into

force and it cannot be said that agreement

has to be entered into only after the coming

::: Downloaded on – 09/06/2013 14:01:17 :::
47

into force of the new Act.

36. Mr.Desai had referred to a decision

of the Bombay High Court (Goa Bench),

rendered by a Single Judge in Reshma

Constructions v. State of Goa. In that case

the arbitration clause in the contract

provided as under:-

Subject as aforesaid, the provisions of

the Arbitration Act,1940 or any statutory

modification or re-enactment thereof and the

rules made thereunder and for the time being

in force shall apply to the arbitration

proceeding under this clause.”

37. The Court held that these terms in

the clause disclosed that the parties had

agreed to be governed by the law which was

in force at the time of execution of the

arbitration agreement as well as by any

further statutory changes that may be

brought about in such law. This is how the

High Court considered the issue before it;

::: Downloaded on – 09/06/2013 14:01:17 :::
48

“Considering the scheme of the Act,

harmonious reading of the said provision

contained in sub-section (2) of Section 85

thereof would disclose that the reference

‘otherwise agreed’ necessarily refers to the

intention of the parties as regards the

procedure to be followed in the matter of

arbitration proceedings and not to the time

factor as
ig regards execution of the

agreements. It provides that though the

law provides that the provisions of the old

Act would continue to apply to the pending

proceedings by virtue of the said saving

clause in Section 85, it simultaneously

provides that the parties can agree to the

contrary. Such a provision leaving it to

the discretion of the parties to the

proceedings to decide about the procedure to

be followed – other in terms of the new Act

or the old Act – is certainly in consonance

with the scheme of the Act, whereunder most

of the provisions of the new Act, the

procedure regarding various stages of the

::: Downloaded on – 09/06/2013 14:01:17 :::
49

arbitration proceedings is made subject to

the agreement to the contrary between the

parties, thereby giving ample freedom to the

parties to decide about the procedure to be

followed in such proceedings; being so, it

is but natural that the legislature in its

wisdom has left it to the option of the

parties in the pending proceedings to choose

the procedure for such pending proceedings.

The reference ‘otherwise agreed by the

parties’ in Section 85(2)(c) of the new Act,

therefore, would include an agreement

already entered into between the parties

even prior to enforcement of the new Act as

also the agreement entered into after

enforcement of the new Act. Such a

conclusion is but natural since the

expression ‘otherwise agreed’ does not refer

to the time factor but refers to the

intention of the parties regarding

applicability of the provisions of the new

or old Act.”

We agree with the High Court on the

::: Downloaded on – 09/06/2013 14:01:17 :::
50

interpretation put to the arbitration clause

in the contract.

38. Section 28 of the Contract Act

contains provision regarding agreements in

the restraint of legal proceedings.

Exception 1 to Section 28 of the Contract

Act does not render illegal a contract by

which the
ig parties agree that any future

dispute shall be referred to arbitration.

That being so parties can also agree that

the provisions of arbitration law existing

at that time would apply to the arbitral

proceedings. It is not necessary for the

parties to know what law will be in force at

the time of the conduct of arbitration

proceedings. They can always agree that

provisions that are in force at the relevant

time would apply. In this view of the

matter, if the parties have agreed that at

the relevant time provisions of law as

existing at that time would apply, there

cannot be any objection to that. Thus

::: Downloaded on – 09/06/2013 14:01:17 :::
51

construing clause 25, in Rani Constructions

(CA No.61 of 1999) the new Act will apply.”

It is clear from the observations of the Supreme

Court quoted above that the 1940 Act and the 1996 Act

are legislation on the same subject and the 1996 Act

is a re-enactment of 1940 Act with modification. In

our opinion, therefore, the Division Bench in “Jindal

Drilling &

Industries Ltd.” was not justified in

holding that the 1996 Act cannot be termed as re-

enactment of the 1940 Act within the meaning of that

explanation under section 8 of the General Clauses

Act as observed above.

14. Now having found that Article 1 of Schedule

1 of the Bombay Court Fees Act does not apply to an

application or petition or memorandum of appeal filed

to challenge an Award made under the 1996 Act, the

question arises which would be the Article which

will govern payment of court fees on a petition filed

under Section 34 firstly before this Court

challenging the Award made under 1996 Act. Bare

perusal of the Bombay Court Fees Act and the

::: Downloaded on – 09/06/2013 14:01:17 :::
52

Schedules of that Act shows that payment of court

fees on a petition filed on the original side of this

Court challenging an Award made under Section 34 of

the 1996 Act would be governed by Article 1(f)(iii)

of Schedule II of the Bombay Court Fees Act, which

reads as under:-

    1.Application or          (a)----




                                                   
    petition                  (f) when presented
                            ig   to the High Court-
                                 (i) ----
                                 (ii) ----
                          
                                 (iii) in any other                          (Twenty
                                           case not                          rupees)
                                           otherwise
            

                                           provided for
                                           by this Act.
         



15. In so far as an appeal filed before this

Court under Section 37 of the Arbitration and

Conciliation Act,1996 against an order made in a

petition filed under Section 34 of the 1996 Act is

concerned, it will be governed by Article 13 of

Second Schedule which reads as under:-

—————————————————–

    13.Memorandum of          (a) -----                    (Twenty Five
    appeal when the           (c) to the                       Rupees)




                                                                ::: Downloaded on - 09/06/2013 14:01:17 :::
                                         53

    appeal is not from             High Court
    a decree or an




                                                                                
    order having the




                                                        
    force of a decree,
    and is presented---


—————————————————–

When a petition under Section 34 is to be filed

before a Principal Civil Court of original

jurisdiction which is not a High Court, the question

arises which Article of either First Schedule or

Second Schedule would apply. In so far as the

challenge to an Award made under the 1940 Act is

concerned, an application under Section 33 of that

Act could be made to a Civil Court and therefore,

payment of court fee was governed by Article 1(a) of

Schedule II which reads as under:-

—————————————————–






    1.Application or      (a) ------                         Five Rupees
    petition               or when presented
                           to any Civil Court
                           other than a
                           principal Civil
                           Court of original
                           jurisdiction;




                                                        ::: Downloaded on - 09/06/2013 14:01:17 :::
                                              54

—————————————————–

This was so because the application was to be

presented to the Court of Civil Judge which was not a

principal Civil Court of original jurisdiction. But

now because of change of definition of term “Court”

in the 1996 Act, a petition has to be presented,

challenging an Award made under the 1996 Act in terms

of the provisions of Section 34 thereof, before the

Principal Civil Court of original jurisdiction. We

have not been pointed out any entry either in the

first Schedule or in the Second Schedule which

applies to an application or petition to be made

before the Principal Civil Court of original

jurisdiction, and therefore, when a litigant wants to

file petition before a Principal Civil Court having

original jurisdiction which is not High Court,

challenging an Award made under the 1996 Act, no

Court fee under Bombay Court Fees Act is payable

because of absence of a general or specific

provision. Whereas on an appeal filed under Section

37 of the 1996 Act against an order made in that

petition, court fee would be payable as observed

::: Downloaded on – 09/06/2013 14:01:17 :::
55

above under Article 13 of Schedule II of the Bombay

Court Fees Act, because the appeal will lie to the

High Court. The question, therefore, framed for our

consideration is answered thus:-

(i) Article 3 of Schedule I of the Bombay Court

fees Act does not apply to a petition, application or

memorandum of appeal filed for challenging an Award

made under the 1996 Act, and Court fee on a petition

filed under Section 34 of the 1996 Act challenging an

Award in this Court is payable according to Article 1

(f)(iii) of Schedule II.

(ii) No Court fee under the Bombay Court fees Act

is payable when a petition under section 34

challenging an Award is filed before any Principal

Civil Court of original jurisdiction which is not

High Court.

(iii) On an appeal filed in this Court under

Section 37 of the 1996 Act challenging an order

passed in a petition filed under section 34 of the

1996 Act court fee is payable according to Article 13

of Schedule II of the Bombay Court Fees Act.

::: Downloaded on – 09/06/2013 14:01:17 :::
56

(D.K.DESHMUKH, J.)

(S.J.VAZIFDAR,J.)

(J.P.DEVADHAR, J.)

::: Downloaded on – 09/06/2013 14:01:17 :::