High Court Punjab-Haryana High Court

M/S Brij Lal Mohan Lal vs H.P.Agro Industries Corporation … on 29 May, 2009

Punjab-Haryana High Court
M/S Brij Lal Mohan Lal vs H.P.Agro Industries Corporation … on 29 May, 2009
Civil Revision No.2365 of 2009                                      [1 ]




    IN THE HIGH COURT FOR THE STATES OF PUNJAB &
              HARYANA AT CHANDIGARH
                         ...

Civil Revision No.2365 of 2009

Decided on : April 29, 2009

M/s Brij Lal Mohan Lal
… Petitioner

VERSUS

H.P.Agro Industries Corporation Ltd., and another
… Respondents

CORAM :

HON’BLE MR.JUSTICE A.N.JINDAL

Present: Mr.Gurpreet Singh,
Advocate for the petitioner.

A.N.JINDAL, J.-

M/s Brij Lal Mohan Lal – plaintiff/petitioner (herein

referred as the petitioner) by way of the instant petition has assailed the

order dated 15.4.2009 passed by Civil Judge (Jr.Divn.), Chandigarh

passed under Section 8 of the Arbitration and Conciliation Act, 1996

(herein referred as `the Act’), allowing the application of H.P.Agro

Industries Corporation – defendant/respondent to get the matter

adjudicated from the Arbitrator and also for rejecting the plaint under

Order VII Rule 11 read with Section 151 of the Code of Civil Procedure.

The petitioner firm is dealing in transportation, whereas,

respondent Corporation had invited tenders for carriage of bitumen from
Civil Revision No.2365 of 2009 [2 ]

Refinery at Panipat to various stores of HPPWD, Corporations, Boards,

etc., in the State of Himachal Pradesh. The tenders were opened and

accepted in Himachal Pradesh and agreement dated 12.4.2007

(Annexure P-1) was executed between the petitioner firm and respondent

Corporation at Shimla. Ultimately a dispute arose inter se the parties to

the agreement.

The petitioner firm filed a suit in the Court at Chandigarh

restraining the respondents from encashing the Bank Guarantee.

However, the respondents moved an application under Section 8 of the

Act as well as Order VII Rule 11 read with Section 151 of the Code of

Civil Procedure for rejecting the plaint, on the grounds that the petitioner

has not come to the Court with clean hands as in view of Clauses (31)

and (32) of the agreement (Annexure P-1), the matter was to be

adjudicated by the sole Arbitrator and Civil Court at Chandigarh has no

jurisdiction to entertain and try the suit.

Having heard the learned counsel for the petitioner, it is

essential to quote the aforesaid two clauses of the agreement, which read

as under:-

“31. In case of any dispute or difference arising out of this

contract, the same shall be referred for arbitration of the

Principal Secretary (PW) to the Government of H.P., whose

decision shall be final and binding on both the parties.

32 Notwithstanding anything contained in any other law,

the parties hereby agree that the courts in Shimla, H.P.,

alone shall have jurisdiction in respect of al or anything
Civil Revision No.2365 of 2009 [3 ]

arising under this agreement and any award or awards made

by the sole arbitrator hereunder shall be filed in the Court in

the City of Shimla only.”

As such, in view of the definite stipulation between the

parties, the matter was to be referred to the Arbitrator and the Civil Court

had no jurisdiction to try the suit.

That apart, the transactions between the parties, including

the calling or acceptance of the tenders and the execution of the

agreement took place within the jurisdiction of the State of Himachal

Pradesh. Only the Bank Guarantee was given by the Chandigarh office

of the Bank, which too was furnished with the respondents at Shimla.

The dispute has arisen between the parties out of the

contract and there is no dispute of the petitioner/respondent with the

Bank with regard to revocation of the Bank Guarantee, therefore, mere

achieving the Bank Guarantee from the Bank Office at Chandigarh,

which was furnished in the office of the respondent Corporation at

Shimla, does not give any cause of action to the petitioner to file a suit at

Chandigarh. The dispute has arisen out of the contract and not out of

the Bank Guarantee, as such, the Civil Court at Chandigarh has no

jurisdiction to entertain or try the suit. Thus, no fault with the order of

the Court at Chandigarh, rejecting the plaint could be found.

While taking the case from another angle, since the

impugned order rejecting the plaint has finally decided the matter before

the court below, therefore, only an appeal could be filed against it and
Civil Revision No.2365 of 2009 [4 ]

the revision is barred under Order 43 Rule 1 and 2 CPC. In this

view of the matter, since the alternative remedy is available to the

petitioner, the provisions of Article 227 of the Constitution of India,

could not be invoked by him. At the same time, the impugned order

directing the matter to be adjudicated upon by the Sole Arbitrator in the

terms of the agreement dated 12.4.2007 (Annexure P-1) is also well-

founded.

No grounds to interfere.

Dismissed.

April 29, 2009                              ( A.N.JINDAL )
`gian'                                          JUDGE