M/S Milkfood Ltd vs M/S Gmc Ice Cream (P) Ltd on 4 August, 2011

0
70
Supreme Court of India
M/S Milkfood Ltd vs M/S Gmc Ice Cream (P) Ltd on 4 August, 2011
Bench: R.V. Raveendran, A.K. Patnaik
                                                                                         Reportable 


                     IN THE SUPREME COURT OF INDIA


                       CIVIL APPELLATE JURISDICTION


                        CIVIL APPEAL NO.6316 OF 2011

                     [Arising out of SLP [C] No.15165/2008]





M/s. Milkfood Pvt. Ltd.                                              ... Appellant


Vs.


M/s. GMC Ice Cream (P) Ltd.                                          ... Respondent





                                   J U D G M E N T

R.V. RAVEENDRAN,J.

Leave granted.

2. Under an agreement dated 7.4.1992, respondent agreed to

manufacture and pack appellant’s product (ice cream) as per the

specifications and standards of the appellant. Clause 20 of the said

agreement provided for settlement of disputes by arbitration. The said clause

provided that the venue of arbitration should be Delhi and contract was

subject to Delhi jurisdiction.

2

3. Respondent filed a suit (T.S.No.40/1995) in the court of learned

Munsif, Gaya (Bihar) for an injunction to restrain the appellant from

interfering with the manufacture and supply of ice cream by the respondent.

On being served with the notice of the said suit, the appellant filed an

application under section 34 of Arbitration Act, 1940 (`Act’ for short) for

stay of proceedings in the suit on the ground that the contract between the

parties provided for arbitration. The learned Munsif by order dated 3.8.1995

allowed the appellant’s application under section 34 of the Act and stayed

further proceedings in the suit.

4. The respondent filed a revision under section 115 of the Code of Civil

Procedure (`Code’ for short) before the Patna High Court against the order

dated 3.8.1995. The High Court disposed of the said revision petition by the

following order dated 6.5.1997 :

“Before this court parties have agreed that the dispute between them may

be referred, as per the agreement to Arbitrators chosen by the parties. The

plaintiff has chosen Shri Uday Sinha a retired judge of this court and

Senior Advocate of the Supreme Court, while the defendants have chosen

Shri Hari Lal Agrawal, Senior Advocate of the Supreme Court, a former

judge of this court and Chief Justice of Orissa High Court as Arbitrators.

The dispute between the parties is referred to arbitrator.

I hope that the learned Arbitrators will dispose of the arbitration

proceedings within three months of the entering the reference.

Let a copy of this order be sent to both Shri Hari Lal Agarwal at his

address Nageshwar Colony, Boring Road, Patna-1 and Shri Uday Sinha at

his Patna address 308 Patliputra Colony, Patna.

3

Parties are directed to appear before the Arbitrators within a month from

today.

Let all necessary documents be filed before the Arbitrators within four

weeks thereafter.

This application is disposed of.”

It may be mentioned that long before the disposal of the revision petition, by

notice dated 14.9.1995 the appellant had appointed its arbitrator and called

upon the respondent to concur in that appointment or alternatively nominate

its arbitrator. When respondent also appointed its arbitrator, the two

arbitrators appointed an umpire. The arbitral tribunal made an award dated

17.8.2004 in favour of the respondent.

5. The respondent filed a suit under section 14 (2) of the Act in the court

of Sub-Judge, Gaya on 28.8.2004 praying that the award be made a rule of

the court. The appellant entered appearance on 28.10.2004 and made an

application under Order 7 Rule 10 of the Code read with section 31(4) of the

Act contending that only the Delhi High Court had jurisdiction to entertain

the application and Gaya court did not have jurisdiction.

6. The appellant also challenged the award by filing a petition under

sections 30 and 33 of the Act before Delhi High Court on 16.10.2004. On

25.10.2005 the appellant’s petition under sections 30 and 33 of the Act was

4

disposed of by Delhi High Court on the ground that the award had been filed

before the learned Sub-Judge, Gaya, prior to filing of the petition by the

appellant under sections 30 & 33 of the Act and since the matter was

pending in the Gaya court and the appellant had challenged the jurisdiction

of that court, the Gaya court would decide whether it had jurisdiction; and if

it came to the conclusion that it had no jurisdiction, that court could forward

the record to Delhi High Court, in which event the appellant could seek

revival of the petition under sections 30 and 33 of the Act.

7. The Sub-Court Gaya heard and dismissed the application filed by the

appellant (for return of the plaint to the respondent) by order dated

23.3.2006 holding that it had jurisdiction to entertain and decide the

application under section 14(2) of the Act. The said order was challenged by

the appellant by filing a revision petition before the Patna High Court. A

learned single Judge of the Patna High Court dismissed the revision petition,

by the impugned order dated 25.5.2008. He noted that the parties had earlier

consented before the Patna High Court for referring the disputes to

arbitration and that Patna High Court had recorded the said agreement and

referred the disputes to arbitration by order dated 6.5.1997. He held that the

said order dated 6.5.1997 should be considered to be an order under section

8 of the Act; and if so, the order dated 6.5.1997 would be the order in the

5

first application under the Act in the reference; and as Patna High Court did

not have original jurisdiction, the Sub-Judge, Gaya which was the

corresponding civil court having original jurisdiction would have

jurisdiction to entertain the application under section 14(2) of the Act,

having regard to section 31(4) of the Act. The said order is challenged in this

appeal by special leave.

8. On the contentions urged, the only question that arises for

consideration is whether the proceedings under section 14(2) of the Act

could have been initiated only in the Delhi High Court and not before the

Sub-court, Gaya, having regard to section 31(4) of the Act.

9. Section 31 of the Act deals with jurisdiction and the same is extracted

below :

“31. Jurisdiction.–(1) Subject to the provisions of this Act, an award may

be filed in any Court having jurisdiction in the matter to which the

reference relates.

(2) Notwithstanding anything contained in any other law for the time

being in force and save as otherwise provided in this Act, all questions

regarding the validity, effect or existence of an award or an arbitration

agreement between the parties to the agreement or persons claiming under

them shall be decided by the Court in which the award under the

agreement has been, or may be, filed, and by no other Court.

(3) All applications regarding the conduct of arbitration proceedings or

otherwise arising out of such proceedings shall be made to the Court

where the award has been, or may be, filed, and to no other Court.

(4) Notwithstanding anything contained elsewhere in this Act or in any

other law for the time being in force, where in any reference any

6

application under this Act has been made in a Court competent to

entertain it, that Court alone shall have jurisdiction over the arbitration

proceedings-, and all subsequent applications arising, out of that

reference, and the arbitration proceedings shall be made in that Court

and in no other Court.”

(emphasis supplied)

Sub-section (4) of section 31 provides where any application under the Act,

in any reference, had been made in a court competent to entertain it, then

notwithstanding anything contained in the Act (or in any other law for the

time being in force), that court alone shall have jurisdiction over the

arbitration proceedings and all subsequent applications arising out of that

reference and therefore all arbitration proceedings shall be made in that court

alone and not in any other court. Sub-section (4) of section 31 of the old Act

corresponds to section 42 of the new Act.

10. As the court where the first application was made is the court

competent to entertain all subsequent applications under the Act, it is

necessary to decide where the first application in the reference was made

under the Act. In chronological order, the four applications in the reckoning

for being considered as the first application in the reference under the Act, in

a competent court are :

7

(i) The application dated 19.6.1995 filed by the appellant under

section 34 of the Act, in the court of Munsif, Gaya (resulting in the

order dated 3.8.1995).

(ii) The revision petition dated 2.7.1996 filed by the respondent

against the order dated 3.8.1995, under section 115 of the Code, in

the Patna High Court (resulting in the order dated 6.5.1997).

(iii) The application made in April 1998 by the appellant under Section

33 of the Act, in the Delhi High Court (resulting in the order dated

13.10.1998).

(iv) The application dated 16.8.2000 by the respondent under section

27 of Arbitration & Conciliation Act, 1996 in the Delhi High Court

(resulting in the order dated 1.10.2000).

The appellant contends that the first application in the reference was filed

under the Act in Delhi High Court in April, 1998 and therefore all

subsequent proceedings including the application under section 14(2) should

be filed in Delhi High Court. The respondent contends that the application

made either in the Gaya Court on 19.6.1995 or in the Patna High Court on

2.7.1996 should be considered to be the first application in the reference in a

competent court; and as that Patna High Court did not have original civil

jurisdiction, the corresponding civil court namely the Sub-Judge, Gaya was

8

the court where all applications, including an application under section 14(2)

of the Act should be filed.

11. In Kumbha Mawji vs. Union of India – 1953 SCR 878, this Court

explained that the words `in any reference’ would mean `in the matter of a

reference to arbitration’. In Union of India vs. Surjeet Singh Atwal – 1969 (2)

SCC 211, this Court held that an application under section 34 of the Act is

not to be considered as an application under the Act in a reference.

Therefore, the application under section 34 of the Act filed by the appellant

on 19.6.1995 cannot be considered to be the first application to a court in the

reference to arbitration. Let us next examine whether the first application

under the Act in the reference was first made to the Patna High Court. A

Revision Petition (C.R.No.1020/1996) was filed in the Patna High Court

under section 115 of the Code, aggrieved by the order dated 3.8.1995 passed

in an original suit filed by the respondent. The order dated 3.8.1995 was

made allowing an application filed by respondent for stay of proceedings

under section 34 of the Act. Therefore, the order dated 6.4.1997 appointing

the arbitrators was made by Patna High Court, not in an application under

the Act, but in a revision petition under section 115 of the Code. Further the

said revision did not arise out of arbitration proceedings, but against the

rejection of an application under section 34 of the Act to stay the

9

proceedings in a civil suit. If the proceedings in which the order dated

6.5.1997 was made by the Patna High Court did not relate to an application

under the Act in a reference, nor is it a revision arising from an application

under the Act in a reference, it is not possible to hold that the first

application under the Act in a reference was made before the Patna High

Court.

12. At this juncture, it is necessary to notice the argument put forth by the

respondent. The respondent contends that even though the revision petition

did not arise from an application under the Act, the order dated 6.5.1997

made therein by the Patna High Court, recorded the consent of the parties

that the disputes may be referred to arbitrators chosen by the parties,

recorded the names of the arbitrators appointed by them, and referred the

disputes between the parties to arbitration. According to the respondent, a

court can appoint an arbitrator either under section 20 or section 8 of the

Act; as there was no application for filing the agreement under section 20 of

the Act, the order dated 6.5.1997 should be deemed to have been made in an

application under section 8 of the Act to the High Court. The respondent

therefore contends that the Patna High Court should be treated as a court

where first application under the Act was filed and therefore all subsequent

applications should be filed in that court. There is no merit in this

10

contention. Section 8 relates to the power of civil court to appoint an

Arbitrator or umpire. With reference to the facts of this case the power under

section 8 of the Act can be exercised only if the following conditions

mentioned in the section are fulfilled : (i) the parties did not concur in the

appointments of arbitrators, when differences arose; (ii) one of the parties to

the arbitration agreement served on the other party a written notice

nominating its arbitrator and calling upon the other party to make its

nomination; (iii) the other party did not appoint its arbitrator within 15 clear

days after the service of such notice; and (iv) an application was made by the

party who gave the notice under section 8 of the Act for appointment of the

arbitrator. The order dated 6.5.1997 of the Patna High Court cannot be

considered to be an order under section 8 of the Act, as neither an

application was filed under section 8 of the Act nor the conditions for

making an application under section 8 of the Act existed in this case.

13. As noticed above the said order was made in a revision petition

against the grant of an application under section 34 in a suit filed by the

respondent. All that the High Court did was to record the submission that

both parties had appointed their respective arbitrators and therefore the

disputes stood referred to them. Such an order recording the nomination of

arbitrators by consent and referring the disputes to arbitration, can be made

11

in any suit or other proceedings, even if they do not arise under the

arbitration agreement or under the Act. If for example a civil suit is filed by

a party against the other and there is no arbitration agreement between them,

but during the course of the said suit both parties agree that the matter

should be referred to a named arbitrator for arbitration and the court

accordingly refers it to arbitration, is not an appointment of an arbitrator

under section 8 of the Act, but a consent order referring the disputes to the

arbitrators already appointed by the parties. Therefore we can not accept the

contention that the order dated 6.5.1997 of the Patna High Court should be

treated as an order in a proceeding under section 8 of the Act. If the order

dated 6.5.1997 is not an order made in an application under the Act in a

reference, it follows that the question of making all subsequent applications

arising out of the reference under the Act, to that court does not arise.

14. In this case the appellant filed an application (OMP No.94/1998) in

the Delhi High Court under section 33 of the Act in April 1998 praying for a

clarification as to whether the arbitration proceedings between the parties

would be governed by the provisions of Arbitration Act, 1940 or by the

provisions of Arbitration and Conciliation Act, 1996. Thereafter the

respondent made an application (OMP No.217/2000) to Delhi High Court

for summoning and examining one O.P.Singh as a witness in respect of the

12

pending arbitration, to produce certain documents. Therefore the application

(OMP No.94/1998) made by the appellant under section 33 of the Act will

have to be treated as the first application under the Act in the reference. If

that is so all subsequent applications will have to be made in the High Court

of Delhi.

15. Learned counsel for respondent submitted that the application filed by

it in OMP No.217/2000 for issue of summons to a witness to produce

documents, cannot be treated as an application under the Act as it was filed

under section 27 of the Arbitration and Conciliation Act, 1996 and not under

the provisions of section 43 of Arbitration Act, 1940. OMP No.217/2000

was made for issue of processes for appearance of witness and production of

documents, in a pending arbitration proceedings. When the application was

filed in the year 2000, there was some confusion as to whether the new Act

applied or the old Act applied. In fact that question was pending before the

Delhi High Court in OMP NO.94/1998 filed by the appellant. That issue was

decided by Delhi High Court on 13.10.1998 holding that the matter was

governed by 1996 Act, but that order was reversed by the order dated

5.4.2004 of this court in Milkfood Ltd. Vs. GMC Ice Cream (P) Ltd. [2004

(7) SCC 288] holding that the old Act applied with the following

observations : “For the reasons aforementioned, we are of the view that in

13

this case, the 1940 Act shall apply and not the 1996 Act. …. The award shall

be filed in the court having jurisdiction whereafter the parties may proceed

in terms of the old Act.” Therefore OMP No.217/2000 could be deemed to

have been made under section 43 of the Act. At all events as OMP

No.94/1998 has to be treated as the first application under the Act, Delhi

High Court alone will have jurisdiction to entertain any subsequent

applications and therefore the court at Gaya will not have jurisdiction. It is

also relevant to note that the Arbitration clause provides that the venue of

arbitration shall be Delhi and Delhi courts will have jurisdiction.

16. In view of the above we allow this appeal, set aside the impugned

order of the Patna High Court as also the order of Sub-Court, Gaya and hold

that all applications should be filed in Delhi High Court.

17. The respondent shall therefore obtain return of the application under

section 14(2) of the Act from the Gaya court and file it before Delhi High

Court within two months from today. If it is so filed, Delhi High Court shall

entertain the same and dispose it of in accordance with law. We may note

that when the matter had come up before this court in the first round, in the

order dated 5.4.2004, this court had expressed the hope that the award will

14

be made and all legal proceedings should come to an end within four months

from the date of communication of that order. More than seven years have

elapsed thereafter and the proceedings have not ended. We therefore request

the High Court to dispose of the matter expeditiously.

……………………………J.

(R V Raveendran)

New Delhi; ……………………………..J.

August 4, 2011. (A K Patnaik)

LEAVE A REPLY

Please enter your comment!
Please enter your name here

* Copy This Password *

* Type Or Paste Password Here *