Supreme Court of India

M/S Reva Electric Car Co.P.Ltd vs M/S Green Mobil on 25 November, 2011

Supreme Court of India
M/S Reva Electric Car Co.P.Ltd vs M/S Green Mobil on 25 November, 2011
Bench: Surinder Singh Nijjar
                                                                                           REPORTABLE




                      IN THE SUPREME COURT OF INDIA

                        CIVIL ORIGINAL JURISDICTION




                  ARBITRATION PETITION NO.18 OF 2010




M/s. Reva Electric Car Co. P. Ltd.                                ...Petitioner


                                 VERSUS


M/s. Green Mobil                                                  ...Respondent





                                       O R D E R

SURINDER SINGH NIJJAR, J.

1. The petitioner has filed the present application under Sections

11(4) and (6) of the Arbitration and Conciliation Act, 1996 read with

paragraph 2 of the Appointment of the Arbitrators by the Chief Justice of

India Scheme, 1996. It is stated that the parties had entered into a

legally valid and enforceable Memorandum of Understanding (`MOU’)

– 1 –

dated 25th September, 2007, providing, inter alia, for the respective

obligation of both the parties in connection with the marketing of the

cars of the petitioner. Though the term of the MOU was till December,

2007, it was extended by the acts of the parties in terms of Clause 2 of

the MOU.

2. The petitioner makes a reference to various requests made by the

respondent for supply of cars in terms of MOU on 22nd April, 2008; 24th

August, 2008; and 1st April, 2009. The petitioner further claims that

some time in September 2009, disputes arose between the parties.

Numerous e-mails were exchanged between the parties, apart from

the personal discussions between their representatives, touching and

covering the disputes. It is the petitioner’s claim that during the term of

MOU, merely 15 cars of the petitioner had been sold in the Belgium

Region. The petitioner, therefore, claimed that the respondent did not

have in place the necessary resources to build the brand of the

petitioner. Consequently, through e-mail dated 25th September, 2009 the

petitioner requested the respondent to immediately cease sales and

– 2 –

marketing activities on its behalf and take necessary steps of providing

after sales and service to existing car owners, till such time the

petitioner appointed its new distributor. The petitioner claims that the

aforesaid e-mail duly constituted the termination of the contractual

relationship between the parties as covered under the MOU.

3. As a consequence of the aforesaid termination, the parties have

exchanged various e-mails raising claims and counter claims on 6th /7th

/8th October, 2009.

4. The petitioner further claims to have received a Writ of Summons

dated 14th January, 2010 of legal proceedings initiated by the

respondent in Belgium before the First Divisional Court, Room A of the

Commercial Court in Brussels. According to the petitioner, the claims

made by the respondent before the Commercial Court, Brussels disclose

that the respondent instituted the legal proceedings inter alia claiming

damages from the petitioner on account of termination of the MOU dated

25th September, 2007. On 15th March, 2010, the counsel for the

– 3 –

respondent sent an e-mail communication that the respondent was

willing to negotiate a global settlement with the petitioner and that the

respondent through its counsel would be available to discuss any such

proposal. According to the petitioner, the aforesaid communication also

acknowledges the fact that the rights and obligation of both the parties

were covered by the distributorship agreement, i.e. the MOU, which

stood duly terminated.

5. The petitioner thereafter issued a notice dated 24th March, 2010

through its counsel in terms of Clause 11 of the MOU invoking

arbitration under the MOU and referring all disputes between the parties

to arbitration. The petitioner in fact nominated Mr. Justice Jayasimha

Babu (Retired) as the Sole Arbitrator, and failing confirmation by the

respondent, as the arbitrator of the petitioner on the three member

Arbitral Tribunal to be constituted in terms of Clause 11.

– 4 –

6. The respondent through its counsel sent a reply to the notice dated

7th April, 2010 denying existence of any contractual relationship between

the parties on the date of termination of MOU on 25th September, 2009.

7. The petitioner, therefore, filed Arbitration Application No.576 of

2010 under Section 9 of the Arbitration and Conciliation Act, 1996

before the Court of the Principal City Civil & Sessions Judge at

Bangalore praying for an order of injunction restraining the respondent

from proceeding with the legal proceedings initiated before the First

Divisional Court, Room A of Commercial Court of Brussels, Belgium.

8. The petitioner had also moved I.A.No.1 in the aforesaid suit dated

19th April, 2010 seeking an order of temporary injunction which was

granted by the Principal City Civil & Sessions Judge at Bangalore on 21st

April, 2010. Thereafter the petitioner has moved the present application

for appointment of the Arbitrator in terms of Clause 11 of the MOU

which reads as under:-

“11. Governing Law and Jurisdiction

– 5 –

i. This MOU shall be construed and enforced in accordance

with the laws of India.

ii. In the event of any dispute or difference arising at any

time between the parties hereto as to the construction,

meaning or effect of this Agreement or thing contained herein

or the rights, duties, liabilities and obligations of the parties

hereto in relation to this Agreement, the same shall be referred

to a single arbitrator, in case the parties can agree upon one

(1) within a period of thirty days upon being called by a party

to do so and failing such agreement to three (3) arbitrators one

(1) each to be appointed by GREENMOBIL and RECC and the

third to be appointed by the two arbitrators so appointed. The

award passed by such arbitrator(s) shall be final and binding

on both the parties.

All such arbitration proceedings shall be held in Bangalore as

per the Arbitration and Conciliation Act, 1996 as amended

from time to time.”

9. In reply to the aforesaid petition, the respondent claimed that the

MOU dated 25th September, 2007 expired on 31st December, 2007. The

petition does not clearly set out the claim or the period of the claim but

the documents and implication of the contents of the present petition

seem to indicate that the claim of the petitioner is in respect of the

commercial distribution of the cars which commenced from 1st January,

2008 i.e. after the expiry of Memorandum of understanding. It is also the

plea of the respondent that the MOU relate to a test and trial period

– 6 –

which came to an end on 31st December, 2007, after which the parties

decided to enter into a distribution agreement which was sent by the

petitioner to the respondent on 15th November, 2007, i.e., 15 days prior

to the expiry of the MOU. Therefore, the arbitration clause relied upon by

the petitioner does not cover any disputes/claims that relate to any

period beyond 31st December, 2007. It is further claimed that the

petition is only a counterblast to the proceedings filed by the respondent

before the Commercial Court at Brussels. This, according to the

respondent, is evident from the fact that the respondent had instituted

the proceedings in the Commercial Court at Brussels on 14th January,

2010; the petitioner was intimated about the said proceedings vide e-

mail dated 15th March, 2010; and the notice invoking the arbitration

clause in the MOU is dated 24th March, 2010. It is, therefore, clear that

the arbitration clause is invoked only to avoid proceedings before the

Commercial Court at Brussels. It is emphasised that the proceedings

before the Commercial Court at Brussels related to the period beyond

the MOU when the parties had commenced work of distributorship or

dealership after the test trial period under the MOU had come to an end.

– 7 –

10. I have heard the learned counsel for the parties.

11. Mr. Narasimha, learned senior counsel appearing for the petitioner

submits that the averments made by the respondent in reply to the

petition make it abundantly clear that the disputes pertained to the

MOU dated 25th September, 2007. According to the learned counsel,

there was no fresh agreement entered into between the parties. Cars

were being supplied to the respondent in terms of Clause 2 of the MOU.

Making a reference to Clause 2, learned counsel submits that the

aforesaid clause makes it clear that the MOU was effective for a period of

three to six months, from the date of arrival of the cars in Belgium. This

term was to be considered as the trial period. On completion of the trial

period but not later than 3rd December, 2007, the parties were to

mutually decide to continue the marketing, sales, and service of the

work hours by the respondent. They were also to enter into a fresh long

term agreement on mutually agreed terms and conditions. He submits

that till the date of the termination of the MOU, no fresh agreement had

– 8 –

been entered into between the parties. Relying on the last sentence of

the Clause 2, Mr. Narasimha submits that it was the sole discretion of

the petitioner to extend the MOU in case the petitioner believed that the

additional time is required to complete the trial period. The aforesaid

portion of Clause 2 is as under :-

“RECC, at its sole discretion, may decide to extend the MOU if

RECC believes that additional time is required to complete the

trial period.”

12. He further submits that although the cars were being supplied to

the respondent but the petitioner was not satisfied with the progress

made in the number of cars sold by the respondent. Therefore, the

respondent was constrained to terminate the MOU, after a period of two

years from the commencement.

13. According to Mr. Narasimha, respondent has initiated the

proceedings in the Brussels Court only to pre-empt the initiation of legal

proceedings by the petitioner. He points out that the pleadings in the

Writ of Summons, clearly show: that the respondent was only concerned

with the effect of the termination and not the period of the MOU.

– 9 –

Respondent has admitted that the contractual relationship started in

2007. The respondent has admitted that there is no other subsequent

agreement. In Paragraph 18 of the Writ of Summons, the respondent

admits that the contractual relationship was subsisting till September,

2009. In Paragraph 30, it is admitted by the respondent that “the party

summoned below terminated the contract in an untimely and brutal

manner on 25th September, 2009”.

14. He points out that the disputes have arisen in relation to the

termination of the MOU and the consequences thereof. Such disputes

are clearly covered by the arbitration clause which clearly provides for

resolution of disputes through arbitration. The clause provides that in

the event of any dispute or difference arising at any time between the

parties in relation to the agreement shall be referred to a Sole Arbitrator.

The clause, according to the learned senior counsel, is not limited to the

disputes relating only to the initial period of the MOU till

31st December 2007.

– 10 –

15. He submits irrespective of whether the MOU is now in existence or

not, the Arbitration clause would survive. He relies on the decisions of

this Court in the cases of Bharat Petroleum Corporation Ltd. Vs.

Great
Eastern Shipping Company Ltd.1
and Everest Holding Limited

Vs. Shyam
Kumar Shrivastava & Ors.2
He further submits that this

Court is required to refer the disputes between the parties to the Sole

Arbitrator, without any in-depth examination of the disputes. The Court

is merely to be satisfied that the disputes fall within the ambit of the

Arbitration Clause. In support of this submission, he relies on the

judgment of this Court in Brigadier Man Mohan Sharma, FRGS (Retd.)

Vs. Lieutenan
t General Depinder Singh3
. He also relies on the

judgment in the case of National Insurance Company Limited Vs.

Boghara
Polyfab Private Limited4
, in support of the submission all

disputes are such which need to be decided by the Sole Arbitrator on

merits, and can not be decided by this Court in a petition under Section

11(4) and 6 of the Arbitration and Conciliation Act, 1996. Learned

1 2008 (1) SCC 503

2 2008 (16) SCC 774

3 2009 (2) SCC 600

4 2009(1) SCC 267

– 11 –

counsel further submits that in accordance with the aforesaid clause the

petitioner had already nominated the Sole Arbitrator. The respondent

has, however, not accepted the aforesaid arbitrator. At the same time, it

had expressed its willingness to negotiate the global settlement with the

petitioner.

16. On the other hand, Ms. Tasneem Ahamadi, has submitted that the

MOU having come to an end by efflux of time, there was no question of

any termination as claimed by the petitioner. She further submits that

the notice invoking arbitration was sent only as a counterblast to the

summons received by the petitioner from the Brussels Commercial

Court. Learned counsel further submitted that the disputes which form

the basis of the claim in the Brussels Commercial Court pertained to a

period subsequent to the period covered by the MOU. The arbitration

clause in the MOU relates only to disputes which relate to the test and

trial period. Hence, an arbitrator can not be appointed for settlement of

disputes which occurs / relate to a period after 31st December, 2007.

The disputes raised before the Commercial Court at Brussels are not

– 12 –

covered by the arbitration clause in the MOU. She had made a detailed

reference to numerous e-mails exchanged between the parties to submit

that the parties had in fact entered into a long term contract. This was

only to be reduced to a formal document. Since the disputes are not

covered by the arbitration clause, there can be no reference. In support

of the aforesaid submission, learned counsel relies on a judgment of this

Court in the case of SBP & Co. Vs. Patel
Engineering Ltd. & Anr.5
.

In view of the law laid down in the aforesaid judgment, according to the

learned counsel, the arbitration petition deserves to be dismissed.

17 I have considered the submissions made by the learned counsel for

the parties. It appears that the submissions made by Ms. Ahamadi that

the question with regard to the existence of a valid arbitration agreement

would have to be decided by this Court, is not without merit. This Court

has on a number of occasions examined the scope and ambit of the

jurisdiction of the Chief Justice or his designate under Section 11 of the

Arbitration and Conciliation Act, 1996. A reference in this connection

5 2005 (8) SCC 618

– 13 –

can be made to the judgment of this Court in SBP & Co. (supra) wherein

a Constitution Bench of this Court has clearly held as under:

“39. It is necessary to define what exactly the Chief Justice,

approached with an application under Section 11 of the Act, is

to decide at that stage. Obviously, he has to decide his own

jurisdiction in the sense whether the party making the motion

has approached the right High Court. He has to decide

whether there is an arbitration agreement, as defined in the

Act and whether the person who has made the request before

him, is a party to such an agreement. It is necessary to

indicate that he can also decide the question whether the

claim was a dead one; or a long-barred claim that was sought

to be resurrected and whether the parties have concluded the

transaction by recording satisfaction of their mutual rights

and obligations or by receiving the final payment without

objection. It may not be possible at that stage, to decide

whether a live claim made, is one which comes within the

purview of the arbitration clause. It will be appropriate to leave

that question to be decided by the Arbitral Tribunal on taking

evidence, along with the merits of the claims involved in the

arbitration. The Chief Justice has to decide whether the

petitioner has satisfied the conditions for appointing an

arbitrator under Section 11(6) of the Act. For the purpose of

taking a decision on these aspects, the Chief Justice can either

proceed on the basis of affidavits and the documents produced

or take such evidence or get such evidence recorded, as may

be necessary. We think that adoption of this procedure in the

context of the Act would best serve the purpose sought to be

achieved by the Act of expediting the process of arbitration,

without too many approaches to the court at various stages of

the proceedings before the Arbitral Tribunal.”

– 14 –

In the case of National Insurance Co. Ltd. (supra), this Court again

examined the question with regard to the scope of the jurisdiction under

Section 11(6). In doing so, this Court explained the ratio of the

Constitution Bench in SBP & Co. (supra). In Para 21 of the Judgment,

the power of the Arbitral Tribunal in cases where the disputes are

referred to arbitration without the intervention of the court has been

distinguished from the power in matters where the intervention of the

court is sought for appointment of an Arbitral Tribunal. In case where

the matters are sought to be referred to arbitration without the

intervention of the court it has been held that the Arbitral Tribunal

can decide the following questions affecting its jurisdiction: (a) whether

there is an arbitration agreement; (b) whether the arbitration agreement

is valid; (c) whether the contract in which the arbitration clause is found

is null and void, and if so, whether the invalidity extends to the

arbitration clause also.

18. In matters, where the intervention of the Chief Justice of India has

been sought for appointment of a sole arbitrator under Section 11(4), (5)

– 15 –

and (6) of the Arbitration Act, 1996, the Chief Justice or his designate

will have to decide certain preliminary issues. It would be apposite to

notice here the relevant observations made in Para 22, which are as

follows :-

“22. This Court identified and segregated the preliminary

issues that may arise for consideration in an application

under Section 11 of the Act into three categories, that is, (i)

issues which the Chief Justice or his designate is bound to

decide; (ii) issues which he can also decide, that is, issues

which he may choose to decide; and (iii) issues which should

be left to the Arbitral Tribunal to decide.

22.1. The issues (first category) which the Chief Justice/his

designate will have to decide are:

(a) Whether the party making the application has approached

the appropriate High Court.

(b) Whether there is an arbitration agreement and whether the

party who has applied under Section 11 of the Act, is a party

to such an agreement.

22.2. The issues (second category) which the Chief Justice/his

designate may choose to decide (or leave them to the decision

of the Arbitral Tribunal) are:

(a) Whether the claim is a dead (long-barred) claim or a live

claim.

(b) Whether the parties have concluded the

contract/transaction by recording satisfaction of their mutual

rights and obligation or by receiving the final payment without

objection.

– 16 –

22.3. The issues (third category) which the Chief Justice/his

designate should leave exclusively to the Arbitral Tribunal are:

(i) Whether a claim made falls within the arbitration clause (as

for example, a matter which is reserved for final decision of a

departmental authority and excepted or excluded from

arbitration).

(ii) Merits or any claim involved in the arbitration. ”

These observations were further reiterated by this Court in the case of

A.P. Tourism Development Corporation Ltd. Vs. Pampa Hotels Ltd.6.

The aforesaid ratio of law has been reiterated by this Court in Alva

Aluminium Limited, Bangkok Vs. Gabriel India Limited7. Upon

consideration of the entire case law, it has been observed as follows :-

“18. It is in the light of above pronouncements, unnecessary

to delve any further on this issue. It is clear that once the

existence of the arbitration agreement itself is questioned by

any party to the proceeding initiated under Section 11 of the

Act, the same will have to be decided by the Chief

Justice/designate as the case may be. That is because

existence of an arbitration agreement is a jurisdictional fact

which will have to be addressed while making an order on a

petition under Section 11 of the Act.”

6 [2010 (5) SCC 425].

7 [2011 (1) SCC 167].

– 17 –

19. In view of the aforesaid authoritative dicta, the submission of Ms.

Ahamadi has to be accepted that in a petition under Sections 11(4)(5)(6)

and (9) of the Arbitration Act, 1996, it is for the Chief Justice of

India/his designate to decide about the existence of a valid arbitration

agreement. Now let me examine the facts in the present case keeping in

view the aforesaid well settled principles.

20. There is no dispute that the parties had entered into a legally valid

and enforceable MOU dated 25th September, 2007. There is also no

dispute that Clause 11 provides that disputes arising between the

parties, at any time, in relation to the MOU, shall be referred to

arbitration. Clause (2) of the MOU, undoubtedly, fixes the trial period

upto 31st December, 2007. However, the clause also provides that the

petitioner may unilaterally decide to extend the MOU, if it considers

necessary. The correspondence between the parties would show that the

petitioner had proposed a draft distribution agreement to the respondent

for discussion. Thereafter, a series of e-mails were exchanged between

the parties, but making it apparent that no final consensus was reached.

– 18 –

It would, therefore, appear that the MOU was duly extended till it was

terminated as averred by the petitioner.

21. The petitioner has categorically pleaded that the MOU was

terminated on 25th September, 2009. The petitioner has placed on record

the e-mail dated 25th September, 2009 in which it is clearly stated that

MOU was entered into on 25th September, 2007 for a test period of

six months from the date of arrival of the trial cars. It is further stated

that this period was extended on an informal and voluntary basis by the

petitioner for a period extending to two years from the date of signing of

the MOU. During this two years period, a total of 15 REVA cars have

been sold. It is pointed out that inspite of the best efforts of the

respondent and the efforts of the petitioner to support the respondent,

following a review of the European operations it is believed that the

respondents do not have in place the resources to build the REVA brand,

invest in the appropriate infrastructure, obtain necessary fiscal and/or

subsidy and infrastructure support and are not adequately prepared to

launch the M1 vehicles introduced by REVA at the Frankfurt IAA.

– 19 –

Thereafter it requests the respondents to immediately cease all sales and

marking activities on behalf of REVA brand. This termination of the

agreement has been acknowledged by the respondents in its e-mail

dated 7th October, 2009. A perusal of this e-mail would also

demonstrate that the disputes had clearly arisen between the parties at

that time. The e-mail makes a grievance that the respondents had not

been notified of the termination of its dealership activities a few weeks

ago when it had informed the petitioner of its negotiations with potential

Dutch partners. The respondents also repeated its disappointment that

the win-win soft-landing solution it proposed on 25th September, 2009

was rejected by the petitioner. Rest of the correspondence between the

parties continues in the same tenor. Clearly, therefore, the MOU has

been extended till its termination on 25th September, 2009. It is also

evident that the parties had failed to reach any fresh agreement with

regard to sale of REVA cars in Europe by the respondents. In my

opinion, the pleadings and the material on record has clearly established

that there was a valid arbitration agreement incorporated in Clause 11 of

the MOU.

– 20 –

22. This takes me to the second submission of Ms.Ahamadi that, in

any event, the disputes cannot be referred to arbitration as it pertained

to a period subsequent to the term of the MOU. Mr.Narasimha has,

however, pointed out that according to the case pleaded by the

respondents in the Brussels Court which is evident from the writ of

summons, all the disputes pertained to the period prior to the

termination of the agreement by the petitioner. The writ of summons

clearly mentions as follows :

“Whereas the first cars of the make REVA were marketed in

India from June 2001 onwards, then in the UK in 2003 and

worldwide from 2007.

That the party summoned below had however promised the

arrival of more performing Lithium batteries that would be

installed in their vehicles from the middle of 2008, as well as a

new or more competitive and more attractive car model by the

end of 2008, the REVA `NXR’.

Whereas the contractual relationships between the petitioner

and the party summoned below started in 2007.

Whereas the distribution of the REVA cars by the petitioner

took place in two stage.

– 21 –

That during an initial period the petitioner ran a pilot project

for the party summoned below to assess the marketing

possibilities of the REVA on the Belgian market.

That after a certain period of time the petitioner became an

exclusive distributor of REVA cars for the BENULEX.”

23. The writ of summons further mentions that the petitioner had to

run a pilot project of three to six months to test the marketing

possibilities of the REVA cars on the Belgium market. It is further

pleaded that at the end of the test period and at the latest on 31st

December, 2007, the parties had to decide jointly whether the petitioner

would continue to provide the promotion, sales and service of REVA Cars

in Belgium within the framework of a long-term distribution contract.

The respondents further pleaded that :-

“Whereas, in spite of the absence of the signing of a written

contract between the parties, the petitioner de facto became

the exclusive distributor of REVA vehicles in the BENELUX

starting the month of January, 2008.”

24. Thereafter the respondents gave details of the efforts made by it for

marketing of the REVA Cars from January, 2008 onwards. In paragraph

19 of the writ of summons, it is clearly admitted as follows :-

– 22 –

“Whereas on the 25th of September, 2009, as soon as the first

REVA cars fitted with Lithium batteries and of the new REVA

NXR model arrive in Belgium the petitioner is going to be

ejected all of a sudden by the party summoned below.

That during a telephone conversation on 25th September,

2009, confirmed in an email of the same date the party

summoned below suddenly announced its decision to

terminate the concession granted to the petitioner for the

Belelux, with immediate effect;

That the party summoned below asked the petitioner to

immediately stop the sale and promotion of the REVA cars as

well as the use of the REVA mark.”

25. The claims made by the respondents clearly pertained to the

contract which was terminated on 25th September, 2009. In paragraph

30 of the writ of summons, it is pleaded as under :-

“That the parties summoned below terminated the contract in

any untimely and brutal manner on 25th September, 2009.”

26. On the aforesaid basis, the respondents claim compensation and

damages amounting to Euro 454,000.

27. The aforesaid averments and the material on record would clearly

demonstrate that the disputes that have arisen between the parties

– 23 –

clearly relate to the MOU dated 25th September, 2007. It would be for the

Arbitral Tribunal to decide as to whether claims made are within the

arbitration clause. The Arbitral Tribunal would also have to decide the

merits of the claim put forward by the respective parties. In view of the

material placed on record, it would not be possible to accept the

submissions of Ms. Ahamadi that the disputes were beyond the purview

of the arbitration clause.

28. A similar matter was examined by this Court in the case of Bharat

Petroleum Corporation Ltd. Vs. Great Eastern Shipping Co. Ltd.8 In

the aforesaid case, an agreement called time charter party was entered

into between the appellant and the respondent on 6th May, 1997 for

letting on hire vessels for a period of two years from 22nd September,

1996 to 30th June, 1997 and from 1st July, 1997 to 30th June, 1998. It

appears that certain disputes arose between the parties. Thereafter, on

the basis of the correspondence exchanged between the parties with

regard to the disputes, claims and counter claims were filed before the

8 (2008 (1) SCC 503).

– 24 –

Arbitral Tribunal. Issues were duly framed of which the following three

issues may be of some relevance in the present context viz.

“Issue 1.–Whether the Hon’ble Arbitral Tribunal has no

jurisdiction to adjudicate upon the dispute between the

claimant and the respondent for the period September 1998 to

August 1999 in respect of the vessel Jag Praja for the reasons

stated in Para 1 of the written statement?

Issue 2.–Whether there is any common practice that if the

vessel is not redelivered at the end of the period mentioned in

the time charter the vessel would be governed by the charter

party under which originally it was chartered?

* * *

Issue 5.–Whether the time charter party dated 6-5-1997 came

to an end by efflux of time on 30-8-1998? ”

29. The Arbitral Tribunal by its order dated 12th May, 2003 came to the

conclusion that the appellant having invoked the arbitration clause

contained in the charter party agreement dated 6th May, 1997, which

was valid upto 31st December, 1998 and as the dispute between the

parties related to the period subsequent to 31st August, 1998, they had

no jurisdiction to decide the reference. The tribunal held that the charter

party agreement dated 6th May, 1997 was superseded by a fresh

agreement. Therefore, original charter party dated 6th May, 1997 got

– 25 –

extinguished. The respondents challenged the said award before the

High Court. Learned Single Judge set aside the award and held that the

Arbitral Tribunal has the jurisdiction to adjudicate the disputes between

the parties as the vessel continued to be hired by the appellant for the

period subsequent to 31st August, 1998 on the same terms and

conditions, as were contained in charter party agreement dated 6th May,

1997. It was held that the charter party dated 6th May, 1997 did not

come to an end by efflux of time and it was extended by the party on the

same terms and conditions. Correctness of this order was challenged in

this Court. On examination of the entire fact situation, it was held as

follows :-

“19. It is, no doubt, true that the general rule is that an offer

is not accepted by mere silence on the part of the offeree, yet it

does not mean that an acceptance always has to be given in so

many words. Under certain circumstances, offeree’s silence,

coupled with his conduct, which takes the form of a positive

act, may constitute an acceptance–an agreement sub silentio.

Therefore, the terms of a contract between the parties can be

proved not only by their words but also by their conduct.”

– 26 –

30. Examining the fact situation in the present case, I am of the

opinion that the conclusion is inescapable that notwithstanding the

initial period under the MOU expiring by 31st December, 2007, the same

was extended by the petitioner in exercise of its discretion under Clause

(2) of the MOU. The extended MOU was terminated only on 25th

September, 2009. Therefore, it is not possible to accept the submission

of Ms. Ahamadi that the disputes arising between the parties cannot be

referred to the Arbitral Tribunal. In my opinion, Mr. Narasimha has

rightly submitted that the disputes have arisen in relation to the

termination of the MOU and the consequences thereof. Such disputes

would be clearly covered under the Arbitration clause which provides

that in the event of any dispute or difference arising at any time between

the parties in relation to the agreement shall be referred to a Sole

Arbitrator. The clause is clearly not limited to the disputes relating only

to the initial period of the MOU till 31st December, 2007.

31. I also find merit in the submission of Mr. Narasimha that

irrespective of whether the MOU is now in existence or not, the

– 27 –

arbitration clause would survive. The observations made by this Court

in the case of Everest Holding Ltd. (supra) would clearly support the

submission made by the learned senior counsel. In the aforesaid case,

the parties had entered into a Joint Venture Agreement (for short `JVA’)

dated 25th September, 2003 for the purpose of mining, processing and

export of Iron Ore. On 26th March, 2004, another JVA was executed

between the parties, particularly to iron out certain controversy in

respect of JVA dated 25th September, 2003. Article 14.3 of the said JVA

contained an arbitration clause providing that if the parties failed to

resolve the matter through mutual agreement, the dispute shall be

referred to an Arbitrator appointed by mutual agreement of the two

parties. The stand of the petitioner in the aforesaid case was that on

20th September, 2004, it was shocked and surprised to receive

unwarranted notices for cancellation of JVA. The aforesaid notice was

replied on 6th October, 2004. Since the disputes between the parties

were not resolved, the petitioner invoked the arbitration clause.

Respondent No. 1 in reply to the notice refuted the claim of the petitioner

and also refused to refer the matter to arbitration on the ground that the

– 28 –

JVA between the petitioner and the respondent No.1 is not in existence

as the same had been terminated by respondent No.2. It was stated that

in view of the aforesaid position, there could be no invocation of Clause

14.3 of JVA.

32. Considering the aforesaid fact situation, this Court observed that

under Clause 14.2, the parties had agreed that they would use all

reasonable efforts to resolve the disputes, controversy or claim arising

out of or relating to these agreements. Since the parties have failed to

resolve their differences, the same had to be referred to Arbitration

under Clause 14.3. It was held that there is a valid Arbitration

Agreement between the parties as contained in the JVA, which the

parties are required to adhere to and are bound by the same. In other

words, if there is any dispute between the parties to the agreement

arising out of or in relation to the subject matter of the said JVA, all

such disputes and differences have to be adjudicated upon and decided

through the process of Arbitration by appointing a mutually agreed

Arbitrator. This Court observed as follows:-

– 29 –

“Though the JVA may have been terminated and cancelled as

stated but it was a valid JVA containing a valid arbitration

agreement for settlement of disputes arising out of or in

relation to the subject-matter of the JVA. The argument of the

respondent that the disputes cannot be referred to the

arbitration as the agreement is not in existence as of today is

therefore devoid of merit.”

In my opinion, the aforesaid observations are squarely applicable to

the facts in the present case. The disputes that have arisen between the

parties clearly pertain to the subject matter of the MOU.

33. Even if, I accept the submission of Ms.Ahamadi that MOU was not

extended beyond 31st of December, 2007, it would make little difference.

Section 16(1)(a) of the Arbitration and Conciliation Act, 1996 provides

that an arbitration clause which forms part of the contract shall be

treated as an agreement independent of the other terms of the contract.

The plain meaning of the aforesaid clause would tend to show that even

on the termination of the agreement/contract, the arbitration agreement

would still survive. It also seems to be the view taken by this Court in

Everest Holdings Ltd. (supra). Accepting the submission of

– 30 –

Ms.Ahamadi that the arbitration clause came to an end as the MOU

came to an end by efflux of time on 31st December, 2007 would lead to a

very uncertain state of affairs, destroying the very efficacy of Section

16(1). The aforesaid section provides as under :

“16. Competence of arbitral tribunal to rule on its

jurisdiction – (1) The arbitral tribunal may rule on its own

jurisdiction, including ruling on any objections with respect to

the existence or validity of the arbitration agreement, and for

that purpose –

(a) an arbitration clause which forms part of a contract shall

be treated as an agreement independent of the other terms of

the contract; and

(b) a decision by the arbitral tribunal that the contract is null

and void shall not entail ipso jure the invalidity of the

arbitration clause.”

34. The aforesaid provision has been enacted by the legislature keeping

in mind the provisions contained in Article 16 of the UNCITRAL Model

Law. The aforesaid Article reads as under :-

“Article 16 – Competence of arbitral tribunal to rule on its

jurisdiction –

(1) The arbitral tribunal may rule on its own jurisdiction,

including any objections with respect to the existence or

validity of the arbitration agreement. For that purpose, an

arbitration clause which forms part of a contract shall be

– 31 –

treated as an agreement independent of the other terms of the

contract. A decision by the arbitral tribunal that the contract

is null and void shall not entail ipso jure the invalidity of the

arbitration clause.

(2)……………………………………………………..

(3)………………………………………………………”

Under Section 16(1), the legislature makes it clear that while

considering any objection with respect to the existence or validity of the

arbitration agreement, the arbitration clause which formed part of the

contract, has to be treated as an agreement independent of the other

terms of the contract. To ensure that there is no misunderstanding,

Section 16(1)(b) further provides that even if the arbitral tribunal

concludes that the contract is null and void, it should not result, as a

matter of law, in an automatic invalidation of the arbitration clause.

Section 16(1)(a) presumes the existence of a valid arbitration clause and

mandates the same to be treated as an agreement independent of the

other terms of the contract. By virtue of Section 16(1)(b), it continues to

be enforceable notwithstanding a declaration of the contract being null

and void. In view of the provisions contained in Section 16(1) of the

– 32 –

Arbitration and Conciliation Act, 1996, it would not be possible to accept

the submission of Ms.Ahmadi that with the termination of the MOU on

31st December, 2007, the arbitration clause would also cease to exist. As

noticed earlier, the disputes that have arisen between the parties clearly

relate to the subject matter of the relationship between the parties which

came into existence through the MOU. Clearly, therefore, the disputes

raised by the petitioner needs to be referred to arbitration. Under the

arbitration clause, a reference was to be made that the disputes were to

be referred to a single arbitrator. Since the parties have failed to appoint

an arbitrator under the agreed procedure, it is necessary for this Court

to appoint the Arbitrator.

35. In exercise of my powers under Section 11(4) and (6) of the

Arbitration and Conciliation Act, 1996 read with Paragraph 2 of the

Appointment of Arbitrator by the Chief Justice of India Scheme, 1996, I

hereby appoint Hon.Mr.Justice R.V. Raveendran, R/o 8/2, Krishna

Road, Basavangudi, Bangalore, Former Judge of the Supreme Court of

India, as the Sole Arbitrator to adjudicate the disputes that have arisen

– 33 –

between the parties, on such terms and conditions as the learned Sole

Arbitrator deems fit and proper. Undoubtedly, the learned Sole

Arbitrator shall decide all the disputes arising between the parties

without being influenced by any prima facie opinion expressed in this

order, with regard to the respective claims of the parties.

36. The registry is directed to communicate this order to the Sole

Arbitrator to enable him to enter upon the reference and decide the

matter as expeditiously as possible.

37. The Arbitration Petition is accordingly disposed of.

………………………….J.

[Surinder Singh Nijjar]

New Delhi;

November 25, 2011.

– 34 –

– 35 –