Bombay High Court High Court

M/S. Sanwal Coal Carriers vs Western Coalfields Limited on 26 August, 2010

Bombay High Court
M/S. Sanwal Coal Carriers vs Western Coalfields Limited on 26 August, 2010
Bench: B. P. Dharmadhikari
                                        1




                                                                         
                                                 
             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                       NAGPUR BENCH, NAGPUR.




                                                
                     WRIT PETITION  No.  2888 OF 2010.


    M/s. Sanwal Coal Carriers,




                                       
    through its Proprietor,
    Shri  Rajveersingh  Sanwal,
                        
    Allapalli Road, Ballarpur,
    District - Chandrapur. (MS)                             ....PETITIONER. 
                       
                                    VERSUS
      


       1. Western Coalfields Limited,
          through its Chairman cum
   



          Managing Director, Civil Lines,
          Nagpur.

       2. Western Coalfields Limited,





          through its General Manager
          (CMC), Civil Lines,
          Nagpur.

       3. Western Coalfields Lmited,





          through its Chief General
          Manager, Wani North Area,
          Wani, District Chandrapur.                   .....RESPONDENTS
                                                                       . 



                           -----------------------------------
                   Mr. G.C. Singh, Advocate for Petitioner.
                 Mr.  S.C. Mehadia, Advocate for Respondents.
                           -----------------------------------



                                                 ::: Downloaded on - 09/06/2013 16:20:02 :::
                                                2




                                                                                     
                                                             
                              CORAM :  B.P. DHARMADHIKARI,  J. 
    Date of reserving the Judgment. -                    11th August, 2010.
    Date of Pronouncement.          -                    26th August, 2010.

                  




                                              
    JUDGEMENT.   


     
                             
                            

1. The challenge in this Writ Petition under Articles 226 and 227

of Constitution of India is to order styled as interim award dated

25/3/2010 by arbitrator in dispute between petition and respondent.

Dispute arose out of contract for driving pay-loaders and tippers for

loading coal into trucks/tippers from ground stock and its transportation.

By consent of parties it has been referred to sole arbitrator Mr. B. R.

Harne on 20/7/2009 under Arbitration and Conciliation Act, 1996

(hereinafter to as “the Act” hereafter). It is not necessary to go into

controversy leading to stoppage or termination of that contract. For

present purposes, it is necessary only to note the case of petitioner that

Chief General Manager of respondent on 20/3/2006 issued a notice to

petitioner to resume work within 15 days and before that on 11/3/2006

work was given to another transporter who started it. It is the case of

::: Downloaded on – 09/06/2013 16:20:02 :::
3

petitioner that report of committee constituted by respondent regarding

imposition of penalty, forecloser /termination and other aspects having

bearing on contract with petitioner indicating conclusions in his favour

as another agency had resume work even before expiry of period of

notice dated 20/03/2006 is being suppressed. It therefore filed an

application before arbitrator on 5/12/2009 to direct respondents to place

on record complete report of that committee. On 16/01/2010 petitioner

pointed out that respondents have on 15/01/2010 refused to submit

complete report by filing application and hence sought hearing on that

application. On 03/02/2010 petitioner placed on record a note

explaining relevance of report of committee and also on other issue of

weighment of transported coal. On 20/02/2010 respondent also placed

its brief note on record. In this background sole arbitrator has passed the

impugned order on 25/03/2010 styling it as “interim report” on its cover

page and as “interim order” at its commencement and also at its end. On

issue no. 1 before him regarding filing of committee’s report, arbitrator

found that that report has no legal standing and it cannot be treated as

relevant document. On issue no. 2 about weighment of transported

coal, he found that system of delivery, weighment and preparation of bill

was without any fault and was accepted by contractor all through the

contract. He also noted that respondents have to prove that coal

::: Downloaded on – 09/06/2013 16:20:02 :::
4

delivered to other contractors was fully accounted for in total coal

transported by petitioner and was paid for. He therefore directed that

both parties should jointly reconcile dispatch data and arrive at correct

figures in this respect. Looking to the nature of controversy, writ petition

is heard finally by making Rule returnable forthwith, by consent.

2. Shri Singh, learned Counsel for Petitioner has contended that

no oral arguments were heard on issue no. 2 and thus findings delivered

thereon are unsustainable. Regarding issue no.1, the learned Counsel

states that grievance as made can be taken note of in writ jurisdiction

and appropriate writ in the nature of prohibition can be issued to

arbitrator. He has relied upon several judgments to drive home this

contention. He has further stated that respondent being public authority

cannot behave like a private individual and refuse to tender on record

relevant piece of evidence. The committee was constituted as per order

dated 10/07/2006 and that committee consisting of superior officers also

invited petitioner and thereafter has submitted a report. Report

considers material on record with evidence and finding therein is in

favour of petitioner. According to him arbitrator cannot be permitted to

proceed further without securing that report on record of Arbitration

proceedings. The finding that report has no legal sanctity or is not

::: Downloaded on – 09/06/2013 16:20:02 :::
5

irrelevant document is also assailed by him in this background.

According to him, arbitrator has no jurisdiction to deliver any interim

award. He points out that no responsible officer of respondents has

passed any order prohibiting production of that report on record. I, find

it appropriate to consider his contention in this respect little latter along

with case law cited by him.

3.

Shri Mehadia, learned Counsel for respondents has stated that

Writ Petition is not maintainable and petitioner has to wait till arbitrator

delivers final award which alone can thereafter be challenged as per

legal procedure. According to him the constitution bench judgment of

Hon’ble Apex Court in SBP &CO. Vs Patel Engineering Ltd and another

reported at (2005) 8 SCC 618 – AIR 2006 SC 450 concludes this

controversy and subsequent judgments of Courts taking view to the

contrary must yield to it. He states that there is nothing wrong with

application of mind on legal status of report of committee by arbitrator

and as there is no jurisdictional error, this Court cannot interfere at this

stage. He further states that when written notes of argument were filed

before arbitrator, grievance about denial of oral hearing is misconceived

and deserves to be rejected. According to him, no writ can be issued

against arbitrator which clearly is only a private administrative body.

::: Downloaded on – 09/06/2013 16:20:02 :::
6

4. Shri Singh, learned Counsel in his reply has contended that

judgments of Hon’ble Apex Court and of Division Bench of this Court

permit intervention in writ jurisdiction in appropriate circumstances to

see that situation does not become irreversible and errors are corrected

without causing any prejudice to the parties. He further invites attention

to various judgments to show how only ratio operates as precedent and

to demonstrate that Hon’ble Constitution Bench does not lay down any

legal proposition binding under Article 141. According to him, en-route

correction in present matter is the most vital need.

5. In SBP &CO. Vs Patel Engineering Ltd and another (supra)

relied upon by respondents, the scheme of the Act is noted and it is laid

down that the party aggrieved by any order of the Arbitral Tribunal,

unless has a right of appeal under Section 37 of the Act, has to wait until

the award is passed by the Tribunal. Approach of High Courts in

presuming that any order passed by an Arbitral Tribunal during

arbitration, would be capable of being challenged under Article 226 or

227 of the Constitution of India is held to be unwarranted. Arbitrator is

found to be a forum chosen by the parties by agreement and intervention

by the High Courts is declared not permissible as the object of

::: Downloaded on – 09/06/2013 16:20:02 :::
7

minimizing judicial intervention will stand defeated if the High Court

could be approached under Article 227 of the Constitution of India or

under Article 226 of the Constitution of India against every order made

by the Arbitral Tribunal. Therefore, Hon’ble Apex Court found it

necessary to indicate that once the arbitration has commenced in the

Arbitral Tribunal, parties have to wait until the award is pronounced

unless, of course, a right of appeal is available to them under Section 37

of the Act even at an earlier stage. Its conclusions separately recorded

also reiterate this principle as :-

“(vi) Once the matter reaches the arbitral tribunal

or the sole arbitrator, the High Court would not
interfere with orders passed by the arbitrator or the
arbitral tribunal during the course of the

arbitration proceedings and the parties could
approach the court only in terms of Section 37 of
the Act or in terms of Section 34 of the Act”.

AIR 1999 Bom. 219 (Anuptech Equipments Pvt. Ltd., M/s. v.

M/s. Ganpati Co-op Hsg. Socy. Ltd.) is the judgment of Learned Single

Judge of this Court holding that if against decision by Arbitral Tribunal

remedy is not provided in Act, writ can be issued as tribunal would be

::: Downloaded on – 09/06/2013 16:20:02 :::
8

“person” to whom writ would go under Article 226 of the Constitution of

India.

2008(1) Bom. C.R. 768 — (Dowell Leasing and Finance Co.

vs. Radheshyam B. Khandelwal) is the Division Bench judgment of this

Court which considers Constitution Bench Judgment of Hon’ble Apex

Court in paragraph no. 9 and observers that said judgment does not say

that no writ can go to an Arbitral Tribunal or then such Tribunal is not a

person to whom a writ cannot be issued. Discussion therein shows that

such an intervention is held permissible when there is no other remedy

under the Act. Division Bench of Calcutta High Court in Bharat Sanchar

Nigam Ltd. vs. BMW Industries Ltd reported at A.I.R. 2007 (NOC) 1715

(CAL), has held that power of High Court under Articles 226 and 227 is

a basic structure of Constitution and same cannot be curtailed by Section

5 of Act. In view of the Division Bench judgment of this Court, I do not

find it necessary to refer to other judgment in case of (1997) 3 SCC 261–

AIR 1997 S.C. 1125 (L. Chandra Kumar v. Union of India) about the

basic structure of Constitution.

In (2006) 1 SCC 540 (Transmission Corporation vs Lanco

Kondapalli Power), the appellant before Hon’ble Apex Court contended

::: Downloaded on – 09/06/2013 16:20:02 :::
9

that jurisdiction of civil court was barred because of provisions of A.P.

Electricity Reforms Act, 1998 and Electricity Act 2003. Hon’ble Apex

Court noticed that it raised a tribale issue and hence it was left open for

consideration by High Court in writ petition as well as in application filed

by respondent under Section 11 of Act. In said writ petition, respondent

before Hon’ble Apex Court had sought order restraining commission from

adjudicating the dispute under 1998 Act from High Court. The High

Court had already granted interim relief to respondent in said challenge

to order of Civil Court under Section 9 of Act. The judgment therefore is

of no help in present matter.

6. Petitioner has relied upon (1991) 4 SCC 139– (State of U. P.

and Another vs Synthetics & Chemicals Ltd and another) to point out

how for the purposes of Article 141 “law declared” has been understood.

Decision not express nor founded on the reasons nor proceeding on

consideration of the issue cannot be deemed to be a precedent declaring

law. For same purpose reliance is also placed on (2002) 8 SCC 481-

(T.M.A. Pai Foundation and others vs State of Karnataka and others)

where it is explained that ratio decidendi of a judgment is to be found out

only on reading of entire judgment and it cannot be read as a statute.

A.I.R. 1979 SC 1384 – (Dalbir Singh vs. State of Punjab), is also pressed

::: Downloaded on – 09/06/2013 16:20:02 :::
10

into service by him to show 3 basic ingredients of a binding precedent.

Dowell Leasing & Finance Co. vs. Radheshyam B. Khandelwal

(supra) is the Division Bench judgment of this Court which considers

Constitution Bench Judgment of Hon’ble Apex Court and hence it is not

necessary for me to consider all these judgments of Hon’ble Apex Court.

AIR 2007 S.C. 168 (Paramjeet Singh Patheja v. ICDS Ltd.)

relied on by respondent does not show that a writ cannot be issued to

arbitrator. It holds that no insolvency notice can be issued under Section

9 (2) of the Presidency Towns Insolvency Act, 1909 on the basis of an

Arbitration Award as it does not satisfy any of the requirements of a

decree. Hon’ble Apex Court has pointed out that issuance of a notice

under the Insolvency Act is fraught with serious consequences: it is

intended to bring about a drastic change in the status of the person

against whom a notice is issued viz. to declare him an insolvent with all

the attendant disabilities. Therefore, the Hon’ble Apex Court states that

firstly, such a notice is intended to be issued only after a regularly

constituted Court, a component of judicial organ established for the

dispensation of justice, has passed a decree or order for the payment of

money. Secondly, a notice under the Insolvency Act is not a mode of

::: Downloaded on – 09/06/2013 16:20:02 :::
11

enforcing a debt; enforcement is done by taking steps for execution

available under the C. P. C. for realizing moneys. The words “as if” are

held to demonstrate that award and decree or order are two different

things. The legal fiction created is declared for the limited purpose of

enforcement as a decree. The fiction is not intended to make it a decree

for all purposes under all statutes, whether State or Central.

Observations in this judgment in paragraph 46 and 47 need to be

understood in this background and it does not in any way militate with

the view of Division Bench of this Court in Dowell Leasing & Finance Co.

vs. Radheshyam B. Khandelwal (supra).

7. In AIR 1993 S.C. 352 (R. N. Gosain v. Yashpal Dhir), Hon’ble

Apex Court states that “approbate and reprobate” is not permissible and

said principle, is based on doctrine of election. Law does not permit a

person to both approbate and reprobate. No party can accept and reject

the same instrument and that “a person cannot say at one time that a

transaction is valid and thereby obtain some advantage, to which he could

only be entitled on the footing that it is valid, and then turn round and say it

is void for the purpose of securing some other advantage.” Thus Apex Court

holds that the tenant having given an undertaking in pursuance to the

directions given by the High Court and having availed the protection

::: Downloaded on – 09/06/2013 16:20:02 :::
12

from eviction on the basis of the said undertaking, cannot be permitted

to invoke the jurisdiction of this Court under Article 136 of the

Constitution and assail the said judgment of the High Court. This

principle is not applicable in present matter as respondents have not

chosen to rely upon the report of committee of which production is

sought by present petitioner. If hereafter respondents take shelter of that

report, the petitioner may be justified in invoking this doctrine. AIR

1966 S.C. 875 (Board of High School and Intermediate Education, U. P.

Allahabad v. Bagleshwar Prasad) shows that an order passed by a

Tribunal holding a quasi-judicial enquiry which is not supported by any

evidence, is an order which is erroneous on the face of it and as such, is

liable to be quashed by the High Court in exercise of its high prerogative

jurisdiction to issue a writ under Article 226. The Hon’ble Apex Court

states that inquiries held by such domestic Tribunals in such cases must,

no doubt, be fair and students against whom charges are framed must be

given adequate opportunities to defend themselves, and in holding such

inquiries, the Tribunals must scrupulously follow rules of natural justice,

but it would not be reasonable to import into these inquiries all

considerations which govern criminal trials in ordinary Courts of law.

AIR 1965 S.C. 111 (T. Prem Sagar v. M/s Standard Vacuum Oil

Company, Madras) shows that a writ of Certiorari can be issued and

::: Downloaded on – 09/06/2013 16:20:02 :::
13

decision of Labour Commissioner about question of status though made

final can be quashed by writ if there is error apparent on face of record.

As already noted above, argument is of not granting hearing before

passing orders on issue number 2 about the weighment of transported

coal. Consideration of said issue by arbitrator shows reference to brief

note filed by petitioner before him. Note was in addition to application

i.e. pleadings of petitioner. Petitioner has specifically urged on affidavit

before this Court that said issue was never argued and under directions

of arbitrator, reconciliation was being tried to reconcile the quantity of

transported coal. Affidavit also discloses some CBI inquiry into

unauthorized sale of coal and oral intimation to arbitrator that original

measurement books and records are with CBI and inability to supply

photocopies. These assertions have remained unchallenged in this Court.

I do not find it necessary to conclude any of these facts and findings here

are only on aspect of “hearing”. Grievance of denial of opportunity to

argue with above submission about reconciliation is also made before

arbitrator immediately on 05.04.2010. A brief note is also placed on

record before arbitrator by respondents. Neither “note” filed by

petitioner nor “brief note” filed by respondents mention the same as

written note of argument. Why and whether arbitrator treated it as

written note of arguments is itself not clear. Perusal of other part of

::: Downloaded on – 09/06/2013 16:20:02 :::
14

order on report of committee shows consideration of precedents not

forming part of said note of petitioner. It is therefore obvious that

finding about no fault in system of coal delivery weighment and

preparation of bill or acquiescence therein by petitioner has been

recorded without giving opportunity to the parties. The finding is on

important aspect of controversy and cannot be reopened at least during

pendency of proceedings before arbitrator. If said error is corrected right

now it will save the situation for everybody. Hence interim award/order

on issue no. 2 cannot be sustained. Same is accordingly quashed and set

aside with direction to re-decide the same after giving parties

opportunity of hearing in accordance with law.

8. Issue no. 1 about report of committee has been decided after

oral arguments and also in the light of precedents cited. Committee is

constituted on 10/7/2006 to examine case of foreclosure/termination of

contract and to submit report to managing director of the respondents.

It is obvious that said committee therefore has to look into material like

correspondence, measurement books and other evidence and arrive at its

conclusions and submit the same to Managing Director. The report

therefore is nothing but appreciation of part of controversy by committee

members and said appreciation is not binding on anybody. It appears

::: Downloaded on – 09/06/2013 16:20:02 :::
15

that the committee had also obtained legal opinion and made some

observations about the liability of Petitioner in the matter. These findings

and report of committee at this stage is not even a secondary piece

which can be used for co-lateral purposes. The report of committee

therefore at the most may be a document to be used in future indicating

evidence looked into or not looked into by it. The arbitrator cannot act

upon such report either in favour of petitioner or against him. He has to

independently record his findings on disputed issues on the strength of

material brought before him by parties. Said report has not been

obtained in pursuance of contract agreement between parties and hence,

is not a piece of evidence at all. Respondents are not under any

obligation to produce it and, it is apparent that no such direction can be

issued to it. There is no requirement of respondents producing any

order with-holding its production and its status as an instrumentality or

state has no bearing here at all. Findings recorded on issue no. 1 by

arbitrator in the light of arguments advanced cannot be said to be

without jurisdiction or perverse. Merely because he labels his findings as

“interim report” or “interim order”, application of mind by him does not

get vitiated. It is petitioner who filed application and invited arbitrator

to pass orders on his prayers therein. Such orders passed by arbitrator on

said application cannot be challenged by him on such technical grounds.

::: Downloaded on – 09/06/2013 16:20:02 :::
16

No interference is therefore warranted in writ jurisdiction insofar as

order of arbitrator on issue no. 1 is concerned.

9. With the result, Writ Petition is partly allowed and “interim

report” or “interim order” passed by arbitrator on 25/03/2010 insofar as

it relates to issue no. 2 is only quashed and set aside. Its remaining part

relating to issue no. 1 is upheld. Arbitrator shall hear both parties before

him on issue no. 2 and thereafter pass fresh orders on it. Rule is made

absolute accordingly with no orders as to costs.

JUDGE

Rgd.

::: Downloaded on – 09/06/2013 16:20:02 :::