Supreme Court of India

Orissa Mining Corporation Ltd vs Prannath Vishwanath Rawlley on 12 August, 1977

Supreme Court of India
Orissa Mining Corporation Ltd vs Prannath Vishwanath Rawlley on 12 August, 1977
Equivalent citations: 1977 AIR 2014, 1978 SCR (1) 295
Author: P Kailasam
Bench: Kailasam, P.S.
           PETITIONER:
ORISSA MINING CORPORATION LTD.

	Vs.

RESPONDENT:
PRANNATH VISHWANATH RAWLLEY

DATE OF JUDGMENT12/08/1977

BENCH:
KAILASAM, P.S.
BENCH:
KAILASAM, P.S.
CHANDRACHUD, Y.V.

CITATION:
 1977 AIR 2014		  1978 SCR  (1) 295
 1977 SCC  (3) 535
 CITATOR INFO :
 R	    1979 SC1977	 (6)


ACT:
Arbitration  Act,  1940 (10 of	1940)-S.  20-Scope  of-Extra
claim, over and above the claim made in the plaint and shown
in  the reference, made before the  arbitrator-Arbitrator-If
competent  to entertain fresh claim without  reference	from
court.



HEADNOTE:
The  respondent entered into a contract with  the  appellant
for  the  transport of iron ore from quarry Nos.   1  and  2
being  worked out by the appellant, to the  railway  siding.
As  the	 instance  of the  appellant  the  respondent  later
transported  iron  ore	from  quarry No.  5  situated  at  a
distance of about 2 KM from the other two quarries.   Having
failed	to recover from the appellant the extra	 cost  which
was  Rs.  68,582 for transport and a sum of Rs.	 25,000	 for
constructing a road between quarry Nos.	 1 and 2 and  quarry
No.  5,	 the respondent filed in the  court  of	 subordinate
Judge  an  application under s. 20 of the  Arbitration	Act,
1940.  The dispute was referred to a sole arbitrator.
Before	the  arbitrator the respondent made a claim  of	 Rs.
68,582, apart from the claim for an identical amount made in
the  plaint.   The  arbitrator	disallowed  the	 claim	 for
construction of the road but allowed the additional claim of
the respondent and gave an award for a sum of Rs. 1,16,570.
The  appellant's  application alleging that  the  arbitrator
acted without jurisdiction in allowing the additional  claim
of  Rs. 68,582 was rejected by the Subordinate Judge on	 the
ground	that there was no error apparent on the face of	 the
record	 and  that  the	 arbitrator  did  not	exceed	 his
jurisdiction.
The High Court dismissed the appellant's appeal.
Allowing the appeal to this Court,
HELD  :	 When an agreement is filed in court  and  order  of
reference is made, then. the claim as a result of the  order
of  reference  is  limited to a particular  relief  and	 the
arbitrator  cannot  enlarge the scope of the  reference	 and
entertain fresh claims without a further order of  reference
from the court. [299H]
In  the	 instant  case	the  arbitrator	 has  exceeded	 his
jurisdiction  in embarking on the extra claim.	put  forward
before	him  by	 the respondent.  When the  claim  had	been
specified in the plaint and when the reference was  confined
to  the claim made in the plaint, the arbitrator would	have
to restrict his award only to that claim. [299F]
The  High  Court has misconstrued the claim.  There  was  no
claim for transport of iron ore between quarry Nos.  1 and 2
and the railway siding; the only claim was for the transport
for the extra distance. [299A]



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeal No. 769 of 1976.
Appeal by Special Leave from the Judgment and Decree dated
20-2-76 of the Orissa High Court in M.A. 75/75.
K. Sawhney and M. K. Garg for the Appellant
G. B. Pai, Miss Uma Mehta and R. K. Mehta for the
Respondent.

The Judgment of the Court was delivered by
KAILASAM, J.-This appeal is preferred by the Orissa Mining
Corporation Ltd., (a Government of Orissa undertaking) by
special
296
leave against the judgment and decree dated February 20,
1976 of the High Court of Orissa whereby the High Court
upheld the judgment of the Subordinate Judge, Rourkela
refusing to set aside the award of the arbitrator directing
payment of certain moneys to the respondent herein.
The respondent is a partnership firm carrying on business of
transport, mining loading and unloading etc. with its office
at Rourkela. The appellant called for a tender for the work
of raising of iron ore in Khandadhar Mines and transporting
it to Barsuan Railway siding, including wagon loading. An
agreement was entered into between the, appellant and the
respondent for a period of one year with effect from May 25,
1971. The estimated value of the contract was Rs. 6.77,040.
The respondent under the terms of the contract was required
to work in quarry Nos. 1 and 2 in Khandadhar Mines but
during the progress of the work, on the directions of the
appellant, the respondent worked in quarry No. 5 also which
was at a distance of about 2 K.M. from quarry Nos. 1 and 2.
As the respondent had to cover an extra distance between
quarry Nos. 1 & 2 and quarry No 5 he demanded extra cost
for the transport. The respondent also demanded cost for
construction of a road at the schedule rate provided by the
State P.W.D., Orissa, and submitted two bills, Bill No. 1
dated March 31, 1972 and Bill No,. 2 dated May 1, 1972 for
Rs. 62,477.50 and Rs, 6,104.60 respectively amounting to Rs.
68,582.00 in all for the extra load in transporting. A
claim was also made towards the cost of constructing a road
from quarry No. 5 for Rs. 25,000. As in spite of repeated
reminders the appellant did not pay for the bills the
respondent called upon the appellant to refer the disputes
for arbitration according to the contract. The respondent
filed an application under section 20 of the Arbitration Act
for a direction to the appellant to file the agreement in
court and for the appointment of a Superintending Engineer
of the State P.W.D. as the sole arbitrator and a reference
to him to give his award on the dispute. The respondent,
for the purpose of Court fee and jurisdiction, valued the
suit at Rs. 93,582, The Subordinate Judge, Rourkela, after
notice to the appellant and after hearing the parties
ordered “that the said agreement be filed, and it is further
ordered that the following matters in difference specified
in the said agreement No. 4/F2 of 1971 arising in this suit
namely for demand of payment of Rs. 93,582.00 on account of
raising iron ore from quarry No. 1 and 2 at Khandadhar Mine
and transporting the same, to the Barsuan Railway siding
including loading of wagons and also for the same work as
per the subsequent order in respect of quarry No. 5 which
was at a distance of 2 kilometers away from quarry No. 1 and
2 and for extra charges for this extra load of transporting
and for construction of a road from quarry Nos. 1 and 2 to
the, quarry No. 5 be referred for determination…… of the
Arbitrator.”

The arbitrator on receipt of the order of reference issued
notice to the parties calling upon them to file their
respective statements and the documents on which they
intended to rely on and to produce witnesses. The parties
filed their respective statements and the arbitrator took up
the hearing of the dispute. The respondent in
297
these proceedings made a claim of Rs. 68,582 under the head
“4. Extra as the distance came to 14 Km. after verification
from the same quantity mentioned in the Bill No. 1 and 11.”
The arbitrator inspected the site and measured the
distances. Regarding the claimof Rs. 25,000 for
construction of the road the arbitrator found that the
respondent is not entitled to it and rejected the claim.
Regarding the claim for transport of the iron ore for the
extra distance from quarry No. 5, the respondent made an
additionalclaim for Rs. 68,582 apart from the claim
which he made in the plaintunder Bill Nos. 1 and 11 for
Rs. 68,582 on the ground that the extra distance came to 1.4
Kms. after verification. The arbitrator found the actual
distance between quarry No. 1 and 2 and quarry No. 5
approximately 1.70 Kms. and allowed a sum of Rs. 1,16,570
under this head. He also directed the appellant to release
the security deposits and earnest money amounting to Rs.
32,954.48 and pay the respondent on or before August 31,
1974. The award also provided that the appellant shall pay
interest to the respondent at the rate of six per cent per
annum on the amount of award and on the amount of security
and earnest money from the date of the passing of the award
i.e. May 31, 1974.

Aggrieved at this award the appellant filed an application
before the Subordinate Judge, Rourkela, the court that had
made the reference to arbitration, for setting aside the
award or in the alternative for remitting the award for
further consideration various contentions were raised in the
application. It is material for this appeal to ,refer only
to the main ground of attack on the award, namely that the
arbitrator had traversed beyond the reference made by the
court by its order of reference in that though the claim was
only for Rs. 93,582 inclusive of the claim for road
construction for Rs. 25,000 which was negatived by the
arbitrator, he acted without jurisdiction in allowing any
claim overRs. 68,582.It was also contended that the
arbitrator was in errorin directing the return of the
security deposits and earnest money.

The Subordinate Judge, Rourkela, by his order dated February
11, 1975, found that there was no error apparent on the face
of the record which may make the, award unsustainable. It
also found that the arbitrator did not exceed his
jurisdiction and decreed the suit as per the terms of the
award.,
Dissatisfied with the order of the Subordinate Judge the
appellant, Orissa Mining Corporation Ltd., took up the
matter in appeal to the High Court of Orissa. The High
Court confirmed the order of the Subordinate Judge holding
that the order of reference made by the court to the
arbitrator Was not only in respect of the respondent’s claim
for Rs. 93.582 on account of raising of iron ore from quarry
Nos. 1 and 2 and transporting the same to Barsuan rialway
station but also for the same work as per the subsequent
order in respect of quarry No. 5 which was at a distance of
2 kilometres away from quarry Nos. 1 and 2. The main
contention that was raised before the High Court was that
the reference to the arbitrator being for determining the
correctness of the respondent’s claim of Rs. 93,582,
8– 768SCI/77
29 8
only the arbitrator went beyond his jurisdiction and
authority by giving an award for Rs. 1,16,570 towards
transportation charges in favour of the respondent. The
direction as to the refund of the security deposits and
earnest money was also challenged.

The High Court held that “In the order of reference Rs.
93,582 has been referred to as a dispute on account of
raising iron ores from quarry Nos. 1 and 2 and transporting
the same to Barsuan railway siding. The dispute relating to
extra claim on account of raising and transporting iron ores
as per the, subsequent order from quarry No. 5 has also been
specifically referred to the arbitrator as it appears from
the order of reference. The correctness of the reference
order not having been challenged the same is not open to
question.” It further held that “it is futile, to argue that
the reference made to the arbitrator was only confined to
the respondent’s claim of Rs. 93,582 and that the arbitrator
in awarding Rs. 1,16,570 exceeded his authority and
jurisdiction.” We feel that the High Court has misconstrued
the claim. There was no dispute in regard to raising of
iron ore from quarry Nos. 1 and 2 and transporting it to the
railway siding. The whole dispute was regarding the claim
for transporting the iron ore for the extra distance from
quarry No. 5. Paragraphs 5, 6 and 7 of the plaint make this
position clear. Paragraph 5 states that while the
respondent was executing the work in quarry Nos. 1 and 2 he
was ordered to work in quarry No. 5 which was at a distance
of about 2 Kms from quarry Nos. 1 and 2. According to
paragraph 6 the respondent demanded extra cost for the
transport from the said quarry as the distance increased.
Paragraph 7 states that accordingly the, respondent
submitted bill No. 1 dated March 31, 1972 and bill No. 2
dated May 1, 1972 making a total claim of Rs. 68,582. The
point of attack on the award was therefore missed by the.
High Court. it was that while the total claim under the
plaint regarding the transport of extra distance was
confined to Rs. 68,582 and the reference to the arbitrator
was also for the same amount, the arbitrator acted beyond
the scope of the arbitration in taking into account the
claim which was put forward by the respondent for an extra
sum of Rs. 68,582. It was sought to be contended by Mr.
Pai, the learned counsel for the, respondent, that though
the plaint claim was confined to Rs. 68,582 the order of
reference is wider in scope and included other claims beyond
the claim for Rs. 93,582. The order of reference is rather
vague and not clear and is in the following terms :

” and it is further ordered that the
following matters in difference specified in
the said agreement No. 4/F2 of 1971 arising in
this suit namely for demand of payment of Rs.
93,582 on account of raising iron ore from
quarry Nos. 1 and 2 at Khandadhar Mine and
transporting the same to the Barsuan Railway
siding including loading of wagons and also
for the same work as per the subsequent order
in respect of quarry No. 5 which was at a
distance of 2 K.M. away from quarry Nos. 1 and
2 and for extra charges for this extra load of
transporting…….”

The order of reference appears to have been an attempt by
the court to put all the reliefs claimed for in the plaint
in one sentence. As
299
admittedly there was no claim for transport of the iron ore
between quarry Nos. 1 and 2 and the railway siding, the only
claim was for the transport of the iron ore for the extra
distance. The view of the High Court was therefore on a
misunderstanding of the relief prayed for by the respondent
in the plaint.

Mr. Pai while admitting that the reference to: arbitration
was only as regards the transport of the iorn ore for the
extra distance submitted that the claim was not confined to
Rs. 93,582 only but should be understood as a claim for the
extra transport which may amount to more than Rs. 93,582.
We refrain from going into the merits of the claim for not
only the extent of the extra distance covered is in dispute
but also the charges for transport for a kilometer. The
plea of the respondent in that while he, submitted Bill Nos.
1 and 2 and claimed Rs. 68,582, the Bills were on the basis
that the extra distance was only 1 K.M. but actually the
distance was 2 Kms. and therefore he claimed twice the
amount. The respondent submitted that the distance should
be construed as 2 Kms. though it was found to be 1.4 Kms.
On behalf ,of the appellant it was submitted that this plea
should not be entertained as, the original Bills were on the
basis of 2 Kms. and as the distance has been proved to be
shorter he would not be entitled even to the claim made, in
the plaint. The contentions on the merits need not be gone
into.

On a reading of the plaint, we are, satisfied that the claim
for transporting the iron ore for the extra distance is
limited to Rs. 68,582 ,and the whole claim after including
the claim for construction of the road is confined only to
Rs. 93,582. The arbitrator having disallowed Rs. 25,000
being the claim for construction of the road should have
confined his award only to. Rs. 68,582. The claim of
additional Rs. 68,582 before the arbitrator was clearly
beyond the order of reference which incorporated the reliefs
prayed for in the plaint by the respondent herein. It would
have been different if the entire claim relating to the
transport of the iron ore for the extra distance was made
without specifying the amount of claim. When the amount has
been. specified in the plaint and when the reference is
confined to the claim made in the plaint, the arbitrator
would have to restrict his award only to the claim. We are
satisfied that in this case the arbitrator has exceeded his
jurisdiction in embarking on the claim that was the first
time put forward before him by the respondent. There is
therefore an error ,apparent on the face of the award.
Section 20(1) of the Arbitration Act, 10 of 1940, provides
that where a difference has arisen and where any person have
entered into an arbitration agreement they may apply to the
court having jurisdiction in the matter to which the
agreement relates, that the agreement be filed in court.
Sub-section (4) to section 20 provides that the court shall
order the agreement to be filed, and shall make an order of
reference to the arbitrator appointed by the parties. When
an agreement is filed in court and order of reference is
made then the claim as a result of the order of reference is
limited to a particular relief and the arbitrator cannot
enlarge the scope of the reference and entertain fresh
300
claims without a further order of reference from the court.
On a construction of section 20 of the Arbitration Act the
plea on behalf of the appellant will have to be accepted.
In the circumstances of the case we do not think that the
award should be set aside,’ as the learned counsel for the
appellant has also no objection in accepting the award in so
far as it relates to Rs. 68,582. We feel that the award to
the extent of Rs. 68,582 and interest at the rate of 6 per
cent per annum from the date of the award be confirmed.
Regarding the direction as to return of security deposits
and earnest money, as it is not the case of the appellant
that the respondent is not entitled to the amount, we do not
feel called upon to interfere with the order directing the
appellant to pay the, amount to the respondent with interest
at 6% per annum from the date of the award i.e. May 31,
1974. The parties will bear their own costs.
P.B.R.

Appeal allowed,
301