Delhi High Court High Court

Smt. Anita Garg vs M/S. Glencore Grain Rotterdam … on 9 March, 2011

Delhi High Court
Smt. Anita Garg vs M/S. Glencore Grain Rotterdam … on 9 March, 2011
Author: Vipin Sanghi
       IN THE HIGH COURT OF DELHI AT NEW DELHI

                Judgment reserved on: 14.02.2011

 %              Judgment delivered on: 09.03.2011

 +              O.M.P. No. 138/2011 & I.A. Nos. 2250-51/2011


       SMT. ANITA GARG                                ..... Petitioner
                         Through:    Mr. C.A. Sundaram & Mr. Dhruv
                                     Mehta, Sr. Advocates, with Mr. N.M.
                                     Sharma, Ms. Mithu Jain, Ms. Mallika
                                     Gehlot & Mr. Abhishek Sharma,
                                     Advocates.

                         versus

       M/S. GLENCORE GRAIN ROTTERDAM B.V. & ANR ......Respondents
                      Through:  Mr. Rajiv Nayar, Sr. Advocate, with
                                Ms. Niti Dixit, Mr. Darpan Wadhwa,
                                Mr. Vidur Bhatia, Advocates.

 CORAM:
 HON'BLE MR. JUSTICE VIPIN SANGHI

 1.    Whether the Reporters of local papers may
       be allowed to see the judgment?                 :      NO

 2.    To be referred to Reporter or not?              :     YES

 3.    Whether the judgment should be reported
       in the Digest?                                  :     YES

                            JUDGMENT

VIPIN SANGHI, J.

1. This petition has been preferred under Section 34 of the

Arbitration and Conciliation Act, 1996 (the Act) to challenge the interim

award dated 20.06.1997 and the final award dated 29.07.1997 passed

by The Grain and Feed Trade Association (for short „GAFTA‟) in

disputes between respondent no.1 M/s Glencore Grain Rotterdam B.V

OMP 138.2011 Page 1 of 17
and M/s Shivnath Rai Harnarain (India) Company, a registered

partnership firm (the firm) of which the petitioner was one of the

partners at the relevant time.

2. The arbitral awards in question has been rendered in an

international commercial arbitration. To maintain these objections, the

petitioner places heavy reliance on the decision of the Supreme Court

in Venture Global Engineering V. Satyam Computer Services

Ltd. and Anr., (2008) 4 SCC 190 wherein the Supreme Court has held

that objections under Section 34 of the Act (which falls in Part I) would

lie in respect of an award made in an international commercial

arbitration.

3. The admitted position is that the firm filed suit being CS(OS)

1103/1997 before the Delhi High Court to challenge the legality and

validity of the 11 underlying contracts, in relation to which arbitration

proceedings were initiated at the instance of respondent No. 1. The

issue of jurisdiction of the arbitral tribunal was raised by the firm,

before the tribunal, and the same was rejected by it by its interim

award dated 20.06.1997. The aforesaid foreign awards were made

against the firm wherein, inter alia, the petitioner and her husband Shri

Prem Garg were partners. The firm participated in the arbitration

proceedings upto the point when the issue of jurisdiction was decided

against it. The firm was represented in the arbitration proceedings by

its partner Shri Prem Garg. The issue of legality and validity of the

OMP 138.2011 Page 2 of 17
underlying contracts had been arbitrated by the arbitral tribunal and

the finding returned thereon was against the firm.

4. After the final award was rendered, respondent No. 1 filed

CS(OS) 541/1998 to enforce the foreign award. I have called for the

records of the disposed of CS (OS) No.1103/1997 and CS (OS)

No.541/1998. This suit was contested by the aforesaid firm acting

through its authorized representative and power of attorney holder

Shri Ram Lal Thakur & partner Shri Prem Garg. The suit filed by

respondent no.1, and the defence raised therein were treated as

proceedings under Sections 47 and 48 of the Act. The earlier suit filed

by the partnership firm, i.e., CS(OS) 1103/1997 was also listed and

taken up along with the suit filed by respondent no.1.

5. On 27.11.2008, the learned single Judge decreed the suit filed by

respondent no.1, being CS(OS) 541/1998 and held that the foreign

award was enforceable. The objections to the awards were dealt with

in detail. On the same day, by another consequential order, the suit

filed by the partnership firm Shivnath Rai Harnarain (India) was

dismissed “In view of the findings recorded in connected suit No.

541/1998”.

6. The aforesaid firm filed two regular first appeals to assail the

order dated 27.11.2008 in respect of the decisions rendered in CS(OS)

1103/1997 and CS(OS) 541/1998. They were numbered as RFA No.

17/2009 and RFA No. 20/2009. The Division Bench, however, vide

OMP 138.2011 Page 3 of 17
order dated 06.11.2009 held that the regular first appeals were not

maintainable. The partnership firm then preferred SLP to assail the

order dated 06.11.2009.

7. In the meantime, respondent no.1 had preferred execution

proceedings, being Ex.Pet.No.72/2009 against the firm; Shri Prem

Garg; the petitioner herein, Smt. Anita Garg; Shri Brij Mohan Gupta and

Lal Mahal Ltd who had apparently taken over the business of the firm.

To rope in, inter alia, the petitioner, reliance was placed on Order 21

Rule 50 CPC.

8. The Supreme Court granted interim stay against the execution of

the foreign awards, subject to deposit of 50% of the principal amount

under the foreign awards. The partnership firm, however, did not

deposit any amount. Consequently, the stay of execution proceedings

did not become operative.

9. On 19.04.2010, in the execution proceedings the Court directed

that the assets of Shri Prem Garg and the petitioner Smt. Anita Garg,

namely the shares held by them in Lal Mahal Ltd. be sold by public

auction. Sh. Prem Garg and the petitioner Smt. Anita Garg, and the

firm preferred EFA (OS) Nos. 15/2010 and 16/2010 to challenge the

order dated 19.04.2010 passed by the executing court. On

11.06.2010, these appeals were dismissed by the Division Bench by a

detailed order. It was, inter alia, held that the petitioner was a partner

of the firm at the relevant time. The Court placed reliance on

OMP 138.2011 Page 4 of 17
Gambhir Mal Pandiya (since deceased) v. J.K. Jute Mills Co. Ltd.

Kanpur & Anr., AIR 1963 SC 243. The Division Bench held in

paragraph 15 as follows:-

“We are of the view that the scope of enquiry under Rule
50 Order XXI of the CPC is limited to the fact as to whether
the person against whom the execution is sought was a
partner when the cause of action accrued against the firm
and against the Decree Holder, but the person may
question the decree on the ground of collusion,
fraud or the like but not have a fresh adjudication
on the question of liability. (emphasis supplied).”

10. The order passed by the Division Bench in EFA (OS) 15/2010 and

16/2010 has attained finality. I may note that this order of the Division

Bench, though referred to, has not been filed with this petition. The

present objections have been filed after the dismissal of the said

appeals, on or about 19.01.2011.

11. I have heard senior counsels for the parties on the aspect of

maintainability of these objections. It is not disputed that a signed

copy of the award was sent to the party to the arbitration proceedings,

namely, the partnership firm M/s. Shivnath Rai Harnarain (India). The

firm not only opposed the proceedings under Sections 47 of the Act by

participating in CS(OS) 541/1998, but also raised its objections under

Section 48 of the Act. It also pursued its own suit in CS(OS)1103/197

to challenge the legality and validity of the underlying contracts.

12. In the aforesaid suit being CS (OS) No.541/1998, issues were

framed on 09.11.2000. Two of the issues framed by the Court were:

OMP 138.2011 Page 5 of 17

“1. Whether the petitioner has complied with the
provisions contained in Section 47(1)(a) to (c) of Act, 1996,
for enforcement of the award dated 29.7.97?

2. If the issue No.1 is decided in affirmative, whether
the respondent has furnished proof as required under
Section 48 of the Act, 1996, showing that the enforcement
of the said award is liable to be refused under Section 48?”

The Court dealt with the objections raised by the firm under

Section 48 of the Act. This is evident from the following extracts of the

said judgment:

“He, however, sought to resist the enforcement of the
award by placing reliance on the provisions of Section
48(1)(a) and (b) as well as Section 48(2)(b) to which I shall
presently refer.”

… … … ….

“43. Adverting to Issue No.2, which deals with the
question as to whether the defendant has furnished proof
as required under Section 48 of the Act, showing that the
enforcement of the award is liable to be refused under
Section 48, Mr. Tiku, the learned counsel for the defendant
has raised a three-fold contention:-

(i) There was no arbitration agreement between the parties
and accordingly the arbitral tribunal had no jurisdiction to
arbitrate upon the matter.

(ii) The defendant was not given proper notice of the
arbitral proceedings and was unable to present its case.

(iii) The enforcement of the award would be contrary to the
public policy of India.”

13. The findings returned by the Court on the issues are the

following:

“54. ….. …. ….. The necessary corollary is that it
must be held that there was an arbitration
agreement between the parties and the defendant

OMP 138.2011 Page 6 of 17
being fully aware of the same, cannot turn round at
this stage to urge that it was not so.”

………

“56. It is clear from the above that the defendant’s
contention that the defendant was not able to
present its case before the arbitral tribunal is wholly
untenable. The plaintiff’s submissions were received
by the Arbitral Tribunal on 3rd July, 1996. The award
was rendered a year later on 29th July, 1997. During
this period, a long rope was given to the defendant
to present its case. If the defendant after receipt of
the interim award on 20th June, 1997 failed to
contest the matter, the blame cannot be laid at the
door of the arbitrators for no fault of theirs, more so
as the Arbitral Tribunal on the insistence of the
defendant agreed to consider the question of its
jurisdiction in the first instance and to hear the
submissions on the substantive issues in the event
that they determined they had jurisdiction to do so.”

14. The Court then considered the submission of the firm that the

award was opposed to public policy of India for the reason that under

the Indian law, a partner of a firm cannot bind the partnership firm for

referring the disputes to arbitration and that there is no such implied

authority with the partner of a firm. This submission was also rejected

by the learned Judge in para 61, by placing reliance on the Supreme

Court decision in Renusagar Power Co. Ltd. v. General Electric

Co., AIR 1994 SC 860, wherein it is held that:

“61…………….the defence of public policy should be
construed narrowly and that ‘the expression ‘public policy’
covers the field not covered by the words ‘and the law of
India’ which follow the said expression, contravention of
law alone will not attract the bar of public policy and
something more than contravention of law is required’. See
paragraph 65 of the judgment in Renusagar (supra).

OMP 138.2011 Page 7 of 17

62. Apparently with a view to place matters beyond the
pale of controversy, the legislature while enacting the
Arbitration and Conciliation Act, 1996 deemed it expedient
to add an Explanation in order to explain the scope and
ambit of the expression ‘contrary to the public policy of
India’. Hence the declaration contained in the Explanation
to Sub-section (2) of Section 48 of the Act ‘for the
avoidance of any doubt, that an award is in conflict with
the public policy of India if the making of the award was
induced or affected by fraud or corruption’. Thus, even
assuming that the enforcement of the award would involve
any contravention of the law of partnership in India, it
cannot be said that the enforcement of the award would be
contrary to the public policy of India. The scope and ambit
of the expression ‘public policy of India’ must necessarily
be construed narrowly to mean the fundamental policy of
India and, as clarified by the Explanation to Section 48(2),
conflict with the public policy must involve the element of
fraud or corruption.”

15. As aforesaid, the said suit filed by respondent no.1 was decreed.

Consequently the objections raised by the partnership firm to the

foreign award were rejected. The petitioner herein was a partner of

the partnership firm M/s. Shivnath Rai Harnarain (India) on the relevant

day. The first question that, therefore, arises is whether the present

proceedings are barred by res judicata.

16. The partnership firm is only a compendium of its partners which

remains liable even to the extent of their personal assets till the time

all the creditors are satisfied. A partner is the agent of the firm for the

purpose of the business of the firm (Section 18 of the Partnership Act).

The act of a partner which is done to carry on, in the usual way,

business of the kind carried on by the firm, binds the firm. The

authority of a partner to bind the firm is called his “implied authority”.

OMP 138.2011 Page 8 of 17

17. The arbitration proceedings were contested by the partnership

firm M/s. Shivnath Rai Harnarain (India); CS(OS) 1103/1997 was filed in

the name of the partnership firm, and; CS(OS) 548/1998 was contested

in the name of the partnership firm M/s. Shivnath Rai Harnarain (India)

by Shri Ram Lal Thakur, its authorized representative and power of

attorney holder and Shri Prem Garg, partner. The acts of defending

and prosecuting arbitration proceedings and litigation by a partner or

authorized representative/power of attorney of the firm, would qualify

as acts done by the partner/attorney in usual course of business, of the

kind carried on by the firm. Consequently, by virtue of Section 19 of

the Indian Partnership Act, the aforesaid acts of Shri Raml Lal Thakur

and Shri Prem Garg, bind the firm. Pertinently, the conduct of Shri

Prem Garg and Shri Ram Lal Thakur, in defending the arbitration

proceedings; prosecuting CS(OS) No. 1103/1997, and; defending

CS(OS) No. 548/1998 does not fall in any of the instances mentioned in

clauses (a) to (h) of section 19(2) of the Partnership Act, which enlists

the various acts to which the implied authority of a partner does not

extend, in the absence of any usage or custom or trade to the

contrary.

18. In Krishna Pillai Raghavan Pillai and Anr. V. Karthiayani

Amma Sarasamma and Ors., AIR 1969 Kerala 26, the Division Bench

of the Kerala High court, inter alia, held as follows:-

OMP 138.2011 Page 9 of 17

“When a person is, either by operation of law, or by act of
parties, duly authorised to represent another in a litigation,
that other is, we should think, in truth a party to the
litigation even if not co nomine (sic eo nominee) so. The
case of a manager litigating on behalf of his joint family,
which under their personal law he is competent to
represent would, we think, satisfy the requirement of
identity of parties in the body of Section 11 of the Code
with regard to members of the family claiming as such in a
subsequent litigation — all the members of the joint family
being represented by the manager are, in truth, parties to
the suit. The case would, of course, fall within Explanation
VI, but we do not think it really needs the aid of the
explanation to satisfy the requirement of identity.
………….”

19. In my view, the same legal position would hold good where a

partner of a partnership firm, or an attorney of a firm litigates on

behalf of the firm and represents the firm. A decision rendered in such

a proceeding would bind the firm and all its partners, unless there are

any other reasons to exclude such binding force.

20. In Her Highness Maharani Mandalsa Devi Vs. M.

Ramnarain (P) Ltd., (1965) 3 SCR 421, AIR 1965 SC 1718, the

Supreme Court held:

“The suit against the firm is really a suit against all the
partners who were its partners at the time of the accrual of
the cause of action, ……………………………..Order 30, R. 4
of a Code of Civil Procedure enables the creditor to
institute the suit against the firm in the firm name without
joining the legal representative of the deceased partner.
………………………………The decree passed in such a suit
will, therefore, bind the partnership and all the surviving
partners, ……………………………………………..”

21. When the partnership firm, acting through one of its partners,

namely, Shri Prem Garg and its attorney Shri Ram Lal Thakur,

OMP 138.2011 Page 10 of 17
contested the arbitration proceedings; thereafter filed CS(OS)

1103/1997 and defended CS(OS) 541/1998, the rights, contentions

and obligations of the petitioner as a partner of the said firm stood

duly represented. The matter directly and substantially in issue in the

earlier suit, i.e. CS(OS)No.541/1998, as demonstrated above, was the

issue of enforceability of the foreign award. By now preferring their

objections under Section 34, it is the same matter which is again

sought to be put in issue. The earlier suit was a suit between

respondent no.1 on the one hand, and the firm on the other hand. The

partnership firm is merely a compendium of its partners. Therefore,

the earlier suit was, in effect, a suit between the same parties as in the

present petition. The mere impleadment of respondent no.2, i.e.

GAFTA in these proceedings makes no difference. Respondent no.2 is

not even a proper party, let alone necessary party to these

proceedings.

22. Mr. Sundaram submitted that the suit filed by the firm, i.e. C.S.

(OS) No.1103/1997 was not maintainable in view of section 5 of the

Act. Consequently, the dismissal of the said suit is also of no

relevance.

23. As aforesaid, the said suit was filed to question the legality and

validity of underlying contracts. Section 5 of the Act is a mandate

directed against the judicial authority, not to intervene in matters

governed by Part I of the Act, except where so provided by the said

OMP 138.2011 Page 11 of 17
Part. Therefore, the factum of filing of the said suit by the firm, and its

dismissal cannot be underplayed on the principle that there is no

estoppel against a statute. The petitioner and the firm cannot blow hot

and cold at the same time. In any event, even if that suit was not

maintainable, the decree passed in C.S. (OS) No.541/1998 stares the

petitioner in the face.

24. Mr. Sundaram then contended that C.S. (OS) No.1103/1997 was

not dismissed on merits. I find no force in this submission as well. The

said suit was dismissed as a consequence of the Court decreeing the

suit filed by respondent no.1 and holding the foreign awards to be

enforceable. The foreign awards upheld the contracts in question – the

legality and validity whereof was challenged by the firm.

25. The fact that while filing the objections, Section 34 had not been

invoked, and only Section 48 had been invoked by the partnership firm

also does not make any difference to the maintainability of this

petition. This is because, “Any matter which might and ought to have

been made ground of defence or attack in such former suit shall be

deemed to have been a matter directly and substantially in issue in

such suit” (Explanation IV to Section 11 CPC). The fact that the

decision of the Supreme Court in Venture Global Engineering

(supra) was rendered after the filing of CS(OS) No.1103/1997, and the

filing of the written statement in CS(OS) No.541/1998 is also of no

relevance. This is because the Supreme Court merely declared the

OMP 138.2011 Page 12 of 17
pre-existing legal position and did not vest or create any fresh right on

the petitioner or the partnership firm to prefer objections under Section

34 of the Act. The decision in Venture Global Engineering (supra) in

any event, was rendered on 10.01.2008, i.e. prior to the disposal of

CS(OS) No.541/1998 on 27.11.2008. However, no objections were

preferred under Section 34 of the Act at any stage by the partnership

firm, which could have been and ought to have been so preferred. In

my view, the decisions rendered in CS(OS) 1103/1997 and CS(OS)

541/1998 operate as res judicata against the petitioner in these

proceedings, and consequently, these proceedings are not

maintainable.

26. There is also the aspect of bar of limitation which stares the

petitioner in the fact. The awards in question are of 20.06.1997 and

29.07.1997. The petitioner submits that the petitioner has not been

provided with a signed copy of the awards. Mr. Sundaram has placed

reliance on Bharat Sanchar Nigam Ltd V. Haryana Telecom Ltd in

FAO(OS) 290/201 decided by the Division Bench on 06.08.2010 to

submit that since a signed copy of the arbitral award has not been

delivered by the arbitral tribunal to the petitioner, the period for filing

of objections has not even commenced. Mr. Sundaram submits that

the petitioner sent a legal notice dated 29.09.2010 requesting GAFTA

to supply an ink signed copy of the two awards. Respondent No.2

expressed its inability to provide a signed copy of the awards.

However, it agreed to supply photocopy of the awards on payment of

OMP 138.2011 Page 13 of 17
fee and costs. It is further submitted that GAFTA provided the interim

and the final awards under the cover of its letter dated 21.10.2010 on

24.10.2010. He submits that the period of limitation of three months, if

computed from the date of receipt of the unsigned copies of the award,

did not expire when this petition was filed, firstly on 19.01.2011.

27. Undisputedly, the signed copy of the award was served on the

partnership firm M/s. Shivnath Rai Harnarain (India) of which the

petitioner was a partner at the time of making of the two awards.

Notice to the firm is notice to a partner and vice versa. See section 24

of the Partnership Act, and Ashutosh v. State of Rajasthan & Ors.,

(2005) 7 SCC 308, para 12. Objections to the two awards were then

preferred in the name of the firm by Shri Prem Garg partner and Shri

Ram Lal Thakur, authorized representative and duly appointed

attorney of the firm. There was no obligation on GAFTA to

independently serve signed copies of the two awards on the partners

of the firm M/s. Shivnath Rai Harnarain (India). The petitioner was a

partner of the said firm at the relevant time. Therefore, she ought to

have been aware of the fact that the signed copy of the awards had

been served on the firm and that the liability under the awards in

question would fasten upon her personal assets as well. If she was so

minded, she could have joined the firm as a party plaintiff while filing

CS(OS) 1103/1997. She could have also applied to the arbitral

tribunal, and to the Court to be added as party defendant/respondent

in the arbitration proceedings and in CS(OS) 541/1998 filed by

OMP 138.2011 Page 14 of 17
respondent no.1 herein and contested those proceedings by setting up

her own defence. She did not do so as she was satisfied with the

actions being taken by Shri Prem Garg, the other partner of the firm

and Shri Ram Lal Thakur, the attorney of the firm. Pertinently, she

never alleged any fraud by Shri Prem Garg or Shir Ram Lal Thakur, in

collusion with respondent no.1 in the conduct of the arbitration

proceedings and the two suits. The Division Bench in its decision in

EFA (OS) 15/2010 and 16/2010 did not permit, inter alia, the petitioner

to raise the plea of fraud for the first time before it. Consequently, the

plea that objections could not have been preferred by the petitioner

earlier cannot be accepted. The objections are clearly barred by

limitation and are liable to be dismissed on that ground alone.

28. Mr. Nayar, learned senior counsel for the respondent submits

that the petitioner has deliberately suppressed from this Court, the

order passed in EFA 15/2010 and EFA 16/2010 dated 11.06.2010

passed by the Division Bench, which has attained finality. He submits

that the Division Bench in paragraph 15 has held inter partes against

whom execution is sought by resort to Rule 50 of Order 21 CPC may

question the decree on the ground of collusion, fraud or the like but

not have a fresh adjudication on the question of liability. Mr.

Nayar submits that the aforesaid observation of the Division Bench

means that it is not open to the petitioner to challenge the award in

question on merits under Section 34 or even under Section 48 of the

Act to seek a fresh adjudication on the question of her liability. The

OMP 138.2011 Page 15 of 17
petitioner has suppressed the said order of the Division Bench, which

has attained finality and binds the petitioner.

29. I agree with the aforesaid submission of Mr. Nayar. Though a

reference of the said order of the division bench has been made in the

petition, calculatedly the said order has not been filed on record. the

observation made by the Division Bench in para 15 of its order clearly

holds that the petitioner is not entitled to challenge the two awards on

merits i.e. either under Section 34 or under Section 48 of the Act. In

Gambhir Mal Pandiya (supra), the Supreme Court held as follows:

“19. …. …. … As we have pointed out O. 30 of the code
permits suits to be brought against firms. The summons
may be issued against the firm or against persons who are
alleged to be partners individually. The suit, however,
proceeds only against the firm. Any person who is
summoned can appear, and prove that he is not a partner
and never was; but if he raises that defence, he cannot
defend the firm. Persons who admit that they are partners
may defend the firm, take as many pleas as they like but
not enter upon issues between themselves. When the
decree is passed, it is against the firm. Such a decree is
capable of being executed against the property of the
partnership and also against two classes of persons
individually. They are (1) persons who appeared in
answered to summons served on them as partners and
either admitted that they were partners or were found to
be so, and (2) persons who were summoned as partners
but stayed away. The decree can also be executed against
persons who were not summoned in the suit as partners,
but r. 50(2) of O. 21 gives them an opportunity of showing
cause and the plaintiff must prove their liability. This
enquiry does not entitle the person summoned to reopen
the decree. He can only prove that he was not a partner,
and in a proper case, that the decree is the result of
collusion, fraud or the like. But, he cannot claim to have
other matters tried, so to speak, between himself and his
other partners. Once he admits that he is a partner and

OMP 138.2011 Page 16 of 17
has no special defence of collusion, fraud, etc. the Court
must give leave forthwith.”

If the petitioner is precluded from re-opening the decree in the

execution proceedings, she cannot do so in these proceedings as well.

30. It is clear to me that the petitioner, by suppressing the said vital

document has sought to mislead this Court by seeking to challenge the

two awards on merit so as to seek a fresh adjudication on the question

of liability, even though in the petitioner‟s very own appeal, the

Division Bench has ruled against the maintainability of any fresh

adjudication on the question of liability.

31. In my view the present petition is nothing but a gross abuse of

the process of the Court by the petitioner. It is clear to me that the

firm M/s. Shivnath Rai Harnarain (India) and its partner, Smt. Anita

Garg are hell bent on somehow stalling the execution proceedings and

the present is an attempt to put a spoke in the wheel to somehow

obstruct the execution proceedings. For the aforesaid reasons, I

dismiss this petition with costs quantified at Rs. two lakhs.

(VIPIN SANGHI)
JUDGE

MARCH 09, 2011
as

OMP 138.2011 Page 17 of 17