Delhi High Court High Court

Smt. Anita Mittal & Anr. vs M/S Pal Singh Kartar Singh & Anr. on 27 October, 2009

Delhi High Court
Smt. Anita Mittal & Anr. vs M/S Pal Singh Kartar Singh & Anr. on 27 October, 2009
Author: V.B.Gupta
*      HIGH COURT OF DELHI : NEW DELHI

           FAO No.298/2007 & CM No. 10296/07

%            Judgment reserved on: 5th October, 2009

             Judgment delivered on: 27th October, 2009

    1. Smt. Anita Mittal
       Sole Proprietor of
       M/s. Amog Creations,
       A -357, Meera Bagh,
       Outer Ring Road,
       Paschim Vihar,
       New Delhi.

    2. M/s Amog Creations
       Through its Sole Proprietor
       Smt. Anita Mittal
       A -357, Meera Bagh,
       Outer Ring Road,
       Paschim Vihar,
       New Delhi.
                                     ....Appellants
                      Through: Mr. V.K. Sharma, Adv.

                 Versus

    1. M/s Pal Singh Kartar Singh,
       814, Sangam Market, Katra Neel,
       Chandani Chowk,
       Delhi-110006.

    2. Shri Rajender Gupta
       Sole Arbitrator
       Delhi Hindustani Mercantile Association (Regd.)
       Chandani Chowk,
       Delhi-110006.




FAO No.47/2007                                 Page 1 of 10
                                           ...Respondents
                       Through: Mr. R. G. Srivastava
                       with Mr. D. K. Goswami, Advs.

Coram:
HON'BLE MR. JUSTICE V.B. GUPTA

1. Whether the Reporters of local papers may
   be allowed to see the judgment?                         Yes

2. To be referred to Reporter or not?                      Yes

3. Whether the judgment should be reported
   in the Digest?                                          Yes



V.B.Gupta, J.

Present appeal has been filed by appellants under

Section 37 of Arbitration and Conciliation Act, 1996

(for short as „Act„), against judgment dated 28th May,

2007 passed by Additional District Judge, Delhi, vide

which objections preferred by appellants against ex

parte award dated 12th September, 2002, were

dismissed.

2. Brief facts are that respondent no.1-claimant,

filed claim against appellants before Arbitrator.

Arbitrator sent summons to both parties. Claimant

FAO No.47/2007 Page 2 of 10
appeared before Arbitrator, whereas, appellants did

not appear. The Arbitrator proceeded ex parte against

appellants. After considering the claim of claimant,

Arbitrator passed an award in his favour, on 12th

September, 2002.

3. It is contended by learned counsel for appellants

that as per Arbitration clause, both parties had to

jointly approach Delhi Hindustani Mercantile

Association or the Arbitral Tribunal, appointed by them

for settlement in case of any disputes regarding

payment etc. In the present case, respondent no. 1

approached Delhi Hindustani Mercantile Association

on its own, without any request from the appellants.

This unilateral act of respondent no.1 in approaching

the Association, was contrary to the arbitration clause

and not tenable. Appointment of Arbitrator was thus

contrary to the provisions and spirit of Arbitration

clause.

4. Other contention is that no notice of Arbitration

proceedings was actually served upon the appellants.

FAO No.47/2007 Page 3 of 10
As per various notices sent at different addresses

allegedly pertaining to that of appellants, it was clear

that appellants were not available at those addresses.

Thus there was no proper intimation with regard to the

Arbitration proceedings to the appellants. The

impugned judgment is thus liable to be set aside.

5. In support of its contentions, learned counsel for

appellant relied upon a decision of Supreme Court;

Municipal Corporation, Jabalpur and others Vs.

M/s Rajesh Construction Co. AIR 2007, SC 2069 and

a decision of this Court; FAO 112/05, decided on 18th

April, 2007.

6. On the other hand, it is contended by learned

counsel for respondent no. 1, that Arbitrator had sent

notices to appellants on the addresses given by

appellants. As per arbitration clause, both parties had

the right to approach for appointment of the

Arbitrator. It is nowhere stated that both parties had to

jointly approach for appointment of the Arbitrator.

FAO No.47/2007 Page 4 of 10
Hence, there is no ambiguity in the impugned

judgment.

7. Arbitration clause mentioned on the bills reads as

under:-

“In case of any dispute between you
and us regarding payment etc. or any
other business matter we both shall
approach the Delhi Hindustani
Mercantile Association Delhi or the
arbitrator or tribunal appointed by
them for settlement by arbitration
according to their rules & the decision
given by them shall be binding on both
of us & we shall have no objection to
it.”

8. As per this clause, in case of any dispute between

the parties, both of them had to approach the Delhi

Hindustani Mercantile Association, Delhi or Arbitrator

or tribunal appointed by them for settlement by

Arbitration.

9. Admittedly, in the present case, appellants never

approached Delhi Hindustani Mercantile Association or

Arbitrator. It is respondent no. 1 who alone had

approached Delhi Hindustani Mercantile Association

FAO No.47/2007 Page 5 of 10
for appointment of the Arbitrator. Thus, there is clear

violation of above clause of the Arbitration.

10. In Municipal Corporation, Jabalpur (Supra), it

was observed that;

“It has to be kept in mind that it is
always duty of the Court to construe the
arbitration agreement in a manner so as
to uphold the same. Therefore, we must
hold that the High Court ought not to
have appointed an arbitrator in a
manner, which was inconsistent with
the arbitration agreement”.

11. So, the appointment of Arbitrator only at the

instance of respondent no. 1 alone, is contrary to the

arbitration agreement. The matter could have been

referred to Arbitrator, only after both parties i.e

appellants as well as respondent no.1, had approached

Delhi Hindustani Mercantile Association or Arbitrator

for settlement of their disputes, which is not so, in the

present case. On this ground alone, the award of

arbitrator is liable to be set aside.

12. Now, coming to the service of notices sent by the

Arbitrator to the appellants, trial court has laid all the

FAO No.47/2007 Page 6 of 10
emphasis on service report dated 4th April, 2002 which

states “intimation delivered”. This notice was

admittedly sent at “A-353, Meera Bagh, Outer Ring

Road, Paschim Vihar, New Delhi”. As per appellants‟

case they have no concern with these premises.

13. During the course of arguments, learned counsel

for respondent no. 1 fairly conceded that there is

nothing on record to show that “A-353, Meera Bagh,

Outer Ring Road, Paschim Vihar, New Delhi” was the

recorded address, available with respondent no. 1 or

the Arbitrator.

14. As per appellants case their correct address is

“A-357, Meera Bagh, Outer Ring Road, Paschim Vihar,

New Delhi”. Admittedly, no notice was ever sent by

Arbitrator at “A-357, Meera Bagh, Outer Ring Road,

Paschim Vihar, New Delhi”. None of the notices sent

at other addresses, namely that of “Budh Vihar and

Krishan Vihar” was ever received by the appellants.

Various reports on the notices sent at the addresses of

FAO No.47/2007 Page 7 of 10
“Budh Vihar and Krishan Vihar” states; “left” and “no

such firm at the given address”.

15. Since there has been no valid and proper service

on the appellants, under these circumstances, there

was no occasion for the trial court to reach at the

conclusions that, service of notices sent by Arbitrator

upon the appellants is complete. Appellants must have

been given due opportunity by the Arbitrator and they

should not suffer unheard.

16. It has been observed by Supreme Court in

Kailash Rani Dang Vs. Rakesh Bala Aneja and

Anr., AIR 2009, Supreme Court, 1662;

“The mere entry of refusal of
acceptance by the postman upon the
registered envelop should not be given
so much importance as to shut the
entire available avenues for the
redressal of his grievance of a party
which has been quite adversely effected
by it.”

17. Since, there was no intimation to the appellants

with regard to the Arbitration proceedings as no

notices have been sent by the Arbitrator to the

FAO No.47/2007 Page 8 of 10
appellants at their given address, the impugned

judgment of the trial court under these circumstances

cannot be sustained and the same is hereby set aside.

CM NO. 10296/2007

18. On 1st August, 2007, when the appeal was listed

for admission, the appellant was directed to deposit

entire decretal amount in the shape of FDR on year to

year basis with the Registrar General of this Court.

The amount so deposited by the appellant was ordered

not to be paid to anyone, till further orders. As present

appeal has been allowed, amount lying deposited in the

fixed deposit along with up to date interest, be paid

back to the appellants only after expiry of period of

limitation of appeal. This application thus stands

disposed of.

19. Under the circumstances, appeal filed by the

appellants stands allowed.

20. Parties shall bear their own costs.

FAO No.47/2007 Page 9 of 10

21. Trial court record be sent back forthwith.

October 27, 2009                     V.B.GUPTA, J.
bhatti




FAO No.47/2007                               Page 10 of 10