High Court Punjab-Haryana High Court

State Of Haryana vs M/S Dashmesh Woolen & Silk Mills & … on 17 November, 2008

Punjab-Haryana High Court
State Of Haryana vs M/S Dashmesh Woolen & Silk Mills & … on 17 November, 2008
CR No.2464 of 1991                                            1


      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH




                                    CR No.2464 of 1991

                                    Date of Decision: 17.11.2008




State of Haryana                                       ....Petitioner

                        Vs.

M/s Dashmesh Woolen & Silk Mills & Anr.                ..Respondents




Coram: Hon'ble Mr. Justice Vinod K.Sharma




Present:    Mr.Madan Gupta, Sr.DAG, Haryana,
            for the petitioner.

            Mr.Sarwan Singh, Sr.Advocate with
            Mr.N.S.Rapri, Advocate,
            for respondent No.1.

                        ---

Vinod K.Sharma,J. (Oral)

This revision petition under Section 115 of the Code of Civil

Procedure (for short the Code) is directed against the judgment dated

18.2.1991 passed by the learned Additional District Judge, Chandigarh vide

which appeal filed against the order dated 8.9.1982 passed by the learned

Sub Judge First Class, Chandigarh was accepted.

The petitioner State of Haryana filed a petition under sections
CR No.2464 of 1991 2

14 and 17 of the Arbitration Act, 1940 (for short the Act) for making the

award the rule of the Court in which respondent No.1 filed objections under

sections 30 and 33 of the Act.

It was claimed that the contract was executed between the

State of Haryana and M/s Dashmesh Woolen and Silk Mills vide rate

contract bearing No. GL/RC/209/72-73/38505-506 dated 20.4.1973. The

case of the petitioner is that a dispute arose between the parties and in

terms of the arbitration agreement the same was referred to Smt.Sushil

Dogra, arbitrator who pronounced the award on 15.9.1978.

The respondent took a plea that the award passed was illegal,

void and without jurisdiction. It was claimed that Smt.Sushil Dogra could

not be appointed as an Arbitrator as Shri S.P.Bhatia, Joint Director of

Industries was appointed as an Arbitrator in exercise of authority vested in

the State of Haryana under clause 18 of the agreement and once the said

authority was exercised it could not thereafter appoint Smt.Sushil Dogra as

an arbitrator. It was also claimed that there was no valid contract between

the parties. A plea was also raised that the reference made to the Arbitrator

was not valid one as it was a unilateral reference.

The objections were contested.

Learned trial court rejected the objections and made the award

rule of the court.

Appeal against the rejection of objections was accepted by the

learned Additional District Judge, Chandigarh holding that there was no

concluded contract between the parties and therefore, the award passed was

without jurisdiction. The learned appellate court also held that the
CR No.2464 of 1991 3

appointment of Smt. Sushil Dogra as an Arbitrator was also vitiated as she

could not be appointed as an Arbitrator after Bhatia was appointed as an

Arbitrator.

The learned court also held that the reference made was not in

consonance with law as unilateral reference is not permissible.

Mr.Madan Gupta, learned Senior Deputy Advocate General,

Haryana challenged the impugned order on the plea that the learned lower

appellate court was in error in coming to the conclusion that there was no

valid contract between the parties. The contention of the learned counsel for

the petitioner is that the learned lower appellate court has misread Clause 6

of Ex.O.2 to come to this conclusion.

Clause 6 of Ex.O.2 reads as under:-

“6. Failure to execute agreement, deposit prescribed security,

effect supplies within the stipulated period, repeatedly offering

supplies liable to rejection, without prior inspection by this

Department may render your earnest money/security liable to

forfeiture and cancellation of this acceptance letter and also

blacklisting of your firm in addition to other remedies as

available under terms of the contract.”

There is force in this contention of the learned counsel for the

petitioner. Clause 6 of Ex.O.2 gave power to the State of Haryana to cancel

the contract which stood accepted.

This view of mine finds support from the fact that subsequent

thereto there was correspondence between the parties where the respondent

sought concession from the petitioner.

CR No.2464 of 1991 4

Learned lower appellate court, therefore, was not justified in

holding that there was no valid contract between the parties. Even

otherwise, the reading of Ex.O2 shows that offer made by respondent was

accepted, thus contract stood concluded. Clause 6 of Ex.O.2 reproduced

above only gives right to cancel the contract and is not prerequisite as was

held by learned lower appellate court.

However, this revision deserves to be rejected on other two

grounds, Arbitration Clause between the parties reads as under:-

“18. If any question, difference or objection whatsoever

shall arise, in any way connected with or arising out of this

instrument or the meaning or operation of any part thereof or

the rights, duties or liabilities of either party then save in so far

as the decision of any such matter is herein before provided for

and has been so decided, every such matter including whether

its decision has been otherwise provided for and or whether it

has been finally decided accordingly or whether the contract

should be terminated or has been rightly terminated in whole

or part and as regards the rights and obligations of the parties as

the result of such termination shall be referred for arbitration to

any officer appointed by Haryana Government and his

decision shall be final and binding and where the matter

involves a claim the amount if any awarded in such arbitration

shall be recoverable in respect of the matter so referred.”

Clause 18 authorized the State of Haryana to appoint an

Arbitrator to adjudicate the dispute. In exercise of said power admittedly an
CR No.2464 of 1991 5

Arbitrator was appointed. Thereafter, it was not open to the State to appoint

any other arbitrator as the authority appointed Arbitrator can be revoked

only by the court, unless the arbitration agreement gives such a power to a

party to fill up the vacancy.

However, no such power was given in the arbitration clause

entered into between the parties. This view finds support from the judgment

of this court in the case of Messrs Shamji Mal Vs. Messers L.Sefton &

Co. Ltd. Mirzapur and another 1954 P.L.R. 187, wherein this court was

pleased to lay down that once the power to appoint an Arbitrator under the

contract is exercised by appointing an arbitrator, thereafter there is no power

with the authority to appoint another Arbitrator.

The order passed by the learned appellate court is also required

to be upheld as it has been rightly held that it is not enough for the contract

to provide for arbitration as the arbitrator only gets jurisdiction when both

the parties specifically agree to refer specified matters or, failing that, the

court compels them to do so under the Act if the dispute is covered by it.

This view finds support from the judgment of Hon’ble Supreme

Court in the case of Seth Thawardas Pherumal V. The Union of India

(1955) 2 S.C.R. 48 and the judgment of Hon’ble Calcutta High Court in the

case of East India Construction, Co. (P) Ltd. Vs. Union of India AIR

1970 Calcutta 243, wherein it has been held that in the absence of specific

provision in agreement giving power to the appointing authority to fill up

vacancy, power to appoint arbitrator gets exhausted once it was exercised by

the said authority. Thereafter it is only the court which is competent to

appoint arbitrator.

CR No.2464 of 1991 6

In view of what has been observed above, there is no merit in

the present revision petition which is ordered to be dismissed.

17.11.2008                                         (Vinod K.Sharma)
rp                                                      Judge