High Court Punjab-Haryana High Court

State Of Punjab vs M/S Aar Kay Construction Co.Pull … on 4 September, 2009

Punjab-Haryana High Court
State Of Punjab vs M/S Aar Kay Construction Co.Pull … on 4 September, 2009
CR No.3506 of 2002(O&M)                                                      1


IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH


                          Civil Revision No.3506 of 2002 (O&M)
                          Date of Decision: September 04, 2009



State of Punjab                                     ...........Petitioner


                               Versus


M/s Aar Kay Construction Co.Pull Bazar Ropar etc...........Respondents


Coram: Hon'ble Mrs.Justice Sabina

Present: Mr.J.S.Sandhu, Assistant Advocate General Punjab
         for the petitioner.
         Mr.Ashwani Talwar,Advocate for respondent No.1
                             --

Sabina, J. (oral)

This revision petition is filed for setting aside the judgment

and decree passed by the Courts below whereby objection petition filed

under Sections 30 and 33 of the Indian Arbitration Act, 1940 was dismissed

and award passed by the arbitrator was ordered to be made Rule of the

Court.

The case of the parties as noticed by the learned Additional

District Judge, as noticed in paras 2 to 17 of its order, reads as under:-

“2.The brief facts of the case are that petitioner/respondent No.1

filed application directing respondent No.2 to produce the award

and proceedings and also filed application for making the same as

rule of the Court submitting that respondent No.2 was appointed

as arbitrator by the Court and after entering into the reference and

after adjudicating the matter has given award on 5.5.1999 and
CR No.3506 of 2002(O&M) 2

arbitrator has given reasoned award which does not suffer from

any illegality as arbitrator is the master of fact and law and his

inter-pretation is final and Civil Court cannot sit in appeal and

scope of interference is limited. That the arbitrator has given

ample opportunity to both the parties to produce their evidence

and thereafter made award.

3.The State-objector/appellant has filed objections, taking

preliminary objections that arbitrator has announced the award

without taking into consideration all the facts of the case and

without giving proper hearing to the arguments of the objector

and award is apparent as product of non-application of mind.

That claimant submitted different claims than the claims

originally submitted different claims than the claims originally

submitted before the Executive Engineer. Claimant submitted a

claim of Rs.2,41,850/- before the Executive Engineer but at the

time of presentation before the arbitrator he put forth claim of

Rs.7,59,350/- and during the course of proceedings gave escalated

details of these claims for adjudication to the arbitrator but the

arbitrator has not appreciated these facts and award is based on no

evidence and clear cut case of non-application of mind and also

has decided time barred claims for which he was not competent

and has also awarded double interest for which he was not

entitled. Claim-wise objections are as under:-

CLAIM NO.1 : PAYMENT DUE ON ACCOUNT OF FINAL

BILL REFUND OF SECURITY DEPOSITS AND RELEASE

OF AMOUNT OF LESSOR RATE PAID.

CR No.3506 of 2002(O&M) 3

4. It is submitted that Rs. 15,747.95/- was lying in the

final bill of the agency and agency submitted bill for

Rs.28000/- then revised to Rs.26,881.30 Ps but arbitrator

without going into the facts on records gave award amounting

to Rs.20,623.30 Ps with his own yard stick and award is based

on no evidence.

CLAIM NO.2: CLAIM ON ACCOUNT OF INTEREST

5. It is submitted that there is no clause inthe agreement to

pay interest on delayed payment and arbitrator not only

awarded this amount but also awarded interest on this

agreement and which is beyond the terms and conditions of the

contract agreement and against claim No.7 the arbitrator has

already given 15% compound interest and arbitrator gave

interest on double amount.

CLAIM NO.3: PAYMENT DUE FOR ESCALATION

6. That arbitrator has never applied his mind judiciously and

has not given due weightage to the clauses of the agreement

which is the back bone of the entire case because as per clause

No.41 of the contract agreement price adjustment will be made

only for the work done within the stipulated period but

contractor had applied for extension as he have not completed

the work within the stipulated period. The agency intially

demanded Rs.7250/- but arbitrator awarded Rs.31,887/- and

arbitrator could not award more than the claim submitted before

him and claim is without any evidence.

CLAIM NO.4: CLAIM FOR IDLE PERIOD
CR No.3506 of 2002(O&M) 4

7. That arbitrator has wrongly awarded Rs.75,000/- on account

of idle labour, although there is no idle labour and it was for

the contractor to use his source to best of his utility nor the

contractor ever reported that the labour is sitting idle.

CLAIM NO.5:CLAIM FOR SILT CLEARANCE

8. It is submitted that the facts reported by agency in this

respect were found to be incorrect and no work could have

been done without sanction and it is any body’s guess how the

agency has executed such huge quantity of earth work without

any proper sanction, and arbitrator has not applied mind and

awarded amount of Rs.70,000/- which is liable to be set aside.

COUNTER CLAIM NO.1:BY OBECTOR/APPELLANT

9. It is submitted that arbitrator had not taken on record any

document from the agency showing return of empty cement

bags, rather the department has shown indent duly signed but

arbitrator favoured the agency by rejecting the claim of the

respondent and amount of R.7125/- on this account is liable to

be recovered from the agency

COUNTER CLAIM NO.3: MAKING DOWELS ON BOTH

SIDES

10. That the agency has not constructed dowels as per

specification and arbitrator has admitted that they were not in

proper shape, meaning thereby they were not constructed

according to the requirement and amount of Rs.9450/- on this

account is liable to be awarded in favour of the objector.

COUNTER CLAIM NO.4 (LIQUIDATED CHARGED)
CR No.3506 of 2002(O&M) 5

11. That the agency admitted that they have completed work on

26.9.1989 and department has claimed I.D.charges from

19.2.1988 because agency failed to complete the work by due

date and counter claim amounting to Rs.6,23,925/- be awarded

along with interest from 1/98 onwards.

12. The petitioner/respondent No.1 has contested the

objection petition taking preliminary objections that the

arbitrator has given his award after giving full opportunity to

both the parties and taking into consideration the whole case

and evidence and even otherwise arbitrator being technical man

of the department is fully conversant with the procedural

technicalities and personally visited the site on 5.4.1999 before

giving the award and opportunity was given to both the parties

and it is settled law that arbitrator is master of fact and law and

best judge of the quality and quantity of evidence and his

interpretation is final and Civil Court cannot sit in appeal. It is

submitted that award can be interfered only if the arbitrator has

mis-conducted with himself or with the proceedings and Civil

Court cannot re-appraise and re-appreciate the evidence. That

reasonableness of the reasons given by the arbitrator cannot be

gone into by the Civil Court and even if there are two possible

interpretations of the same clauses, the interpretation given by

the arbitrator is final. It is submitted that arbitrator has given

the reasoned and detailed award and Civil Court cannot re-

appraise as the award is reasoned award and allegations have

been dealt with by the arbitrator and there is no change in the
CR No.3506 of 2002(O&M) 6

claim submitted by the claimant/petitioner. It is further

submitted that the arbitrator has given the award on the basis of

record given by both the parties and it is reasoned one and it is

not necessary to give detailed history of the whole case and

even brief note of reason is sufficient and it cannot be

interfered by the Civil Court and the allegations are only for the

sake of raising the objections otherwise there is no proof in the

same and award has been given on the basis of evidence

produced by the parties and respondent failed to substantiate

their claim an now the decision is final. Claim-wise reply is

submitted as under:-

CLAIM NO.1:-

13. With regard to claim No.1, it is submitted that arbitrator

has awarded the claim on the basis of evidence led by both the

parties and after giving proper opportunity and interpretation

given by the arbitrator is final. It is further submitted that

change in the amount of claim is due to clerical mistake which

is in accordance with the rate as given by the appellant/objector

and award does not suffer from any mis-conduct or illegality.

CLAIM NO.2:

14. It is submitted that the arbitrator has rightly awarded the

interest for which arbitrator has power and now there is no bar

for the arbitrator to award interest and interpretation of the

arbitrator is final.

CLAIM NO.3:

15. It is submitted that interpretation of the agreement by the
CR No.3506 of 2002(O&M) 7

arbitrator is final and same cannot be interfered by the civil

court, even if there are two possible interpretations and civil

court cannot see whether interpretation is right or wrong and

Court can interfere only if arbitrator has mis-conduct the

proceedings.

CLAIM NO.4:-

16. It is submitted that arbitrator is a technical man and is

known to the practice and procedure of the work and has

awarded the amount being conversant with the system and

arbitrator has rightly awarded the amount, so there is no mis-

conduct.

CLAIM NO.5:-

17. It is submitted that arbitrator has taken into

consideration the whole evidence and award is final and there is

no mis-conduct on the part of the arbitrator and evidence

cannot be appreciated by the Civil Court and there is no mis-

conduct. With regard to the objection of interest, it is

submitted that arbitrator has full power to award interest. With

regard to objection of counter-claim, it is submitted that

arbitrator has given award in accordance with the evidence on

the basis of personal verification and has rightly dismissed the

counter-claims and prayed that the objections be dismissed and

prayed that the award be made as rule of Court in toto.

On the pleadings of the parties, the following issues were

framed:-

“1. Whether award is liable to be made rule of the
CR No.3506 of 2002(O&M) 8

Court?OPA

2. Whether award is illegal and is liable to be

set aside?OPR/O

3. Relief.”

After hearing the learned counsel for the parties, I am of the

opinion that no ground for interference by this Court is made out.

Learned counsel for the State has submitted that the

Arbitrator had misconducted by awarding amount beyond the scope of the

agreement and hence, the award could not be sustained. Learned counsel

for the State has further submitted that so far as claims No.3, 4 and 6 are

concerned, the Arbitrator had awarded the amount qua the said claim

beyond the scope of the agreement.

It is a settled proposition of law that the Civil Court cannot

sit as a Court of appeal with regard to the award submitted by the Arbitrator.

However, in case, the Arbitrator has misconducted then the Court can

interfere and set aside the award. In the present case, work was allotted to

the respondent. Payment of the execution of the work was not made to the

respondent and consequently the matter came up before the Arbitrator.

The Arbitrator, while dealing with claim No.3 has observed

that the department had paid a lesser amount than the amount claimed by the

respondent on account of escalation. The extensions which were sought by

the respondent were not attributable to the respondent. After going through

the record, the Arbitrator opined that the contractor was entitled to

escalation price on the work done by him.

Similarly, while dealing with claim No.4, the Arbitrator

found that the labour had remained idle on account of stoppage of work and
CR No.3506 of 2002(O&M) 9

the work could only be started after the sanction of competent authority

received. In these circumstances, the Contractor was liable tobe

compensated.

So far as claim No. 6 is concerned, the Arbitrator found

that the respondent had done concrete lining on canal after disilting canal

bed. In this regard, the respondent was liable to be compensated.

However, there is nothing on record to suggest that the

Arbitrator had misconducted. The Arbitrator, after appreciating the

evidence led by the parties, has decided the matter. The award was made

rule of the Court vide judgment and decree dated 16.8.2000 by the Civil

Judge(Senior Division) Rupnagar and the appeal filed by the State against

the said judgment and decree was dismissed vide judgment and decree dated

11.2.2002. Learned counsel for the respondent has submitted that the

payment in terms of the award has since been made and,thus, the award

stood satisfied. Hence, no ground for interference is made out.

Dismissed

( Sabina )
Judge

September 04, 2009

arya