Bombay High Court High Court

The New India Assurance Company … vs M/S. Alan Scott Industries … on 3 September, 2010

Bombay High Court
The New India Assurance Company … vs M/S. Alan Scott Industries … on 3 September, 2010
Bench: S.J. Vazifdar
                                 1                                  ARBP101.07.sxw

        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
           ORDINARY ORIGINAL CIVIL JURISDICTION




                                                                          
               ARBITRATION PETITION NO. 101 OF 2007




                                                  
    The New India Assurance Company Limited,           ]
    having its Registered and Head Office at New       ]
    India Assurance Building, 87, M.G. Road, Fort,     ]




                                                 
    Mumbai 400056 and its Divisional Office D.O.       ]
    140300, 2nd Floor, Star Trade Centre, Sodawalla    ]
    Lane, Borivali (West), Mumbai - 400092.            ]... Petitioner

          Vs




                                      
    M/s. Alan Scott Industries Limited,
                         ig                            ]
    38/39, Apurva Industrial Estate, Makwana Road,     ]
    Off Andheri Kurla Road, Marol Naka,                ]
                       
    Andheri (East), Mumbai - 400059.                   ]... Respondent


                               ALONGWITH
      


               ARBITRATION PETITION NO. 1016 OF 2009
   



    The New India Assurance Company Limited, a ]
    company incorporated under the Companies Act, ]
    and having its Registered and Head Office at New ]





    India Assurance Building, 87,Sir M.G. Road, Fort,]
    Bombay Regional Office-II, Jeevan Seva .         ]
                nd
    Buildings, 2 Floor, S.V.Road, Vile Parle (West), ]
    Mumbai - 400056.                                 ]... Petitioner





          Vs

    M/s. Alan Scott Industries Limited,                ]
    38/39, Apurva Industrial Estate, Makwana Road,     ]
    Off Andheri Kurla Road, Marol Naka,                ]
    Andheri (East), Mumbai - 400059.                   ]... Respondent




                                                  ::: Downloaded on - 09/06/2013 16:23:55 :::
                                    2                                   ARBP101.07.sxw


    Mr. Vishal Sheth i/b Crawford Bayley & Co. for the Petitioner.




                                                                             
    Mr. Shailesh Shah with Ms. Nina Kapadia i/b Pandya Gandhy & Co.
    for the Respondent.




                                                     
                              CORAM : S.J. VAZIFDAR, J.

DATED : 3RD SEPTEMBER , 2010.

COMMON ORAL JUDGMENT :

1. Arbitration Petition No.101 of 2007 challenges an award made

by the arbitral tribunal consisting of three arbitrators dated 13th June,

2006. By an order and judgment dated 5th June, 2008, the learned

single Judge found that the arbitral tribunal had not dealt with three

contentions viz. the non arbitrability of the dispute; that the

Respondent had accepted a sum of Rs.1,10,46,134/- in full and final

settlement of the award and whether the Respondent is entitled to

claim any interest in the absence of a contract and if so, at what rate.

The learned Judge, accordingly, deferred the hearing of the other

grounds of challenge till the decision of the arbitral tribunal on these

questions. In other words, instead of setting aside the award, the

learned Judge considered it appropriate to remit the award to the

arbitral tribunal for a decision on these three issues.

::: Downloaded on – 09/06/2013 16:23:55 :::

3 ARBP101.07.sxw

The arbitral tribunal, therefore, made and published what

is termed as an auxillary award dated 5th May, 2009. The Petitioner

has challenged the auxillary award by filing the above Arbitration

Petition No.1016 of 2009.

2. Both the Arbitration Petitions are, therefore, disposed of by this

common judgment.

3.

The Petitioner had issued two fire and special perils insurance

policies in favour of the Respondent for their socks manufacturing

plant. Under the first policy, the Respondent insured the raw

materials, stock in process, finished, semi-finished goods and packing

material. Under the other policy, the Respondent insured the premises,

machinery etc. Under the policies, compensation was payable either

on a depreciated value basis or, if the insured was able to reinstate/

replace the plant and machinery, on a reinstatement value basis

provided the reinstatement/replacement was carried out within twelve

months from the date of the loss or within such extended period as

may have been allowed by the Petitioner in writing. On 16th

November, 2002, a fire occurred in the Respondent’s plant. The

::: Downloaded on – 09/06/2013 16:23:55 :::
4 ARBP101.07.sxw

Respondent informed the Petitioner about the same. The Petitioner

appointed M/s. Dilbhag Singh & Co. to carry out a preliminary

survey. A preliminary report dated 27th November, 2002 was issued

by the surveyor.

4. Thereafter, on 18th November, 2002, the Petitioner appointed

M/s. B.P. Shah & Associates (hereinafter referred to as “the

surveyors”) as the final surveyors to survey and assess the loss caused

by the fire. The surveyors issued a preliminary report on 2nd

December, 2002 and an interim report on 14th January, 2003. The

interim report recommended payment of Rs.80,00,000/-. The

surveyors issued a final survey report on 8th March, 2004. The loss,

on a reinstatement value basis, was assessed at Rs.2,17,92,373.13 and

on a depreciated value basis at Rs.1,99,01,637.04. The assessment

was based on the Euro exchange rate of Rs.52/-.

5. The Petitioner carried out other investigations which do not

require any detailed mention. Suffice it to state that one of the

investigating agencies M/s. V.B. Associates reported that the cause of

the fire was not malicious and that it was accidental. There is no

::: Downloaded on – 09/06/2013 16:23:55 :::
5 ARBP101.07.sxw

dispute in this regard.

6. Correspondence ensued between the parties wherein the

Respondent requested interim payment to assist it in re-instituting the

plant and machinery and also an extension of twelve months to carry

out the reinstatement/replacement.

The Petitioner made an on-account payment of Rs.

80,00,000/- on 30th October, 2003.

The Respondent requested a further extension and on-

account payment which was apparently not agreed to.

7. Ultimately, the Respondent, by a letter dated 1st January, 2005,

referred to the discussions between the parties and gave its consent for

settling the loss at the depreciated value basis which amounted to

Rs.1,99,01,637/-, subject to adjustment of the payment already

received of Rs.80,00,000/-. By a letter dated 11th April, 2005, the

Respondent reserved its right for settlement on reinstatement value

basis. Details about the utilisation of the on-account payment of Rs.

80,00,000/- were also furnished.

::: Downloaded on – 09/06/2013 16:23:55 :::

6 ARBP101.07.sxw

8. Thereafter, almost fifteen months later, the surveyor issued an

amended report on 24th May, 2005. The amount due on the

depreciated value basis was reduced to Rs.1,90,55,577.97. This

reduction was on account of altering the Euro exchange rate from

Rs.52/- to Rs.48.625/-. Under cover of a letter dated 8th June, 2005,

the Petitioner enclosed a cheque in the sum of Rs.1,10,46,134/-. In

other words, the aggregate amount paid was short by Rs.8,55,503/- on

the basis of the depreciated value calculated in the final report dated

8th March, 2004. Correspondence ensued in this regard between the

parties. The Petitioner having failed to pay the difference of

Rs.8,55,503/-, disputes arose between the parties which were referred

to the arbitral tribunal.

9. The award, including the auxillary award, was challenged

before me on two grounds. Before dealing with the same, it is

necessary to mention that the auxillary award deals with the first two

questions mentioned in the order dated 5th June, 2008, viz. the non-

arbitrability of the dispute and that the Respondent had accepted a

sum of Rs.1,10,46,134/- in full and final settlement of the award. The

award in this regard was not questioned at the hearing. In any event, a

::: Downloaded on – 09/06/2013 16:23:55 :::
7 ARBP101.07.sxw

challenge in this regard would be unsustainable.

10. I have examined the award even on these two questions which

were not raised before me. The arbitral tribunal has dealt with these

questions in detail and if I may say, with respect, in a well reasoned

auxillary award.

For instance, they have not merely stated that though the

receipts executed by the Respondents mentioned that the payments

thereunder were in full and final satisfaction, it was not so. The

arbitral tribunal has considered the legal position, including the

various authorities in this regard. The arbitral tribunal has analysed

all the facts which transpired from the time the fire broke out till the

receipt of the payment while coming to the conclusion. It is on an

analysis of these facts that the arbitral tribunal came to the conclusion

that the receipts had not been executed in full and final settlement of

the award and that the receipts were issued under coercion and in

circumstances where the Respondent had no option but to issue such

receipts. The arbitral tribunal found as a matter of fact that had the

receipts not been issued, the payments, which were already

inordinately delayed, would never have been made which would have

::: Downloaded on – 09/06/2013 16:23:55 :::
8 ARBP101.07.sxw

affected the Respondent drastically. The Petitioner knew about the

same.

11. The analysis of the evidence in this regard can, by no stretch of

imagination, be deemed perverse or unsustainable. It is a highly

probable result of an appreciation of all the facts on record. Thus,

even if I were to come to a different conclusion on an appreciation of

the evidence, it would not justify my setting aside the award.

12. Thus the first two questions stipulated in the order dated 5th

June, 2008, were rightly answered in the Respondent’s favour.

This brings me to the first ground of challenge to the award.

13. Mr. Sheth, the learned counsel appearing on behalf of the

Petitioner stated that the award is perverse, in that it failed to take into

consideration the correct exchange rate for the Euro viz. Rs.48.625

and wrongly considered the same at Rs.52/- per Euro. It was

contended that there was no evidence on the basis of which the

arbitral tribunal could have fixed the exchange rate at Rs.52/- per

Euro.

::: Downloaded on – 09/06/2013 16:23:55 :::

9 ARBP101.07.sxw

14. The submission is not well founded. Even assuming that no

evidence of exchange rate in terms of quotations were furnished

before the arbitral tribunal, it would make no difference in the facts

and circumstances of the present case. The arbitral tribunal placed

considerable reliance upon the fact that the surveyor, who was

appointed by the Petitioner, had himself while making the final report

on 8th March, 2004, taken the Euro exchange rate at Rs.52/-. The

arbitral tribunal expressed surprise as to how this surveyor, who was

senior and experienced had, after a period of about fifteen months,

altered this conversion rate to Rs.48,625/-. As noted by the arbitral

tribunal under the Insurance Regulatory and Development Authority

(Protection of Policyholders’ Interests) Regulations, 2002 (hereinafter

referred to as “IRDA”) clarifications to the report could have been

called for within fifteen days. The same was not done and

convincing reasons were not placed by the Respondent for the delay

in finalising the payment. The arbitral tribunal found the Petitioner

having violated the provisions of Regulation 9 of the IRDA on several

counts. In these circumstances, the arbitral tribunal cannot be faulted

for having proceeded on the basis that the rate fixed by the surveyor

::: Downloaded on – 09/06/2013 16:23:55 :::
10 ARBP101.07.sxw

appointed by the Petitioner initially was the correct rate. This is

especially so in the absence of any valid, convincing reasons having

been furnished by the Petitioner/Petitioner’s surveyor for changing the

exchange rate. I cannot fault the arbitral tribunal for not having

accepted the Petitioner/ Petitioner’s surveyor’s contention regarding

there being a mistake without their having adduced some evidence to

establish the same.

15.

It is interesting to note the surveyor’s evidence. He stated that

on 11th April, 2005, the insurer i.e. the Petitioner wanted the

calculation with the exchange rate of Rs.48.625 which was available

from the website and that he, accordingly, gave the said calculation.

In the cross-examination, there is no evidence which establishes that

the exchange rate of Rs.52/- for the Euro was incorrect. The

quotations on the website do not necessarily indicate the final

exchange rate in all cases and the availability of exchange at that rate

from all dealers.

16. The challenge to the award in this regard is, therefore, rejected.

::: Downloaded on – 09/06/2013 16:23:55 :::

11 ARBP101.07.sxw

17. The next challenge to the award is the grant of interest upto the

date of the award at eighteen per cent per annum. Mr. Sheth stated

that the insurance policies do not contain any provision for interest.

He admitted that the interest is payable in view of the provisions of

Regulation 9 of the IRDA. Regulation 9 reads as under :-

“9. Claim procedure in respect of a general
insurance policy

(1) An insured or the claimant shall give notice to the
insurer of any loss arising under contract of insurance at

the earliest or within such extended time as maybe
allowed by the insurer. On receipt of such a

communication, a general insurer shall respond
immediately and give clear indication to the insured on
the procedures that he should follow. In cases where a
surveyor has to be appointed for assessing a loss/claim, it
shall be done so within 72 hours of the receipt of

intimation from the insured.

(2) Where the insured is unable to furnish all the
particulars required by the surveyor or where the
surveyor does not receive the full cooperation of the

insured, the insurer or the surveyor as the case may be,
shall inform in writing the insured about the delay that
may result in the assessment of the claim. The surveyor
shall be subjected to the code of conduct laid down by
the Authority while assessing the loss, and shall

communicate his findings to the insurer within 30 days
of his appointment with a copy of the report being
furnished to the insured, if he so desires. Where, in
special circumstances of the case, either due to its special
and complicated nature, the surveyor shall under
intimation to the insured, seek an extension from the
insurer for submission of his report. In no case shall a

::: Downloaded on – 09/06/2013 16:23:55 :::
12 ARBP101.07.sxw

surveyor take more than six months from the date of his
appointment to furnish his report.

(3) If an insurer, on the receipt of a survey report,
finds that it is incomplete in any respect, he shall require

the surveyor under intimation to the insured, to furnish
an additional report on certain specific issues as may be
required by the insurer. Such a request may be made by
the insurer within 15 days of the receipt of the original

survey report.

(4) The surveyor on receipt of this communication
shall furnish an additional report within three weeks of
the date of receipt of communication from the insurer.

(5) On receipt of the survey report or the additional

survey report, as the case may be, an insurer shall within
a period of 30 days offer a settlement of the claim to the

insured. If the insurer, for any reasons to be recorded in
writing and communicated to the insured, decides to
reject a claim under the policy, it shall do so within a
period of 30 days from the receipt of the survey report or
the additional survey report, as the case may be.

(6) Upon acceptance of an offer of settlement as stated
in sub-regulation (5) by the insured, the payment of the
amount due shall be made within 7 days from the date of
acceptance of the offer by the insured. In the cases of

delay in the payment, the insurer shall be liable to pay
interest at a rate which is 2% above the bank rate
prevalent at the beginning of the financial year in which
the claim is reviewed by it.”

18. It was submitted that there was no evidence of the bank rate

prevalent at the relevant time. The arbitral tribunal awarded interest at

eighteen per cent per annum. The submission, therefore, is that

::: Downloaded on – 09/06/2013 16:23:55 :::
13 ARBP101.07.sxw

though interest could have been awarded under Regulation 9(6), there

was no evidence that the bank rate prevalent at the material time was

sixteen per cent.

19. I will presume that there was no independent evidence

furnished as to the bank rate prevalent at the material time. I would

be reluctant, however, to set aside the award on this ground in the

facts of the present case. It is important to note that in the statement

of claim, the Respondent claimed interest at eighteen per cent per

annum. The claim obviously was, at least, purportedly on the basis

that it was as per law.

In the reply to the statement of claim, the Petitioner

merely denied that the claimant i.e. the Respondent is entitled to

interest or interest at eighteen per cent per annum. There is no

allegation that the rate of interest at eighteen per cent per annum was

contrary to law. The averment, in fact, indicates that what was in fact

denied was the right to claim interest at all. The auxillary award deals

with the award of interest and the reasons for the same in detail. The

arbitral tribunal has applied the principle under Regulation 9(6) in

awarding interest. The liability to pay interest is not denied. In view

::: Downloaded on – 09/06/2013 16:23:55 :::
14 ARBP101.07.sxw

of the pleadings and in view of there being nothing on record to

indicate that the implied assertion that the rate of eighteen per cent

claimed in the statement of claim is as per law and in view of the fact

that there is no evidence to indicate the contrary, I cannot fault the

arbitral tribunal for having allowed interest at eighteen per cent per

annum.

20. At the highest, even in the event of there having been any

evidence on the part of the Petitioner about the bank rate being less

than sixteen per cent, the award could have been modified by reducing

the rate of interest. In the absence of anything to suggest that the rate

of interest was otherwise than as claimed, I see no reason to do so.

Even assuming this to be a lacunae/error, the same could have been

filled up/remedied without any difficulty. Had the Respondent

suggested another rate of interest, I would readily have modified the

award, had I found the suggestion to be justified.

21. The challenge regarding the award of interest is also, therefore,

rejected.

::: Downloaded on – 09/06/2013 16:23:55 :::

15 ARBP101.07.sxw

22. Lastly, I see nothing wrong in the arbitral tribunal having

awarded interest even for the period from the date of the interim

report dated 14th January, 2003, and the on-account payment of Rs.

80,00,000/- on 29th October, 2003. The arbitral tribunal held that there

was an inordinate delay in finalising the payment. In the

circumstances, the arbitral tribunal having awarded interest during this

period, cannot be faulted.

23.

There are a few observations in the Auxillary award which

appear to be incorrect. However the award can be sustained even on

the basis of the other findings in the award. The apparently incorrect

observations therefore do not warrant setting aside the award.

24. Both the petitions are, therefore, dismissed with costs, fixed at

Rs.10,000/- to be paid on or before 31st October, 2010. This order is

stayed upto 31st October, 2010, to enable the Petitioner to challenge

the same.

::: Downloaded on – 09/06/2013 16:23:55 :::