High Court Madras High Court

The State Of Tamilnadu vs K.Ramachandran on 21 September, 2006

Madras High Court
The State Of Tamilnadu vs K.Ramachandran on 21 September, 2006
       

  

  

 
 
           IN THE HIGH COURT OF JUDICATURE AT MADRAS
                              
                      DATED  : 21/09/2006
                              
                            CORAM
                              
            THE HONOURABLE MR. JUSTICE P.K. MISRA
                             AND
           THE HONOURABLE MR. JUSTICE R. SUDHAKAR
                              
                O.S.A. Nos.406 and 407 of 2000
                              


O.S.A. No.406 of 2000 (O.P. No.908 of 1999):
~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~

1. The State of Tamilnadu
   represented by its Secretary to Govt.
   Animal Husbandry & Fisheries Dept.
   Chennai 9.

2. The Director of Fisheries
   Anna Salai
   Teynampet
   Chennai 6.

3.The Superintending Engineer
   Fisheries & Harbour Circle
   Nagercoil
   now at the office of 
         the Director of Fisheries
   D.M.S. Office
   Anna Salai
   Chennai 6.                     		..Appellants/Petitioners


           Vs.


1. K.Ramachandran
   Proprietor
   Complex Pile Foundations
   Chennai 600 014.

2. Justice K.M.Natarajan (Retd.)
   No.117/1
   L.B. Road
   Kamaraj Nagar
   Thiruvanmiyur
   Chennai 600 041.                       ..Respondents/Respondents


O.S.A. No.407 of 2000 (Application No.1221 of 2000 in O.P. No.326 of 1999):

1. The State of Tamilnadu
   represented by its Secretary to Govt.
   Animal Husbandry & Fisheries Dept.
   Chennai 9.

2. The Director of Fisheries
   Anna Salai
   Teynampet
   Chennai 6.

3. The Superintending Engineer
   Fishing Harbour Project  Circle
   Nagercoil
   now at the office of the
   		Director of Fisheries
   D.M.S. Office
   Anna Salai
   Chennai 6.                             ..Appellants/Respondents

                             
	Vs.

K.Ramachandran
Proprietor
Complex Pile Foundations
Chennai 600 017.                          ..Respondent/Applicant





      Both O.S. Appeals are filed under Order XXXVI, Rule  1
of the High Court Original Side Rules read with Clause 15 of
the  Letters Patent against the Common Order dated 26.4.2000
passed by a learned single Judge of this Court in O.P.No.908
of  1999 and A.No.1221 of 2000 respectively in O.P.No.326 of
1999.




For Appellants in O.S.A.Nos.406 and 407 of 2000 :
Mr.S.Senthilnathan, Government Advocate

For first respondent in O.S.A.406/2000 and respondent in O.S.A. No.407/2000:  
Mr.G.R.Swaminathan

For second respondent in O.S.A. No.406 of 2000:  
No appearance


                              
                       COMMON JUDGMENT
                              

 (The Judgment of the Court was delivered by R.SUDHAKAR,J.)


      Original  Side Appeal No.406 of 2000 is filed  by  the

appellants/petitioners in O.P.No.908 of 1999 challenging the

common  order  dated 26.4.2000 passed by the learned  single

Judge,  rejecting their claim for setting  aside  the  Award

dated 27.3.1999 passed by the sole Arbitrator in Application

No.76 of 1995 in C.S.No.263 of 1987.


     2.  Original Side Appeal No.407 of 2000 is filed by the

appellants/respondents in A.No.1221 of 2000   in  O.P.No.326

of 1999 challenging the common order of learned single Judge

dated  26.4.2000 allowing O.P.No.326 of 1999 to receive  and

confirm  the award and A.No.1221 of 2000 to pass  decree  in

terms of the Award dated 27.3.1999.



      3.   The parties, viz., the appellants are referred to

as  Department  and the first respondent is referred  to  as

claimant/  contractor in both the appeals for  the  sake  of

convenience.



      4.  The sole Arbitrator was appointed in C.S.No.263 of

1987 and he passed an award dated 27.3.1999.  The Arbitrator

filed  O.P.No.326 of 1999 before this Court to  receive  and

confirm the award dated 27.3.1999. The first respondent, the

claimant  filed  Application No.1221 of  2000  in  the  said

O.P.No.326  of 1999 to pass a decree in terms of the  award.

The  appellants herein filed O.P.No.908 of 1999  challenging

the  award dated 27.3.1999.  The learned single Judge  by  a

common order dated 26.4.2000 in both O.P.Nos.326 of 1999 and

908   of  1999  and  the  A.No.1221  of  2000  allowed   the

Application  No.1221  of  2000 and O.P.No.326  of  1999  and

dismissed the O.P.No.908 of 1999.  It is against this common

order dated 26.4.2000, present appeals are filed.



      5.    The  brief  facts of the case as stated  by  the

claimant  is as follows:-  The appellants  floated a  tender

for  the  formation  of   R.C. Jetty at  Valinokkam  Fishing

Harbour  in  Ramanad  District.   The  nature  of  work  was

precasting  and driving of R.C.C. Piles.  The last  date  of

receipt of tender was fixed on 30.12.1983 as per the  tender

schedule.   The  tender will be valid upto six  months  from

30.12.1983 to 29.6.1984.  During the opening of the  Tender,

the first respondent/claimant made the following conditions:



(1)     Mobilisation  charges of Rs.2  lakhs  and   Electric
     Power and Water Supply should be made available at  the
     site by the Department and

(2)    Required  cement  and  steel  for  the  casting  yard
     should be supplied by the Department free of cost



The  first  respondent/claimant submitted the lowest  quote.

On  the  request made by the Department by its letter  dated

1.8.1984 claimant revalidated the tender and finally, it  is

stated  that  the  claimant received the  work  order  dated

26.3.1985.  Since the work order was issued after  lapse  of

15  months, claimant sent a letter dated 28.3.1985  claiming

30%  escalation   as against 20% claimed  earlier.   At  the

request  of  the Superintending Engineer that the escalation

amount  will  be paid on receipt of formal orders  from  the

Government,  claimant/contractor accepted the contract  work

on 20.4.1985.  After accepting the agreement in the presence

of Mr.G.Kaliasundaram, the then Superintending Engineer, the

claimant  brought all Pile Driving Equipment  and  machinery

and  the  construction materials necessary for this  project

work  in  the site.  Some portion of Pile Driving machinery,

were hypothecated under the hypothecation agreement with the

then Superintending Engineer Mr.G.Kaliasundaram on 18.5.1985

and  received the recoverable mobilisation charges  of  Rs.2

lakhs as mentioned in the tender condition dated 30.12.1983.

However,  it is only on 4.7.1985 that the Department  handed

over the site.  On 4.7.1985 itself  casting of Pile work was

started.   During the casting of piles, the  Department  did

not   supply  the  required  cement  and  steel  and  proper

instructions  were  not given.  However,  the  claimant  has

completed the casting of piles.  Due to the aforesaid delay,

the claimant incurred  loss as the machinery and labour were

kept  idle.    Further, 3rd appellant did not pay  the  full

bill amount for the work done upto October, 1985 and has not

prepared  the  escalation bill amount  according  to  letter

dated  6.4.1984.    Due to non-payment  of  escalation  bill

amount  as  promised, the claimant  was unable to  make  any

progress   in  the  driving  of  piles.   After  many   oral

representations and several letters,  3rd appellant arranged

a Dredger in October, 1985 for the above work.  The Dredger,

however, sunk on its way near Pamban Bridge at Rameswaram on

30.12.1985.      After  several  oral  representations   and

reminders, made by the claimant, the Superintending Engineer

G.Kaliasundaram sent a letter dated 12.1.1986  stating  that

the  approval of the Government regarding escalation charges

will  be obtained within a month, however, even after  lapse

of  four  months  the Department did not pay the  escalation

bill   amount.      By  letter  dated  12.7.1986,   claimant

requested  the  third  appellant   to  settle  claim  amount

including  the pending bill amount and also to  release  the

machinery  and equipment, in default to pay simple  interest

at   18%   per  month  from  15.9.1986.   claimant   further

intimated   that   failure  to  settle  the   claim   before

31.12.1986,  the  claimant will seek  remedy  as  per   law.

Inspite  of  this, the  Department had not released  pending

bills,  escalation bill amount and further did  not  release

machinery  and equipment, and thereby crippled the  claimant

from  taking any other contract work.  Claimant stated  that

he  was incurring loss day by day.  The claimant, therefore,

prayed  for   arbitration in terms of Clause 39  of  General

Conditions of the contract.  Since the department refused to

appoint  an  Arbitrator, claimant approached this  Court  by

filing   C.S.No.263 of 1987 for appointment of an Arbitrator

to  settle the claim amount and for release of machinery and

equipment  and  other construction materials.  Mr.C.R.Gopal,

the  then Superintending Engineer promised to arrange for  a

Dredger  and  instructed the claimant to start Pile  Driving

work.   The  Department   paid  20%  escalation  amount   on

27.7.1987   in   G.O.No.791.   However,  by   letter   dated

14.1.1988,  the Executive Engineer directed the claimant  to

refund  the  above  said escalation amount.    Trusting  the

words  of  the  third appellant, claimant started  the  Pile

Driving  work for which the bill amount was not paid to  the

claimant  inspite  of several requests and  reminders.   The

pile  driving  work  could not be  proceeded  as  the  third

appellant   failed  to  arrange for a Dredger  during  1988.

Since  the area was covered by sea sand, the jetty  was  not

constructed  as  the  seabed was not dredged.    Instead  of

supplying  a Dredger to enable the claimant to complete  the

work,  the  then 3rd appellant  terminated the  contract  on

11.4.1989 while the piling work was in progress.  Because of

the  failure  on  the part of the appellants Department  for

arranging  a  Dredger and dredging the seabed, the  claimant

was  unable  to proceed further with the Pile Driving  work.

Aggrieved by the termination of the contract without  paying

the claimant the Pile Driving Bill amount, Pile Casting Bill

amount,  Escalation  Bill  amount  and  other  claims   made

earlier,    as    illegal   and   arbitrary,    the    first

respondent/contractor sought for arbitration of the dispute.

According to the first respondent/claimant   due to delay at

various  stages he suffered huge loss and the    non-use  of

machinery, equipment and other materials from 30.12.1983  to

11.4.1989,    he    suffered    further     loss.      First

respondent/contractor  made  a  claim  for  Rs.2,46,42,498/-

under various heads as follows:-



"CLAIM No.1:

Value  of  work  done  not yet paid  -  Claim  according  to

agreement rates

Casting of 160 numbers of Piles:

1. Shuttering, Centering, Seafolding,
   Steel Rods Bending & Building &
   Oiling the shuttering & concreting
   and curing all the works:

   Lumpsum Rate for each Pile:  Rs.5160/-

For  160 numbers of Piles    : Rs.5160 x 160  Piles = Rs.8,25,000/-


2.Handlying & Driving the Precast Piles:

Lumpsum Rate for each Pile: Rs.5870/-

    For  10  Piles        : Rs.  5,870  x  10	 =  Rs. 58,700/-
                               -----

——–

        Total amount                 =	      Rs.8,83,700/-

Minus the Bill amount paid		 =  		Rs.2,20,000/-
                                               ---------------
          Balance to be billed: Net amount due             =
                                               Rs.6,63,700/-
                                               ---------------

  Balance to be billed: Net amount due =	      Rs.6,63,700/-





CLAIM No.2:

Escalation Lumpsum @ 180% on the
compelled work during the extended
period beginning from 4.7.1984 to
11.4.1989

Completed work                  :  Rs.8,83,700/-

Escalation  @  180%      :   Rs.8,83,700  x  180    

——————- =Rs.15,90,660/-

100

CLAIM No.3:


Non  Recoverable  Mobilisation
charges  not  paid 			= Rs.3,00,000/-

CLAIM No.4:

Compensation for Losses 
suffered on account of 
overheads & Loss of profit
during the stipulated 
period of contract
from 4.7.1985 to 3.1.1986 		= 6 months

a) Amount of contract              	=  Rs.33,25,500/-

b) Overheads component of (a) 20%
   worked out during 
   quoting of tender:       		=  Rs.6,65,100/-

c) Value of work done upto 3.1.89

(contract period of six months) = Rs.8,25,000/-


d) Prorate (b) on (c)
    20% on Rs.8,25,000/- being
    overhead & profit 
    for 6 months 				= Rs.1,65,000/-

e) Net loss on overheads
     profits  on  =  (b) - (d)       = Rs.5,00,000/- Rs.5,00,000/-





CLAIM No.5:

Losses suffered during 
the extended period
from 4.1.86 to 11.4.89 
on account of overheads & 
loss of profits for 
39 months:

(a)  Provision for overheads 
     & profits 
     made by the claimant while
     working out the  revalidated
     tender amount is     		= Item (b) in claim No.4
						  ----------------------
                                            6 months


Contract period 6 months: Rs.6,65,100/-

————-

6 months

Overheads & Loss of Profit
for each months : Rs.1,10,850/-

(b) Overheads & Loss of profit
during the extended period

per month : Rs.1,10,850/-

for 39 months : Rs.1,10,850/- x 39=Rs.43,23,150/-

CLAIM No.6:

Damages due to Idle of Machinery, Equipment &
other construction materials withheld by the
respondents from 4.1.1986 to 22.6.93; Total 89 months:

Machinery Component   		:   35%

Contract value              	:   Rs.33,25,500/-

For 35% for 6 months in 
the value of contract         :   Rs.11,63,923/-
                          	    --------------
						 6 months

Loss on account of idle of machinery
for each month             	: Rs.1,93,987.50

For   89  months              : Rs.1,93,987.50 x 89 = Rs.1,72,64,888/-

                              
                        CLAIM AMOUNTS

Claim No.1                    :    Rs.   6,63,700/-

Claim No.2                    :    Rs.  15,90,660/-

Claim No.3                    :    Rs.    3,00,000/-

Claim No.4                    :    Rs.    5,00,000/-

Claim No.5                    :    Rs.  43,23,150/-

Claim No.6                    :    Rs.1,72,64,888/-
                                 ------------------
            Total claim amount     Rs.2,46,42,498/-
                                 ------------------


Thus, claimant prayed for passing of award for

Rs.2,46,42,498/-.

6. Respondents/Department filed a counter with counter

claim as follows:- The value of the claimant’s tender as

submitted on 30.12.1983 was Rs.34,33,200/- and the same was

reduced to Rs.33,25,500/- to secure the work for himself.

After the reduction of rates, the Superintending Engineer

recommended the tender to Director of Fisheries on

9.2.1984. The recommendation of the Superintending Engineer

was considered at various other Departments and placed

before the Tender Committee. The Tender Committee

consisting (i) The Commissioner and Secretary to

Government, Forest and Fisheries Department (ii) The Deputy

Secretary to Government, Public Works Department (iii) The

Director of Fisheries and (iv) Thiru G.Kaliyasundaram, the

Superintending Engineer, Fishing Harbour Projects Circle

considered the question of mobilisation advance and decided

that a mobilisation advance of Rs.2 lakhs may be granted on

the usual terms and conditions, which amount is to be

recovered from the claimant’s bills, while accepting the

lower tender of the claimant for Rs.33,25,500/- with an

excess of 2.90% over the estimate amount. Government in

their G.O.Ms.No.268 P & F Department, dated 7.3.1985

accepted the tender offer of the claimant for Rs.33,25,500/-

with excess percentage of 2.90% over the estimate and

mobilisation advance was also sanctioned under usual terms

and conditions. In the G.O. there was no mention of

acceptance either to pay escalation at 20% of the tender

rates or to grant Rs.3 lakhs (non-recoverable) mobilisation

charges. During the interim period after the expiry of

revalidation on 28.12.1984, the Superintending Engineer

again requested the claimant in his letter dated 19.12.1984

to extend the tender rates for a further period of one month

from 29.12.1984. Promptly, the claimant in his letter dated

21.12.1984 revalidated his tender rates for a further period

of one month from 29.12.1984 to 28.1.1985. Claimant

referred only to his earlier revalidation letter dated

2.10.1984 without any preconditions and not to his letter

dated 31.8.1984 wherein preconditions had been stipulated.

The Superintending Engineer in his letter dated 9.1.1985

submitted revalidation letter of the claimant for the

further period from 29.12.1984 to 28.1.1985 to the Director

of Fisheries. The Director of Fisheries in turn submitted

the copy of letter dated 21.12.1984 of the claimant to the

Government revalidating the claimant’s tender upto

28.1.1985, whereas the claimant has alleged that the

claimant had not accepted for giving further revalidity of

tender, because there was further escalation in the prices

of materials and labour. The allegation that the then

Superintending Engineer Thiru G.Kaliasundaram promised to

give work order within one month’s time is denied. The work

order was issued by the Superintending Engineer on 26.3.1985

after the Government accepted the tender vide G.O.Ms.No.268

dated 7.3.1985. There was no mention and no stipulation

made either in respect of grant of non-recoverable

mobilisation charges of Rs.3 lakhs in the work order. The

claimant on receipt of the work order dated 26.3.1985 raised

objection vide his letter dated 28.3.1985. The

Superintending Engineer in his letter requested the claimant

to execute the agreement and introduce a change in the

agreement that escalation charges will be paid to the

claimant on receipt of formal orders of Government “if

approved”. There was no whisper that the non-recoverable

mobilisation charges of Rs.3 lakhs as wanted by the claimant

will be paid to the claimant. Claimant requested the

Superintending Engineer to delete the word “if approved” so

as to pressure the Superintending Engineer to accept the

escalation stipulation of claimant for 30% enhanced rates

while the Superintending Engineer had no power or authority

to grant escalation of rates. Once the negotiated tender

offer was accepted by Government, the claimant may only

accept the work order and execute the agreement or he may

reject the work order and refuse to sign the agreement

whereupon the Department may forfeit the EMD. Claimant

added a further demand that the non-recoverable mobilisation

charge of Rs.3 lakhs which had so far not been raised either

in the claimant’s revalidation upto 28.12.1984 or upto

28.1.1985 in his letters dated 2.10.1984 and 21.12.1984

respectively and also in the minutes of meeting of the

tender committee on 4.12.1984 and G.O.Ms.No.268 dated

7.3.1985. The agreement dated 10.5.1985 was registered as

CR.No.5/85-86. No special conditions were stipulated in the

agreement except to state that mobilisation advance of Rs.2

lakhs shall be paid for procuring machinery and making

preliminary arrangements at the site against hypothecation

of machinery to the Government. This advance was to be

recovered in ten equal instalments with interest at

commercial rates from the first 10 consecutive bills after

20% work is done. G.O.Ms.No.268 dated 7.3.1985 provided for

the grant of mobilisation advance of Rs.2 lakhs on

hypothecation of machinery. Accordingly, on the claimant

bringing his machinery to site and hypothecating the same,

claimant was sanctioned the mobilisation advance of Rs.2

lakhs. Thus, it will be clearly seen there was no breach by

the appellants Department in either accepting the

negotiated tender of the claimant as per G.O.Ms.No.268 dated

7.3.1985 or in the sanction of the mobilisation advance by

the Department on 18.5.1985 as per the hypothecation deed

and insurance cover at pages 117 to 135 of the agreement.

The mobilisation advance was paid to the claimant on

19.5.1985.

7. It is also stated that the claimant did not by any

letter during the period in question before 4.7.1985 state

that the appellants Department delayed handing over the

site. The claimant did not withdraw from the contract on

the basis that site had not been handed over timely. The

agreement was signed by claimant on 10.5.1985 and the

claimant took over the site on 4.7.1985. With regard to

supply of steel, cement and other materials, the Department

contended that there was no delay on their part and the

claim of the first respondent/ contractor was misconceived.

The fault was stated to be on the part of the

contractor/first respondent. The Department also gave the

details of payments made to the contractor refuting the

claim that amounts were not paid for the work done. The

amount claimed by the first respondent was disputed by the

Department.

8. After October, 1985 the claimant did not carry out

any work till November and December, 1988 when 10 piles were

driven by claimant. There is no justification for this kind

of delay and piece meal work in the sense even the 10 piles

driven have not been fully driven and cut off. For handling

10 piles, payment is due to claimant. The payment due is

Rs.15,000/- only. This works was not carried out in

October, 1985 but only later during November and December,

1988 and in February 1989. The claimant has further falsely

stated that third appellant has not prepared the escalation

bill amount according to the letter dated 6.4.1985. As per

the letter of Superintending Engineer addressed to the

claimant, it was informed that the representation is being

submitted to the Government. The Government considered the

repeated request of claimant for escalation charges of 20%

over tender rates and sanction escalation charges in

G.O.Ms.791 F& F Department dated 17.7.1987. After

20.10.1985 no work had been done by the claimant till date

of the said G.O. On issue of the said G.O., the escalation

charges for work done until then by the claimant was paid on

27.7.1987. The payment so made was Rs.1,65,439/-. Thus

there was no breach committed by the appellants Department.

The above payment has been accepted by the claimant without

demur and protest. Having been satisfied by such payment it

is not left open to the claimant now to seek escalation.

Hence the claim of the claimant under Claim No.2 for

escalation once again at 180% for work already done and

fully paid is not maintainable and liable to be rejected.

9. The payment escalation charges was not a condition

stipulated in the contract or in the agreement. Even if it

were, non-payment of escalation charges for any duration is

not a cause on the basis of which the claimant may stop

work. Claimant failed to discharge his duties as a lumpsum

contractor and breached the contract by his failure to

complete the work. Claimant further breached the contract

by his failure to adhere to the rate of progress stipulated

in the agreement at pages 6 and 40. The averment that the

third appellant should arrange for a dredger for dredging

pile driving area is not correct. Claimant should have

driven atleast 3 piles per day, but the claimant did not do

so and by his failure claimant breached the contract. Since

claimant had carried out only 24% of the work even after

nearly 4 years, the Department had no other option but to

terminate the contract as the claimant had committed

fundamental breach of contract. The fact remains that

the contract period expired as early as on 3.1.1986 and the

same has not been extended. As such, the contractual

obligations between the parties did not extend beyond this

period and whatever work had been done by the contractor

after the efflux of the contractual period inspite of the

conduct of the parties the contractor is to be paid for the

work done as per the “Quantum Merit” enumerated in Section

70 of the Indian Contract Act 1872 (Central Act IX of 1872).

After expiry of contract on 3.1.1986 the claimant has

conveyed and driven incompletely 10 piles only in November,

1988 to February 1989. The claimant has claimed Rs.5,870/-

per pile for handling and driving the same as per the

agreement rate or his revised rate. For the purposes of

valuing the work thus carried out by him for handling and

driving 10 piles, the claimant even according to his own

claim became entitled to Rs.58,700/-. The piles have not

been driven to the set point, but have been stopped much

above the set point. Therefore, the driving is incomplete

and payment of the same cannot be made. Payment can be

limited only to the handling of the piles for which a rate

of Rs.1,500/- per pile is to be adopted as per the

stipulations in the contract as there is no other evidence

available. In view of the contract having ended on

3.1.1986 by efflux of time and further as affirmed by the

claimant himself by his letter dated 12.7.1986 the contract

has undisputedly come to end as on either of these dates and

the same was further confirmed by the claimant in his

letter dated 29.10.1986. There is no proof to show that the

contract was kept alive beyond 3.1.1986.

10. The machinery of claimant had been hypothecated to

secure mobilisation advance and the question of release of

hypothecated machinery does not arise. It is stipulated

under Clause 39 of the agreement that the contractor is

prohibited from going for arbitration till the completion of

the work. The claimant did not intimate the appellants

Department that he cannot (1) complete the contract or (2)

that he had no intention of resuming work or (iii) that he

was frustrated on account of (a) lack of finance (b) lack of

resources (c) lack of managerial and technical skill and

expertise to simultaneously manage and execute work at 3

work sites in the sea (Thondi, Valinokkam quay wall and

these RCC Jetties at Valinokkam) (d) that appropriate and

necessary machinery and equipment of good quality and (e)

efficient and effective labour, and therefore he was

withdrawing from the contract. Hence, the claimant is not

entitled to any relief at the hands of Arbitrator. However,

as the disputes referred to are outside the scope of

agreement and admittedly outside the scope of the contract

period, the claims are not arbitrable and are also liable to

be rejected in toto.

11. The Superintending Engineer by letter dated

29.10.1986 informed the claimant that the work was at a

standstill and if work was not resumed by 10.11.1986, the

contract will be terminated with forfeiture of EMD etc. To

this letter the claimant vide his letter dated 3.11.1986

replied that he has resumed work on 27.10.1986, which is not

correct. Again the Superintending Engineer issued notices

to the claimant vide letters dated 1.6.1987, 22.7.1987,

4.8.1987, 19.10.1987 and 24.11.1987 for not resuming the

work. The Director of Fisheries also issued notice to

claimant instructing the claimant to resume work vide his

letters dated 28.9.1987 and 3.11.1987. To all these letters

there was no response from the claimant. It shows that

there were no labourers at site of work from 20.10.1985 till

work was resumed in November, 1988. Hence claim made under

Claim Nos.4 to 6 are false. The claimant responded only in

his letter dated 2.9.1988 stating that he was arranging to

resume work. Earlier in letter dated 16.5.1988, the

claimant had furnished his “programme” for resuming work.

Claimant stated that he has to arrange two boats from Thondi

to Valinokkam and then set up his pile driving machine on

these boats and commence the pile driving. Review meeting

was also held on 16.5.1988, in which it is recorded at page

No.2 of the minutes that the pile driving machine and

equipment at Thondi has to be moved to Valinokkam and

assembled and thereafter 7 piles driven in the quay wall and

the work in RCC Jetty at Valinokkam resumed thereafter.

This graphically reveals that claimant neither had a working

pile driving machine could be mounted for carrying out work

of pile driving inspite of securing mobilisation advance of

Rs.2 lakhs with the tender and paid on 18.5.1985 and

escalation charges of Rs.1,65,349/- in July 1987 and the

lack of machinery, equipment resources, labour and capital

were also the reasons why claimant could not carry out work

apart from wilfully abandoning work as such the claimant is

totally ineligible for any claim (i) for idle labour and

machinery and (ii) for loss of profit (claim Nos.4 to 6).

In his letter dated 18.1.1989 addressed to the

Superintending Engineer, the claimant has furnished the

reasons as to why he did not do work after October 1985

stating “we stopped work as the escalation was granted very

late in 1988”. This is an unilateral and arbitrary action

of the claimant and a clear breach of contract without any

justification for which the claimant is solely responsible.

Hence, the claimant is ineligible for any claim (i) for idle

machinery and labour and (ii) for loss of profit (claims 4

to 6) after unilaterally and arbitrarily and wilfully

stopping work and breaching contract when claimant could

have executed the work.

12. The contract was terminated for delay and slow

progress and breach of contract on 11.4.1989 vide the letter

of the Superintending Engineer dated 11.4.1989.

13. Claimant has also secured escalation charges of

Rs.1,65,439/- on 27.7.1987 which is Rs.97,506/- in excess of

the actual amount due to claimant as escalation charges.

Considering the amounts due to the Department no amount is

payable to claimant for the driving of the 10 piles and

payment is due from claimant in respect of excess payments

received by claimant.

14. Since the work is incomplete no payment can be

made. There is no stipulation that dredging has to be

carried out first in order to carryout pile driving work.

From February, 1989 until termination of contract on

11.4.1989 the claimant did not drive any piles. Hence, the

claim Nos.3 to 6 are not maintainable and are not

arbitrable.

15. The abstract of the Department’s objection to the

claim in the counter statement before the Arbitrator, is as

follows:-

(i) In respect of Claim No.1, it is stated that full

payment of Rs.8,25,195/- has been made for the pile casting.

(ii) In respect of Claim No.2, it is stated that the

claim is purely fictitious and imaginary. Full payment has

been made for the work done then and there immediately on

completion of the work for Rs.8,27,195/-. No further work

thereafter was carried out for which payment is due. No

escalation is payable. It is also contended that no

escalation could be paid because there is no provision for

making payment for escalation in contract and agreement.

The 20% escalation was granted in G.O.No.791 dated 17.7.1987

and paid on 27.7.1987.

(iii) In respect of Claim No.3, it is denied that the

non-recoverable mobilisation charges of Rs.3 lakhs demanded

by the claimant was not a term of the contract. It was

denied by the third appellant himself at the very time it

was raised. After the absolute denial of the claim, the

claimant extended his tender validity vide his letters dated

2.10.1984 and 21.12.1984 after waiving the claim. The

Claimant also waived the claim again unilaterally and come

forward to sign agreement and execute the contract.

Therefore, the Claim No.3 is unwarranted and denied.

(iv) In respect of Claim No.4, it is stated that for

the work done and completed during the period of contract

from 4.7.1985 to 11.4.1989 the claimant has been fully paid

and no outstanding payment is due. In this contract, the

claimant is a defaulter who clearly defaulted and breached

the contract and failed to execute the work. He is

ineligible for profit on the promise that merely because he

had been awarded a contract he becomes eligible for a profit

of 20%. The claimant was not prevented from doing work.

Claimant abandoned the work and his inaction brought about

termination of contract.

(v) In respect of Claim No.5, the loss of profit

suffered during the period 4.1.1986 to 11.4.1989, it is

stated that the value is an fictitious value of

Rs.43,53,150/-. The claim is denied as entirely absurd and

in the realm of make believe. During the period from

4.1.1986 till 11.4.1989, the claimant abandoned the work and

unilaterally removed whatever machinery there was and left

the site to the wind and waves wilfully except for the

period November, 1988 to February, 1989 when he incompletely

drove 10 piles.

(vi) In respect of Claim No.6, it is stated that the

claimant brought no pile driving equipment between 4.1.1986

to November, 1988. As per the claimant letter dated

18.1.1989, the claimant brought boats from Cuddalore and

pile driving equipment from Thondi and commenced driving of

piles in November,1988. The claimant stopped work after

February 1989. It was open to the claimant to redeem his

equipment by paying up the mobilisation advance and interest

thereon. Therefore the alleged damages due to idle

machinery equipment and other construction materials

withheld by the Department from 4.1.1986 to 22.6.1993 is

entirely frivolous and absurd.

16. Counter claim of the appellants/Department are as

follows:-

Counter Claim No.1:

Claimant was paid a mobilisation advance of Rs.2 lakhs

on 18.5.1985 after the acceptance of agreement on 10.5.1985

as per the provisions of the G.O. accepting the tender

G.O.Ms.No.268, Forests and Fisheries Department dated

7.3.1985. This mobilisatoin advance amount of Rs.2 lakhs

and interest thereon at 18% from 18.5.1985 to 17.9.1993 at

Rs.3 lakhs in total Rs.5 lakhs has not been recovered from

the claimant and is due recovery.

Counter Claim No.2:

As per the provision of G.O.Ms.No.791, Forests and

Fisheries Department dated 17.7.1985 escalation charges of

Rs.1,65,439/- were paid on 27.7.1987. There has been on

overpayment of Rs.97,506/- in making this escalation

payment and the same was pointed out by the Accountant

General. This has been demanded from the claimant vide

Executive Engineer letters to the claimant dated 14.1.1988

and 19.5.1988. Since it is not paid by the claimant, the

Department is entitled to as follows:

Overpayment made on 27.7.1987 = Rs. 97,506/-

Interest at 18% there on
from 27.7.1987 to 17.9.1993 = Rs.1,07,749/-

—————-

Total                                Rs.2,05,255/-
                                ----------------

Counter Claim No.3:


The contract period for the work lapsed on 3.1.1986.

The claimant did not request extension of contract and no

extension was granted. The claimant in his letter dated

12.7.1986 has stated that as on 12.7.1986 he rescinded the

contract. Such rescinding of contract without just cause

when the Department have acted faithfully and complied with

every contractual obligations stipulated in the agreement

entitles the Department to forfeit the EMD and security

deposit of the claimant. Further the claimant failed to

complete the work and also failed to maintain the rate of

progress stipulated in agreement and thus, the claimant

committed breach of contact. For such breach of contract

the EMD and Security deposit has to be forfeited to the

Department as per clause Nos.29 and 30(b) of agreement at

page 61 and clause 37(b) page 63 of the agreement and

relevant clauses of MDSS is as follows:-

Value of EMD forfeited to respondents – Rs.26,000/-

     Additional EMD                          - Rs. 6,320/-

     Value of S.D.(WHA) forfeited to
                         respondents	   - Rs.41,360/-
                                             -------------
                    Total                    - Rs.73,680/-
                                             -------------

                    Total Counter Claims
     Counter Claim No.1     :   Rs.5,00,000/-
     Counter Claim No.2     :   Rs.2,05,255/-
     Counter Claim No.3     :   Rs.  73,680/-
                              ---------------
     Total                      Rs.7,78,935/-
                              --------------

In view of the above, it is prayed by the Department that

the Claim of the claimant is to be rejected and the Counter

Claim made by the Department is to be allowed.

17. Before the Arbitrator on the side of the claimant

Exs.A-1 to A-207 were marked while the Department have

marked Exs.B-1 to B-31. Claimant was examined as P.W.1

and one J.Venkatesan, Special Correspondent, Hindu was

examined as P.W.2. On the side of Department one Jayaraman,

Junior Engineer, Vallinokkam, Ramnad District was examined

as R.W.1.

18. After perusing the oral and documentary evidence,

the Arbitrator awarded a sum of Rs.72,57,165/- in favour of

the claimant. However, it is stated that on return of

forfeited machinery and equipment to the claimant, the

Department is liable to pay the claimant only Rs.62,57,165/-

.

19. Aggrieved against that award, the Department filed

the Original Petition No.908 of 1999 to set aside the Award.

In the original petition it is stated that the tender of the

contractor/claimant was accepted and a formal agreement was

signed. The time for completion of the contract was

stipulated at six months from the date of handing over the

site. The claimant did not complete the work in time and so

the contract was terminated on 11.4.1999. Claimant

commenced arbitration proceedings by filing suit C.S.No.263

of 1987. The second respondent, the sole Arbitrator passed

an award on 27.3.1999 awarding a sum of Rs.72,57,165/- with

interest at 18% per annum. It is stated that the Award was

passed beyond the terms of the agreement. The Arbitrator

had exceeded the scope of contractual authority in making

the award. Claim No.1, i.e., for recovery of Rs.6,63,700/-,

it is stated that it was made on the footing that the

claimant had not been paid for the work done by him. The

Arbitrator had framed number of issues. But he failed to

appreciate the facts that the schedule of rates for each

item given in Ex.B-2 agreement is the overall limit for the

purpose of each and every item of work that is to be

complied with. As such, Rs.7,08,500/- has been shown as

the value of work done by the contractor in respect of 160

piles completed which includes cutting, bending and tying

grills with tor steel, plain M.S. Bars for reinforcement,

including the cost of binding wire. The important aspect in

this item of work as stated in the schedule is that the

steel shall be supplied by the Department to the claimant

for the execution of the work. Therefore the amount of

Rs.7,08,500/- is the overall value of the work that is

involved in the entire project as regards steel and allied

work. The Arbitrator has taken this value unnecessarily

for the purpose of arriving at the value of work done by the

claimant. The Arbitrator in page 21 of the Award dated

27.3.1999 has made reference to the said quantity of work

and has wrongly interpreted the items of work in the

contract and has applied the erroneous interpretation as

yardstick for the purpose of arriving at the value of the

work done. As such, the Arbitrator under Item No.20,

included a sum of Rs.7,08,500/- and has added the same along

with the claim made under Claim No.I(a) for making the award

in terms of Claim No.I. After deducting the departmental

recoveries, a sum of Rs.4,09,115/- has been awarded under

Claim No.I. As stated earlier, the Arbitrator had

complicated the listed items and their rates with that of

the claims made by the claimant and thereby had awarded a

sum of Rs.4,09,115/- without recourse to the actual

materials placed before him. He also failed to take into

consideration the estimated value of the particular work.

He also failed to segregate the expenditure incurred by the

Department with regard to materials supplied before arriving

at the actual value of work done. If only this distinction

in the value is made, then the exact value of work done by

the claimant could be arrived at. It is stated that Ex.A-

110 is a correspondence adjudicating upon the work involved

in Thondi Jetty, which is a separate contract. The

Arbitrator, inspite of objection raised by the Department,

had admitted the said exhibit and has placed relevance for

arriving at the conclusion upon which the award has been

passed. A sum of Rs.43,500/- has been awarded under claim

No.I in respect of item No.6 being the cost said to have

been incurred for driving 10 piles. Arbitrator has also

failed to take into consideration the various recoveries

that were to be made on the payments for the contractor.

Recoveries as regards mobilisation advance of Rs.2,00,000/-

adding interest on the same and other recoveries a sum of

Rs.4,66,470/- ought to have been recovered from the

contractor/claimant. Arbitrator has failed to take into

consideration of the exact quantum of work before deducting

the same from the overall estimated work as found in Ex.B-2

agreement. It has been pointed out to the Arbitrator that

the steel to the tune of 59 Mts. alone had been utilised.

The Arbitrator without taking into consideration the actual

expenditure, has given credit to the entire estimated

quantity of 109 Mts. and upon erroneous estimation fixed the

value of work done in a sum of Rs.11,56,250/-. The award

with regard to Claim No.I is per se excessive besides has

been passed without recourse to materials available on

record. As regards Claim No.II, it has been made for

escalation of the lumpsum contract amount at the rate of 180

per cent of the completed work during the extended period

beginning from 4.7.1985 to 11.4.1989. The contract or

agreement does not provide for any such escalation by its

express terms. The very claim itself was opposed before the

Arbitrator. It is stated that under Claim No.I, the

Arbitrator had already found and awarded for the work done

which the claimant has made claim. It is also stated that

casting of piles was completed as early as on 28.10.1985

itself. The contract awarded to the claimant could be

classified as follows:-

(a) Fabrication and casting of RCC Piles,

(b) Driving the piles into the sea at the marked

positions and

(c) To cut off the piles and lay deck slabs.

It is stated that the first part of work, viz., casting of

piles does not require much of skill and labour. As such,

the claimant had completed the casting of piles, however,

had failed to drive them in the sea and further work as

contemplated in the contract. Only 10 piles were driven

that too at the edge of the sea near to the shore. All

these aspects were explained to the Arbitrator. However,

overlooking the objections put-forward by the Department,

the Arbitrator has awarded a sum of Rs.9,17,195/- as

escalation for the work which was completed during the

extended period, viz., from 4.7.1985 to 11.4.1989. The

Arbitrator while accepting the contentions of the various

assurance and promises said to have been given by the said

Superintending Engineer, has omitted to take into

consideration the scope of the contract that was awarded to

the claimant. It is settled law that in the interpretation

of contract that too when the other party is a Governmental

agency, the written contract alone will be the basis of the

rates and liabilities of the contracting parties. Ignoring

the settled principles, the Arbitrator had accepted the

contentions put-forth by the claimant from certain

correspondences and assurances by Departmental Engineers,

who did not have the sanction to make such assurances, has

come to the conclusion about the entitlement of the various

claims by the claimant. Hence, the escalation granted on

the completed work for the extended period is de hors to

contract/ agreement and, as such, liable to be set aside.

The claimant also made claim of Rs.5 lakhs towards

compensation for the losses alleged to have been suffered on

account of overheads and loss of profit during the period of

contract. This Claim is covered under issue No.4. The

Arbitrator has considered Claim Nos.4 and 5. Claim No.5 is

with regard to losses suffered during the extended and

overheads during the said period. A claim of Rs.43,23,150/-

has been made in Claim No.5. Arbitrator has awarded a sum

of Rs.3,68,700/- under Claim No.4. The Arbitrator has

found reasons for awarding the said sum on the basis that

the Department has committed breach of contract and as such,

the Arbitrator is of the view that the claimant could not

complete the work. Arbitrator has granted 15% on the

balance of work as award under this issue and as such has

awarded a sum of Rs.3,68,700/-. However, Claim No.5 has

been rejected in total. It is stated by the Department that

under Claim No.6 a sum of Rs.1,72,64,885/- has been sought

for by the first respondent. This claim has been made as

damages due to idle machinery, equipment and other

construction materials withheld by the Department from

4.1.1986 to 22.6.1993 for 89 months. Arbitrator has laid

undue emphasis on the right of the Department to exercise

seizure of termination of the contract on the machinery that

were deployed by the contract. Arbitrator has referred to

Ex.A-31, the order of termination that the redemption of

hypothecation of machinery even on payment is ruled out. No

attempt was made by the claimant to discharge the

hypothecation. This being the case, it is ill-founded to

allege that the Department refusing to release the

hypothecation of machinery even on payment for the same. A

sum of Rs.29,48,400/- has been awarded under this head,

which is unjustified. However, adverse inference has been

drawn against the Department for the reasons that the

Engineers in-charge during the time of execution of the work

have not been examined. Such inference shall not be drawn

particularly, when the contract is entered into with

Government, since the officials in-charge of works are

subjected to transfer. The compensation amount has been

arrived at by the Arbitrator based upon Exs.A-196 and A-197,

which does not pertain to the contract work that has been

the subject matter of dispute. They relate to some other

contract and have nothing to do with the present one. The

Arbitrator has taken Rs.546/- as rate per hour for the

machinery. The award is a clear case of excess of contract.

The Arbitrator, while awarding the refund of earnest money

deposit and security deposit, has omitted to consider the

counter-claims made by the Department. The Arbitrator has

awarded the refund of mobilisation advance for the reason

that the Department has committed breach, which is

unjustified. Arbitrator has also fixed the value of

machinery at Rs.10 lakhs and has provided a concession in

the award that if the machinery are returned to the

claimant, Rs.10,00,000/- be deducted from the rest of the

award. In view of the reasons stated above, the award shall

not stand to legal scrutiny. The interest at 18% is also

thoroughly unwanted. Therefore, the Department prays for

setting aside the award dated 27.3.1999 passed by the

Arbitrator.

20. In the counter filed by the claimant in O.P.No.908

of 1999, it is contended that the Department received the

Award in April 1999. Petition for setting aside the award

should have been filed within 30 days from the date of

receipt of notice as provided under Article 119 of

Limitation Act of 1963. But the Department have taken time

till 28th October, 1999 to file this O.P. after lapse of six

months from 23.5.1999 and on this ground alone, this

O.P.No.908 of 1999 will have to be dismissed. Arbitrator

passed this Award on issue-wise and some issues were

decided in favour of the claimant and others rejected that

is to say that the claimant succeeded in five issues, viz.,

issue Nos.1, 2, 4, 5 and 10 for the amount of Rs.79,55,165/-

including interest and allowing a sum of Rs.6,98,000/- in

favour of Department including interest and after deducting

the amount of Rs.6,98,000/- from the award amount passed for

Rs.79,55,165/- the amount passed in favour of the claimant

is Rs.72,57,165/-. The claimant is entitled to get the

damages by way of hire charges for idling of plant,

equipment and machinery and other construction materials

illegally withheld by the Department as per issue No.5 and

the total claim amount in this regard is Rs.1,72,36,320/-.

This claim was worked out only based on the calculation

sheets for the hire charges for pile driving plant by the

Department’s Superintending Engineer and Executive Engineer

and the calculation sheets were marked as Exhibits in the

Arbitration proceedings as Exs.A-196 and A-197. But the

Arbitrator allowed only a sum of Rs.29,48,400/- as against

claimant’s claim amount of Rs.1,72,36,320/-. It is stated

by the claimant that he is accepting the award for

Rs.72,57,165/- with interest. The claimant prays for

dismissal of O.P.No.908 of 1999.

21. On considering the above contentions, the learned

single Judge, by a common order dated 26.4.2000 received the

Award passed by the Arbitrator and passed decree in terms of

the Award by allowing the application No.1221 of 2000 filed

by the claimant. Further, the learned single Judge

dismissed the O.P.No.908 of 1999 filed by the Department.

Aggrieved by the common order, present Original Side Appeals

have been filed by the Department.

22. Learned counsel for the appellants/Department

contended that the Arbitrator committed an error apparent

on the face of the record as he had incorrectly taken into

account the materials which have not been used for the

completion of the work and further vital documents were not

considered. It is contended by the counsel for the

appellants/Department that the award of the Arbitrator

relating to the quantum of work done cannot be accepted or

sustained. It is the further contention of the

appellants/Department counsel that the Arbitrator exceeds

his jurisdiction by awarding escalation charges which was

not contemplated and it is beyond the terms of the

agreement. Without prejudice, it was contended that even if

escalation is to be accepted, it can be only upto 20% and

that has been paid by G.O.No.791 dated 17.7.1987. It was

further contended that the Arbitrator is not correct and has

mislead himself to determine the escalation cost and the

quantum of escalation by comparing other contract. Another

factor is that the Arbitrator has not taken into

consideration the facts that the materials for the purpose

of executing the works were supplied by the Department. It

is further contended that the Arbitrator has concluded that

there is breach of contract committed by the

appellants/Department. The plea of the appellants/

Department is that the first respondent/claimant had by his

own conduct had rescinded the contract and therefore, the

award of the Arbitrator on the head, loss of profit and

charges for the period during which the contract was in

operation cannot be accepted or sustained in law. The

further contention of the appellants counsel is that the

award of the Arbitrator for the value of machinery is

unacceptable and unsustainable in law.

23. The learned counsel for the first

respondent/claimant, however, contended that the Arbitrator

had taken into consideration all relevant materials placed

before him while determining the quantum of the award. In

the facts and circumstances of the case, the learned single

Judge accepting the reasonings of the Arbitrator upheld the

award with reasons and it should not be interfered with.

The issues now raised in appeals as also before the learned

single Judge are questions of fact which should not be

reagitated in appeals.

24. The claim was made on several heads as has been

extracted above. The Arbitrator has rejected the Claim No.3

in respect of mobilisation charges and Claim No.5 for loss

suffered during the extended period from 4.1.1986 to

11.4.1989. However, the other claims were allowed in the

following manner, the details which have been set out in

para 7 of the learned single Judge’s order and the same is

extracted hereunder:-

“7. Exs.A-1 to A-207 were marked
on the side of the contractor and Exs.B-

1 to B-32 were marked on the side of
the department. About 17 issues have
been framed in the arbitration
proceedings and the arbitrator had
elaborately discussed the oral evidence
as well as the documents and given a
finding. The contractor claimed under
item No.1 a sum of Rs.6,63,700/-
towards the value of work done. The
arbitrator passed the award for a sum
of Rs.4,59,115/- with interest. In
respect of issue No.2, the contractor
claimed a sum of Rs.15,90,660/- under
the head escalation of cost and for
which, the arbitrator awarded a sum of
Rs.9,17,195/- with interest. Issue
No.4 relates compensation for loss
suffered on account of overhead and
loss of profit during the stipulated
period of contract and claimed a sum of
Rs.5 lakhs and for which the arbitrator
awarded a sum of Rs.3,68,700/- with
interest. In respect of issue No.6
relating to damages due to idle
machinery, equipments and other
construction materials withhold by the
department for a period of 18 months.
The contractor claimed a sum of
Rs.1,72,64,885/- and for which a sum of
Rs.29,48,400/- is awarded and, for non-

returning of the machinery, a sum of
Rs.10 lakhs has been awarded. In
respect of issue No.10, a sum of
Rs.32,320/- has been awarded with
interest and in all, the award is for a
sum of Rs.79,55,165/-. The amount due
to the department has been given as
Rs.6,98,000/- and if the same is
deducted, the department shall pay
Rs.72,57,165/-. If the department
returned the forfeited machineries and
equipments, the sum of Rs.10 lakhs will
be reduced and the department will be
liable to pay only Rs.62,57,165/-. The
department has preferred the petition
only in respect of the claims, wherein
the amount has been awarded by the
arbitrator viz., issues 1, 2, 4, 6 and

10. The arbitrator had also awarded
interest at 18% per annum for the
amount awarded from 10.3.92 till date
of award.”

25. In this case, the tender notification was issued

in the month of November, 1983 and it was opened in

December, 1983. The first respondent/claimant was found to

be the lowest tenderer. The validity of the tender was for

a period of six months which would have expired by

29.6.1984. Therefore, the Department by its letter dated

1.8.1984 requested the first respondent/claimant to

revalidate the tender for a further period of six months

from 29.6.1984. The first respondent/ claimant consented

by letter dated 31.8.1984 on certain conditions, viz.,

escalation charges and mobilisation charges (not

recoverable). It appears that the first respondent/claimant

gave a letter dated 2.10.1984 extending the validity of the

tender upto 29.1.1985. Thereafter, the work order was

issued on 26.3.1985 after the validity period. Since there

was no indication with regard to the demand on the

escalation of 20% sought for, the first respondent/claimant

sent a letter dated 28.3.1985 pointing out the delay in

acceptance of the tender and therefore, prayed for

escalation at 30% and for Rs.3 lakhs towards mobilisation

charges(non-recoverable). This letter dated 28.3.1985 was

responded by the third appellant stating that the first

respondent/claimant should proceed with the work and the

representation for escalation would be issued if the

Government approves the same. However, with some

objection by letter dated 20.4.1985, the work order was

accepted, with a rider that the escalation should be

considered and the words “if approved by the Government”

should be deleted. Thereafter, the first respondent/

claimant entered into hypothecation agreement and the site

was handed over on 4.7.1985. On 8.10.1985, cement and other

materials were supplied during the period October, 1985 to

December, 1985. The casting of 160 piles were taken up and

completed and that is not disputed. In December, 1985, it

appears that the first respondent/ claimant could not

complete the driving of the piles as dredging had to be

done. It is not in dispute that the dredger, which was

deputed for this work, sank near Pamban Bridge and there was

some stalemate in the work. In view of the same, the first

respondent/claimant started communicating with the third

appellant for payment of escalation charges, pending bills,

etc., which was not agreed to by the third appellant.

Therefore, the claimant sought for arbitration of his claim,

which was refuted by the third appellant. Thereafter,

C.S.No.263 of 1987 was filed by the claimant for

appointment of Arbitrator for settling the claim amount and

for releasing machineries and equipments. In the

meanwhile, on 17.7.1987 G.O.No.791 was issued by the

Government granting escalation charges of 20% and for Rs.2

lakhs as mobilisation advance (recoverable). On 27.7.1987,

the 20% escalation amount was paid. Thereafter, in July,

1988, the claimant started the pile driving work, but,

however, did not complete the same as the dredger was not

arranged by the Department. On 11.4.1989, the contract was

terminated by the Department and the machineries and

equipments were not returned.

26. In this background of the case, the Arbitrator

took up Issue Nos.12 and 13 which were relevant for the

purpose of deciding the rival claims. The issues were

whether there was delay in acceptance of the tender and

handing over the site for casting of piles and therefore,

whether the claimant was entitled for escalation and

compensation for loss of profits and damages. In paras 41

to 52, the Arbitrator has discussed the various documents

that have been filed and also the oral evidence to come to

the conclusion that the Department had taken an unusually

long period of time to conclude the contract and sought for

revalidation of the tender from time to time. In para 52,

the Arbitrator concluded that there was a delay of 16 months

and 11 days in accepting the tender and further delay of two

months in handing over the site.

27. In Issue No.14, the Arbitrator went into the

question of delay in supplying the cement and steel by the

appellants and the consequence thereof. The same was dealt

with in paras 53 to 59 and based on oral and documentary

evidence, particularly, the evidence of P.W.1, R.W.1 and

Exs.B-5 and B-32, the Arbitrator held that there was no

supply of cement from 25.8.1985 to 8.10.1985 and there was

also a delay in cement supply immediately after in handing

over the site on 4.7.1985. Insofar as the supply of steel

is concerned, the Arbitrator found that there was no delay.

28. Issue No.15 relates to supply of water and

electricity and was found in favour of the Department.

29. Issue No.16 relates to the plea whether dredging

of sand was essential for the Valinokkam Fishing Harbour

Project and if so whether the claimant was entitled to

compensation on the ground of delay. The Issue No.17 was

whether in terms of contract and plan, the Department handed

over the site in the sea for pile driving work. This has

been dealt with in paras 66 to 88 of the award. The

Arbitrator went in detail considering the various documents

and the technical material in Book “Dock and harbour

engineering” and the subject “Dredger and Dredging” to come

to the conclusion that the dredging was necessary for

completion of the project. Reliance was placed on documents

Exs.A-51 and A-52, first respondent’s letters that dredging

should be done, the genuineness of which was not disputed.

However, the Department tried to avoid the same stating that

they did not receive it. As to the genuineness of the

letter and receipt of the same by the Department, the

Arbitrator considered the same in Issue No.8 and held in

favour of the claimant. Reliance was also placed on Ex.A-

55 letter dated 18.1.1989 written by the contractor to the

Superintending Engineer that only after completion of

dredging work, the claimant would start pitching of

boulders. The Arbitrator noticed that the casting of 160

piles was over by October, 1985, but the dredging was

arranged only in 1988 and was not completed even as on

February, 1989. As has been recorded in para 85 of the

award, the Arbitrator observed that 10 piles were driven and

further work could not be completed for want of dredging.

In para 88, the Arbitrator negatived the plea of the

Department that no dredging was essential for construction

of the RCC Jetty. He, however, came to hold that there was

three years and three months delay from October, 1985 to

December, 1988 in locating and handing over the site for

pile driving and arranging the dredger.

30. In Issue No.6, the Arbitrator considered the

question of breach and recession of the agreement.

Arbitrator in para 105 observed that the Department has not

thought it fit to cancel the contract, on the contrary it

allowed the claimant to work upto 11.4.1989, the date on

which the contract was terminated. In para 109, the

Arbitrator observed that at no point of time, the Department

made a complaint about incompetency of the

claimant/contractor. The Arbitrator also noticed that in

October, 1985, the casting of 160 piles were over and if

the Department found that the claimant was not progressing

well with the work, they should have terminated the

contract. On the other hand they asked him to proceed with

the work. A doubt was raised with regard to the capacity of

the claimant, experience and ability to undertake the work.

However, it was negatived in paras 111, 112 and 113. The

Arbitrator in para 116 observing that while the pile driving

work was under progress and 10 piles were driven between

December, 1988 to February, 1989, the contract was

terminated in April, 1989 and in any event, the Department

did not pursue the construction of the project in effect

they abandoned it for some reason. For the above stated

reasons, the Arbitrator held that the Department is

responsible for the delay in executing the work. The

Arbitrator considering the inordinate delay at every stage

of the contract and also with regard to payment and the fact

that at the time when the driving of the piles were in

progress and inspite of the specific plea of the claimant to

extend the time, the Department for some reason terminated

the contract on 11.4.1989. The Arbitrator held that the

attitude on the part of the Department was responsible for

the financial crisis faced by the claimant and therefore,

came to hold that the Department had committed breach of

agreement and the claimant is entitled for damages thereon.

31. The above findings of the Arbitrator clearly

establishes that the delay is on the part of the Department.

Appellants are not able to show any material to hold

otherwise and in fact, at the time of hearing of the

appeals, the counsel for the appellants addressed his

arguments only on Issue No.1 and Issue No.2. Issue No.1

relates to claim in respect of value of work done in casting

160 piles and for 10 piles driven into the seabed. Issue

No.2 is whether the claimant is entitled to any escalation

over the agreement rates at 180% on the value of the work

done between 4.7.1985 to 11.4.1989. Therefore, the question

that has to be decided in the present appeals is whether the

award of the Arbitrator insofar as the Issue Nos.1 and 2 is

concerned is justified.

32. As far as the first claim of the first

respondent/claimant is concerned, it relates to casting of

160 piles and the cost incurred for the same. The

respondent/claimant has not been fully paid for the work

done. The Department’s contention is that the first

respondent/claimant is not entitled for any amount in excess

of the amount already paid. The Department while accepting

that the claimant had in fact cast 160 piles as per the

agreement, is disputing the award only in respect of the

cost of the casting of 160 piles on the basis of the value

of materials supplied by the Department, after giving credit

to the amounts already paid.

33. At the time of hearing of the appeals, the learned

counsel for the appellants referred to various documents

filed by the Department and the documents filed by the first

respondent/claimant to state that the Arbitrator has not

properly construed the documents and has erroneously

determined the amounts under the various heads. The first

contention was that the value of the pile was not properly

arrived and the value of cement and steel supplied by the

Department were not considered. The conclusion of the

learned Arbitrator and the order of the learned single Judge

confirming such conclusion is based on a misinterpretation

of the documents and the evidence. The second contention

on the same issue is that the number of piles cast was 160

and what was embedded or driven into the sea was only 10 and

the quantum of fabrication done was 59 MT. Considering all

these factors, the Arbitrator awarded a sum of Rs.4,59,115/-

. It is contended that the conclusion of the Arbitrator is

erroneous and he has not considered one or other documents

properly. The Issue No.1/Claim No.1, which is strenuously

disputed by the appellants, is relating to value of work

done and the consequent claim. This issue has been dealt

with in paragraphs 13 to 30 of the award, the relevant

portion of which is extracted hereunder:-

“Admittedly precasting of 160 piles
are are completed. Item No.20 relates
to the said work. According to the
claimant/petitioner, as per Item No.20,
109 Mt. of works as per the instructions
of the Engineer in-charge of the site
namely, cutting, binding, grills,etc.,
except tieing and binding and hence the
claimed the bill amount as per item
No.20 at the rate of Rs.650/- for 100
kg. and the total value for this item
No.20 i.e. Rs.7,08,500/-. Whereas the
department had valued this work at
Rs.3,82,041/-.

In view of the rates prescribed in
the Exs.B.1 for this item of work after
giving a margin of Rs.8,500/- foe tieing
and binding, I fix the value for the
item at Rs.7,00,000/-.

As regards item No.21, supply of
M.S. Angle – iron shoes for piles
including fixing charges at the rate of
Rs.250/- per pile for 160 pile shoes
comes to Rs.40,000/-.

Thus, as regards precasting of 160
piles under the above three items, I fix
the value for this work as follows:-

              1)   Item No.4      .... Rs. 4,16,250/-
		  2)   Item No.20     .... Rs. 7,00,000/-
		  3)   Item No.21     .... Rs.   40,000/-
                                      ----------------
               
               				   Rs.11,56,250/-
                                      ----------------
                       
               As regards the recoveries according

to the claimant petitioner,the value of
materials like cement and steel supplied
by the department is Rs.3,47,288/-,
while according to the department’s
calculations in respect of recoveries
arrived at Department materials such as
supply of cement and steel, water
charges, withheld amount, additional
security deposit income tax, cost of
gunny bags which comes to Rs.5,87,832/-.

28. Since the claimant/petitioner
admitted the receipt of cement and
steel as per the entries in Ex.B.5,
which is supported by Ex.B.32, wherein
he had signed, but he had only disputed
the dates, I accept the valuation given
by the department towards the supply of
cement and steel which comes to
Rs.4,87,530.87 and also water charges
Rs.1,239/- and the price of empty gunny
bags Rs.2,450/- and income tax
Rs.16,544/- and under all the above
heads it comes to Rs.5,07,771.87. As
regards the recoveries with regard to
withheld amount of Rs.41,359.05 p. and
additional security amount of Rs.38,700/-
total comes to Rs.89,059.05 p. In view
of my findings that the termination is
not legal and not valid, the respondents
department are not entitled to deduct
the same out of the amount payable to
the claimant/petitioner.

29. According to the
claimant/petitioner, he had received
payment of Rs.2,20,000/- towards the
payment of bills while according to the
defendant respondents, the net payment
is Rs.2,39,369/- under various cheques.

Since even according to the
claimant/petitioner, he is unable to
give the accurate amount for want of
records not available with him. I
accept the version of the department
that they had paid Rs.2,39,369/-. Thus
the deduction works out to
Rs.5,07,771.87 p. + Rs.2,39,363/- =
Rs.7,47,134/87 p. In the result, after
deducting Rs.7,47,134.87 p. out of
amount Rs.11,56,250/- towards the value
of work for precasting of 160 piles I
find that the contractor/petitioner is
entitled to Rs.4,09,115.13 p. which is
rounded up to Rs.4,09,115/-.

30. Next we have to consider the
value of work to be paid to the
claimant/petitioner towards 10 piles
driven and the value for this item has
to be fixed as per item No.5 and 6 of
schedule specifications rates fixed in
Ex.B.1.

1) In respect of item No.5:

Handling and conveying the RCC
precast piles pile 10 Nos.

measurement according to
claimant arrived at 152 RM at
Rs.100 per R.M. 152 RM X 100
= Rs.15,200/-

While department value for this
item comes to 154 RM x 100
= Rs.15,400/-

However, the value given by the
contractor which is low, is accepted.

2) In respect of item No.6:

According to claimant, total
No.10, piles driven at 150 RM
@ Rs.290/- per RM = Rs.290 X 150
RM.

= Rs.43,500/-

Thus the contractor/petitioner has
valued both items at Rs.58,700/-. While
the department/respondents has given
under these two items as Rs.47,296.05 p.
giving allowance on exaggeration on both
sides. I fix the value for these works
at Rs.50,000/-. Thus the
claimant/petitioner is entitled for a
sum of Rs.4,59,115/- and this issue is
answered accordingly.”

From the above findings of the Arbitrator, the claim of the

appellants Department is totally without any basis as the

said amount has been determined based on Ex.B-1 agreement

and the Arbitrator has given appropriate deduction for the

value of cement and steel supplied by the Department and the

amount received by the claimant also has been deducted. It

is also pertinent to note that the Arbitrator has granted

the cost for work done only in respect of 10 piles in a sum

of Rs.43,500/-. Therefore, the contention of the appellant

that the values have been erroneously arrived, cannot be

accepted.

34. One other plea taken is that vital documents

required to be considered were not considered by the

Arbitrator and the learned counsel for the appellants

referred to the documents filed in the form of additional

typedset of papers. He referred to document Ex.B-32 USR

Slip and the memo of calculation and stated that these were

not considered. This contention has to be rejected at the

outset as we find that the USR Slip Ex.B-32 has been

discussed in more than one place in paragraphs 16, 18 and 28

of the award. The memo of calculation was submitted on

5.12.1998 belatedly and that has been dealt with in para 22

of the award. The evidence of R.W.1 on 17.6.1997 was also

relied upon for the purpose of considering Ex.B-32. It,

therefore, follows that these documents were considered by

the Arbitrator in detail and Issue No.1 was decided.

Learned single Judge also considered the same and the

Department plea was rejected. Therefore, the plea of non-

consideration of vital documents cannot be accepted. In any

event, at this stage, it will not be proper to look into

individual slip and rework the calculation. The decision of

the Apex Court in K.P.Poulose – v. – State of Kerala 1975 SC

1259, para 6 referred to by the appellants’ counsel will not

be applicable to the facts of the present case as the

Arbitrator has gone into those documents and decided the

claim. The learned single Judge has extensively dealt with

this issue and upheld the award. We are constrained to say

so only for the reason that sitting in appeal against the

order of single Judge confirming the award, the Court is not

expected to reappreciate the evidence, documents and

records unless it is shown that the conclusions are

palpably erroneous and unreasonable. Even as per the

grounds in both the appeals, the appellants’ contention is

on the quantum of work done and the value which cannot be

canvassed at this point of time. With regard to the

jurisdiction of the Court to interfere with the award the

learned single Judge has in para 15 referred to the decision

the State of U.P. – v. – Ramnath International Construction

(P) Ltd (1996) 1 SCC 18. The learned single Judge has also

referred to the decision in State of Rajasthan – v. – Puri

Constructions Co. Ltd. (1994)6 SCC 485 to state that award

cannot be set aside merely on the ground that there is a

misreading, misconstruction or misappreciation of material

on records, nor can it be set aside merely because on Courts

own assessment and an alternative view is possible. In so

far as Claim No.1 is concerned the Arbitrator appreciating

the claimant’s case and the stand of the Department based on

oral and documentary evidence extensively dealt with the

contentions in paras 13 to 30 of the award and determined

the amount. Even if there is any minor discrepancy that

cannot be a ground for the appellate Court to reconsider the

same. Therefore, the conclusion of the Arbitrator insofar

as Issue No.1 does not require reconsideration as contended

by the learned counsel for the appellants.

35. The second contention that was argued by the

counsel for the appellants was regarding escalation charges.

The claimants made a claim for escalation 180% for the work

done during the period 4.7.1985 to 11.4.1989 and a sum of

Rs.15,90,660/-. This was considered in Issue No.2 in paras

147 to 170 of the award. The main contention of the

appellants before the Arbitrator as well as before the

learned single Judge is that there was no clause for

escalation and the Arbitrator erred in granting the said

sum of Rs.9,17,195/- by referring to various other contracts

and on account of the alleged delay. It was contended that

the escalation was based on value of work done. Besides

stating that the raw material was supplied by the

Department, it is contended that in the absence of a

specific clause in the agreement providing for escalation,

the claimant is not entitled to the same. Even, the 20%

escalation charges was requested and granted by the

Government, eventhough it was not part of the agreement.

This contention of the appellants has to be accepted in view

of the decision of the Apex Court in the case of State of

Orrissa – vs. – Sri S.C. Roy (dead) by L.Rs. JT 2001 (5) SC

267. Para 4 which is relevant is extracted hereunder:-

“4. Both the issues are no longer
res-integra. Insofar as the Award of
claim of escalation is concerned, it
stands settled by this Court in
Secretary, Irrigation Department,
Government of Orissa & Ors. v. G.C.Roy
(JT
1991 (6) SC 349) wherein it has
been held that where arbitration
agreement contains no escalation
clause, the Arbitrator does not have
any jurisdiction to Award any amount
towards escalation. In the instant
case, we find that there is no
escalation clause in the arbitration
agreement and a specific objection was
raised by the appellant before the
Arbitrator in that behalf. That part
of the Award, therefore, which grants
escalation charges is not sustainable,
as it suffers from a patent error. The
decree insofar as the Award of
escalation charges is concerned,
therefore, cannot be sustained and is
hereby set aside.”

Eventhough the agreement did not provide for an escalation

cost and the Government has independently considered the

claim for escalation at 20% and granted the same, the

Arbitrator has decided the claim for further escalation.

The 20% escalation was negotiated between parties and paid

separately and it is not part of the agreement and

therefore, the claim on this head cannot be accepted in law.

The Arbitrator erred in awarding the sum of Rs.9,17,195/-

under Issue No.2. We are unable to accept this part of the

award, particularly in view of the decision of the Apex

Court stated above.

36. Insofar as counter-claim is concerned the

Arbitrator discussed the same in paras 31 to 46 of the

award and allowed counter claim No.1 for mobilisation

charges paid and rejected the other two counter claim.

Though a ground has been raised on this issue, the counsel

is not able to substantiate the Department’s plea. In any

event, counter claim No.2 is regarding over payment to the

claimant and is based on arithmetical calculation. We do

not propose to delve on the same. Counter claim No.3 is

for refund of EMD and additional EMD, the Arbitrator

rejecting it on the ground that the claimant did not breach

the agreement and the termination of the contract by

appellants is not valid. We have concurred with this

finding in Issue No.6 that the fault was on the part of

Department and the counter claim No.3 was rightly rejected.

The counsel for appellants pleaded that compensation for

loss suffered by the claimant on account of overheads and

loss suffered during the period in question and loss on

account of damage due to idle machinery, equipment and other

construction materials withheld by the department for the

period of 18 months and the Arbitrator awarded on this head

is not justified. He, further pleaded that a sum of

Rs.10,00,000/- is awarded for the machinery, which were not

returned, with a further direction that if the machinery are

returned, the same can be deducted is also not correct. All

these issues have been dealt with in detail in paras 171 to

178 and 180 to 213 in the award.

37. The whole case of the claimant is only on account

of the delay on the part of the department in not concluding

the contract in time, not providing the material and not

providing the site in time and delay in payment. The

Arbitrator has taken into consideration all these facts into

consideration and dealt with the above issues in detail and

determined the claim. Reasons have been recorded for

arriving at the amount in respect of each claim and it is

based on oral and documentary evidence. Unless appellants

can establish that the Arbitrator has misconducted himself

in terms of Section 30(a) and 30(c) of the Arbitration Act,

the award should not be interfered with. The learned

single Judge while considering the relevant issues and

considering the documents and evidence confirmed the award.

As stated earlier the learned counsel for the

appellants/Department, confined his arguments mainly to

issue Nos.1 and 2. Except the ground relating to escalation

we do not find any good reason to interfere with the award

of the Arbitrator in other respects. The order of the

learned single Judge confirming the award of the Arbitrator

is correct except insofar the claim with regard to

escalation as decided in Issue No.2.

38. In the light of the Apex Court decision and for

the reasons as above we set aside that portion of the Award

regarding Claim No.2 Issue No.2 relating to claim for

escalation as confirmed by the learned single Judge.

39. In the light of the above findings of this Court,

the award of the Arbitrator insofar as it relates to Issue

No.2 in a sum of Rs.9,17,195/- with interest is concerned is

set aside and the award on other heads are confirmed and the

order of the learned single Judge stands modified to that

extent. Both the Original Side Appeals stand partly

allowed. In the facts and circumstances of the case, there

will be no order as to costs.

ts.

To

1. The Secretary to Government
Animal Husbandry & Fisheries Department
Chennai 9.

2. The Director of Fisheries
Anna Salai
Teynampet
Chennai 6.

3. The Superintending Engineer
Fisheries & Harbour Circle
Nagercoil
now at the office of the Director of Fisheries
D.M.S. Office
Anna Salai
Chennai 6.

4. The Sub Assistant Registrar
(Original Side)
High Court
Madras 104.