High Court Karnataka High Court

Union Of India Represented By … vs Subbareddy on 4 October, 2010

Karnataka High Court
Union Of India Represented By … vs Subbareddy on 4 October, 2010
Author: K.L.Manjunath And B.Manohar
I
IN THE HIGH COURT OF KARNATAKA, BANGALORE

DATED THIS THE 47" DAY OF OCTOBER 2010

PRESENT

THE HONBLE MRJUSTICE K.L.MANJUNAffH   D   

AND   

THE HONBLE MR. JUSTICE     

MFA.NO.963O OF  {AA}. % '    
BETWEEN: ' D

Union of India, _ »
Represented by   V
Chief Administrative 0f_fi'_cer,l;_ 1: 

     
Bangalore. ' O' .3'.  " _'""...APPELLANT

(By Sri.N.S.Séanj ay 
AND:   A A

1.41 ""Subbéire,.ddy'-,.. """" "

 No'.'8Q¢i czfdss.

1 I1  Nagar.
Bangal0re~756(}: O43.

; GL Of'o§:1$;D.V O 

 
.. j'jT1fiV€2:;drurn- 19.

M



3. R.Se1Varaj,
DFA/CAO/MTP.
Egmore, Chennai 08.

4. T. Ravindran,
DCE / MT P,

Chennai-04.  ~ _ V¥: "  

(By Sri.Somasundar Dixit 3: Sri.D.Shank--ar, :;Aa?vs"iotra-R1)'   

MFA filed U/s. 37(1) of Arbitrat'iot1 and Coricii-iatio'ri"Act,
against the Order dated: 30.5.2006~paseed°in_A.SNo.1&5/2003
on the file of the VI Addif  Bangalore,
(CCCH.No.11), dismissing  11178.34 of the
Arbitration and " Qgtiehaltleffiging the award
dated: 30. 12.2o0:2'iVpasaé'ti'-'bytt1ia%2:maitraia.;L.

This  «hea_rd -and reserved and coming
on for pronourieeinerit~V.ot'~~;jud'geti1ent this day, B.MANOHAR

J . , deliveredthe  
*V,j-fJUDGMENT

V .V Apfiellarit isiithe petitioner before the Court below, being

 order dated 3091 May 2006. made in AS.





No.19/2003 passed by the VI Additional City Civil_J___udge,

Bangalore, preferred this appeal.

2. The brief facts of the Case are as' foiiowsf_ _  V d

An agreement dated 8-l2«2(3{)5::'--_lV_\AK'ras 

between the appellant and the iefsponderitsl for'; of V

transportation of rails front}  Section to
Turnkur-Arasikere Seetionth Vharose between
the parties and  reference to the
arbitration as  in the agreement.
The responvdlenytsfifggtdi  and the appellant
has raised the matter was referred to the
Arbitral flribunal  by the General Manager,
 Vlllheddrespondents have filed their claim

stat’e.mxei1t’.i’ V”apjpellant had putforth its counter Claim

V:v.Vp:””~”before the The mbitral Tribunal after considering

–«.il’.j’th«g_Vcase of parties and holding necessary enquiry passed

M

the award. In the award, the Tribunal has awarded interest

at the rate of 18% p.a. on the withheld amount.

3. The appellant being aggrieved by the ‘

interest on the withheld amount

under Section 34 of the Arbitration Act beforethev’City°’:(iixrii”=.p

Court, Bangalore. The V1 Additlivonjal after
considering the arguments partliesixand after
framing necessary issues, was
pleased to disniiss’ is no reason to
interfere with Tribunal. The
interest at by the Tribunal is
reasonable. l V V it it

order made in A.S.No.19/2003,

the this appeal.

‘.V.S1~i.N.SV.S.aniay Gowda, learned counsel appearing for

‘[_”i:h_e{fappe}.l.ant contended that the contract entered into

/§./«

I

between the parties has clearly barred the payment of interest

on any sums payable under the contract. Clause 52

empowers the Railways to withhold the amountdueéi .

Railways in any other contract and in view. of this:claus€,’_’_the._

Tribunal ought not to have awarded’interelstfl

passed by the Arbitral Tribunal is to Court ” it

below without considering’._Clau:s’e -75:>.”l”‘aa_nd “64.5..~’of GCC
dismissed the suit and sought setitinpgsaspide the same

while allowing the

6. On the Dixit, learned
counsel appearinslor. first”respondent contended that the
dispute raisedllby in this appeal is only with
regard interelsptwpportion awarded by the Arbitral

Tribunal «on» ,t41″1~ft3:’1.-“iI”l.1(3″L11’1t withheld by the appellant payable to

resp’ondle1;ifsVp’nnder various bills and under different

coiitractsl any justification. Clause 64.5 of GCC is

‘jflnotilfapplieable to the case of the appellant, since clause 64.5

ll come to effect subsequent 1996. Further, clause 52 of

o

6

GCC is also not applicable. The said clauses clearly

enunciate that Withholding is permissible only till its”.

are cleared. In the present case, even after c1ea_rjin’g the

claims, the appellant has failed to mreturny’ ‘»

amount and thereby the appellant has

substantial amount depriving tlé-‘e’«-respo1i.den_t

the same. Hence, the Arbitral ‘E’ri_3_:_3iu-n_al..lf1as.’ri~gl1’iVtly Jétwarded
the interest. Further, c1aus’el:~%34.’5 revised GCC
is not pressed into _eservice””befo:re” the The new

grounds cannot. riaisedl;b_efore.” this :lI?Illon’ble Court and

sought for The Hon’ble Supreme
Court, in catena of «has held that awarding of

interest atthe rate of V18-%A”p.a’.: is in accordance with law.
7; V. We ‘l’2.av_e cvarefully*,.___gone through arguments addressed

bv.”the.l’lear’nged;”vco”unsel for the parties and perused the

ix”t.__jp,leadings”‘land documentary evidence led by the

– i.onipafii¢s-

éfl,

8. It is not in dispute that as per the agreement’-tti’ate.d

8~«12-1995 certain work was entrusted to the

Since, there was some dispute, the V.i*esp–ond’ents to, 2

refer the dispute to the Arbitration

Manager, Southern Railways ‘V i

Tribunal. The Tribunal after..ho1d.i1″igiineeessarya ef1’qu1i’y found
that the respondents are entitled and the
appellant the huge
amount and :t’G]Jpa3rtithewithheld amount with
interest at ‘ Thxetapzpellant being aggrieved
by the awatding of the Civil Court in
A.s.No.19/2.Q03;’t” A

9. after considering the matter held that

t”wr”there is”-.no V__ir1iiifinity in awarding the interest on withheld

Without any authority of law and even after

of the dispute, the money has been wrongly

/to

withheld by the appellant. Accordingly, dismissed the suit.

The said order has been questioned in this appeal.

10. The appellant has contended that the ybara ” ‘V

the payment of any interest on any S~um,’_”payable’~

Contract. In View of the SpECi’fi,C Cla~:15€. the» L’

agreement, the payment of intereé.’t._ _.€Without
considering the agreement the parties,
the Tribunal has gxvar;led;:’ihtelf::sf: of 1.8% p.a..
which is parties.

11. We the lnterest has been awarded
due to the «illegalof the amount by the appellant.
Elfl matter of the agreement. If the,

appellantllviilevgallygwlthholds any amount, it cannot take any

T’ ‘r”p1’otectiAo-n un’der.’.~’the agreement stating that it is not liable to

lH”‘:payVV’theV,interest. The case of the appellant is that the rails

not-A”deIivered, for which, the amount payable to the

£4

9
respondents has been withheld. However, the Tribunal found

that the rails have been actually delivered to the

Hence, withholding of such amount by the appellant”is.fiil.e§a.l _

and when it has iilegally withheld the arif1ount.~ ‘*

to have been paid on such amount.

12. The Hon’ble SupremesCourt_inj’a’ju_dg1r1’entV’_repbrted in

2005 AIR sew -1966 berléxzeeifip V%;e1,aAt;;»iwATH1 OXYGEN
LIMITED V/s HIND£_IvSTAl:\1~e–~–f.;2(:)P’§’–E_i§_ held that
awarding of interest? l§p.’a;; for pre-reference
pendente The arbitration
agreement any payment of interest.

However, _it_ ” wliithin “power of arbitrator to award
iiiltere-st’ an: three and the rate fixed on the ground

thatthe.ad~;§§n_eell’was given to 1301. by HCL at 18% and the

‘v.__A”award deservesno interference. Hence, We do not find that

‘ insppangiizirlregularity in awarding interest on the illegally

/4(~/

withheld amount. The Court below has considered the rr_1_at.t.er

in a, proper perspective and dismissed the petition.

13. We find no ground to interfere with ”

Accordingly, We dismiss the appeal.