High Court Punjab-Haryana High Court

Union Of India vs M/S Bawa Jasbir Singh on 22 May, 2009

Punjab-Haryana High Court
Union Of India vs M/S Bawa Jasbir Singh on 22 May, 2009
Civil Revision No.4259 of 2002                                   1




IN   THE     HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH



                                       Civil Revision No.4259 of 2002
                                       Date of decision 22.5.2009.


Union of India

                                         ...... Petitioner.

  versus


M/s Bawa Jasbir Singh

                                       ...... Respondent.

Present : Mr. S.K.Sharma, Advocate for the petitioner.

Mr. P.S.Rana Advocate for the respondent.

L.N.MITTAL,J.(Oral)

This is revision petition by Union of India having remained

unsuccessful in both the Courts below. Respondent-Contractor M/s Bawa

Jasbir Singh executed some work of the petitioner-Union of India. Disputes

arose between the parties. The said disputes were referred to Arbitrator.

The Arbitrator made his award dated 18.5.1993 awarding various amounts

to the Contractor against different claims made by the Contractor. The

Contractor filed application under Section 14(2) and Section 17 of the

Arbitration Act, 1940 ( in short – the Act) for directing the Arbitrator to file

the award and for making award as rule of the Court. The petitioner filed

objections under Section 30 of the Act against the award of the Arbitrator.
Civil Revision No.4259 of 2002 2

Learned Civil Judge (Junior Division), Chandigarh vide judgment dated

16.3.2001 dismissed the objections of the petitioner-herein and made the

award of the Arbitrator as rule of the Court. Appeal preferred by the

petitioner stands dismissed by learned Additional District Judge,

Chandigarh vide judgment dated 3.6.2002. Feeling still aggrieved, the

instant revision petition has been preferred by Union of India.

I have heard learned counsel for the parties and perused the

case file.

Learned counsel for the petitioner challenged the amounts

awarded by the Arbitrator under claim Nos.5,7 and 22 of the Contract.

Under claim No.5, the Arbitrator allowed Rs.7181.71ps. for increase in the

number of bricks used in the septic tank. This claim is alleged to be

factually incorrect because vide deviation order No.21 dated 31.8.2005, cost

of these bricks had been paid to the Contractor. This objection of the

petitioner cannot be entertained as it relates to disputed question of fact.

The finding of the Arbitrator cannot be set aside by Court on disputed

question of fact.

Under claim No.7, the Contractor raised claim of Rs.25,000/-

for increase in the price of bricks. The Contractor revised his claim to

Rs.53,980/-. The Arbitrator has awarded Rs.43,726.50ps. The petitioner

alleged that increase in price of bricks took place on 16.9.1983 and by then

6,18,000 bricks had already been utilized and thereafter only 2,90,000

bricks were purchased by the Contractor. However, award of the Arbitrator

is non speaking and, therefore, it cannot be discerned therefrom as to for

how many bricks claim of the Contractor has been allowed. Consequently,
Civil Revision No.4259 of 2002 3

this objection of the petitioner also cannot be accepted.

Under claim 22, the Contractor claimed Rs.1,87015/- on

account of increase in price of diesel and petrol. The Arbitrator allowed

Rs.86,884/- against this claim of the Contractor. The objection of the

petitioner is that diesel and petrol were not incorporated in the Contract but

still the claim has been allowed. However, this objection relates to factual

controversy, which cannot be gone into by the Court. The award of the

Arbitrator on this aspect cannot be set aside on this ground.

Last objection of the petitioner relates to claim No.10. The

Contractor claimed Rs.3,50,000/- as damages for delay in execution of the

work. The Contractor revised the claim to Rs.3,93,117/-. The Arbitrator

has allowed Rs.1,12,000/- to the Contractor against this claim. The

contention of the petitioner is that the Arbitrator has committed legal

misconduct in allowing this claim because clause 11(C) of the Contract

specifically provides that no claim in respect of compensation or otherwise,

howsoever arising, as a result of extension granted under conditions (A)

and (B) shall be admitted.

Learned counsel for the petitioner vehemently contended that in

view of specific clause 11(C) in the Contract, the Arbitrator could not have

allowed Rs.1,12,000/- as damages or compensation to the Contractor for

delay/extension in the execution of the work. It was also contended that the

Contractor was granted extension twice on his own request without any

financial implication and the Contractor accepted the same. Reliance in

support of this contention has been placed on a judgment of the Apex Court

in the case of Ramnath International Construction Pvt. Ltd. vs. Union of
Civil Revision No.4259 of 2002 4

India and Anr. AIR 2007 Supreme Court 509 and also on a judgment of this

Court in the case of M/s Chaudhary Construction Company v/s Union of

India and others Civil Revision No.2728 of 1995 decided on 21.5.2007

wherein certain other judgments namely Jaswant Singh vs. Union of India

and others (C.R.No.4064 of 2001, decided on 04.10.2002), Union of India

vs. M/s Harbhajan Singh reported as (2007-1) Punjab Law reporter 299,

Union of India vs. M/s Om Construction Company reported as 1997 (1)

RCR (Civil) 143 were also referred to. In all these judgments, same clause

11(C) of the Contract was interpreted and award of the Arbitrator

regarding grant of compensation on account of prolongation of the Contract

was set aside being in violation of the aforesaid clause and thereby the

Arbitrator was held to have committed legal misconduct in granting the said

claim of the Contractor.

On the other hand, learned counsel for the respondent-

Contractor contended that since the award is non speaking, the Court

cannot go into mental process of the Arbitrator in granting the disputed

claim of the Contractor. Reliance in support of this contention has been

placed on judgment of this Court in Union of India and another vs. Sabboo

Mal and Sons and another 2003(2) RCR (Civil) 431. Learned counsel for

the respondent also contended that scope for interference in the case of

non-speaking award is very limited. Reliance in support of this contention

has been placed on judgment of Hon’ ble Apex Court in the case of Karam

Singh Lal vs. Union of India and others 2002(1) Arb.LR 224 (SC) wherein

also similar clause 11 of the Contract was interpreted.

Learned counsel for the respondent also argued that scope for
Civil Revision No.4259 of 2002 5

interference in exercise of revisional jurisdiction is very limited. Reliance

has been placed on a judgment of Hon’ble Supreme Court in Satna Stone &

Lime Co.Ltd.M.P. vs. Union of India & Another etc. 2008 (3) RCR (Civil)

226 wherein it was held that scope of the interference by Court in award

given by the Arbitrator is limited. Reliance has also been placed on the

judgment of Hon’ble Apex Court in Sutlej Construction Company Pvt.Ltd.

vs. State of Punjab 2001(3) RCR (Civil) 151 wherein it was observed that

Court in exercise of jurisdiction under Section 115 of the Code of Civil

Procedure cannot give its own interpretation to the terms and conditions of

the Contract but can correct only jurisdictional error committed by the

Arbitrator.

On the other hand, learned counsel for the petitioner cited

judgment of this Court in the case of M/s AKM Constructions & Engg.

Company vs. Commander Works Engineer 2007(1) RCR (Civil)86

wherein it was observed that even if it is non speaking award, if the claims

awarded by the Arbitrator are contrary to the terms of the Contract on the

face of the record, the Court is not precluded from interfering with such an

award. The contention that it is not open to the Court to attempt to probe

into the mental process of the Arbitrator where the award is non speaking

will not apply in such a case.

I have very carefully considered the rival contentions and

perused the judgments cited by the learned counsel for the parties.

Clause 11(C) of the Contract is very clear and categorical. It

provides that no compensation whatsoever shall be admissible to the

Contractor as a result of extension of time granted for execution of the
Civil Revision No.4259 of 2002 6

Contract. In view of the plain and unambiguous language of the clause,

the Arbitrator could not have granted amount of Rs.1,12,000/- to the

Contractor under this head. The Arbitrator by doing so has committed legal

misconduct and, therefore, award of the Arbitrator is prone to interference

by this Court. This conclusion is strengthened by latest judgment of the

Hon’ble Apex Court in the case of Ramnath International Construction Pvt.

Ltd. (supra) and other judgments referred to hereinabove.

No doubt, scope of interference by Court in the award of the

Arbitrator is very limited. There is also no doubt that scope of interference

in exercise of revisional jurisdiction is also limited. However, when there

is jurisdictional error by the Arbitrator or there is legal misconduct, Court

can always interfere with the award under Section 30 of the Act and even

this Court in exercise of revisional jurisdiction can interfere with the award

of the Arbitrator in such a situation. In the instant case, the Arbitrator

committed legal misconduct by awarding amount of Rs.1,12,000/-to the

Contractor under the aforesaid head, which could not have been awarded at

all in view of categorical provision in the Contract. Award of the said

amount being contrary to the express condition of the Contract contained in

clause 11(C) thereof, the Court not only has jurisdiction but also owes a

duty to interfere with the award of the Arbitrator to the extent of the said

amount.

In view of the aforesaid, the instant petition is allowed partly

and impugned judgments of both the Courts below are modified to the

extent that the respondent-Contractor shall not be entitled to the amount of

Rs.1,12,000/- awarded by the Arbitrator as damages/compensation for
Civil Revision No.4259 of 2002 7

extension of time in the execution of the Contract whereas judgments of the

Courts below in respect of the other amounts awarded by the Arbitrator

are upheld.

( L.N.MITTAL )
JUDGE
May 22, 2009
sv