Supreme Court of India

Union Of India vs M/S. Singh Builders Syndicate on 26 February, 2009

Supreme Court of India
Union Of India vs M/S. Singh Builders Syndicate on 26 February, 2009
Author: R.V.Raveendran
Bench: R.V. Raveendran, H.L. Dattu
                                                                       Reportable

                    IN THE SUPREME COURT OF INDIA

                    CIVIL APPELLATE JURISDICTION

                    CIVIL APPEAL NO. 3632 OF 2007



UNION OF INDIA                                   ....... APPELLANT (s)

Vs.

M/S. SINGH BUILDERS SYNDICATE             ....... RESPONDENT (s)




                              O R D E R

R.V.Raveendran, J.

The appellant challenges the order of the Delhi High

Court dated 27.3.2006 appointing a Retired Judge of the

High Court as sole Arbitrator to decide the disputes

arising in respect of a construction contract between the

Northern Railways (appellant) and the respondent.

2. The appellant contends the appointment of arbitrators

should be only in accordance with Clause 64 of the general

terms and conditions contract which requires two serving

Gazetted Railway officers of equal status being appointed
2

as Arbitrators, one by the contractor from a panel made

available by the General Manager of Northern Railways and

the other by the Northern Railways, and the two arbitrators

so appointed, in turn appointing an Umpire.

3. It is true that the Arbitral Tribunal should be

constituted in the manner laid down in the Arbitration

agreement. Provisions for arbitration in contracts entered

by governments, statutory authorities, and government

companies, invariably require that the Arbitrators should

be their own serving officers. Such a provision has to be

given effect, subject to requirements of independence and

impartiality. But there can be exceptions and this case

which has a chequered history, falls under such exceptions.

4. Let us refer to the facts briefly. The respondent made

a request for arbitration in the year 1999. As the

appellant failed to take necessary steps as mandated by

clause 64, the respondent filed an application under

Section 11 of the Arbitration and Conciliation Act, 1996

(`Act’ for short) in AA No. 202/2000. In pursuance of the

directions issued on 11.11.2002 by the designate of the

Chief Justice of the Delhi High Court, an Arbitral Tribunal

was constituted in terms of clause 64, consisting of Shri
3

A.K. Mishra, (Chief Engineer/TPS) nominated by the

contractor, Shri S.P. Virdi (Dy.F.A. & CEO) nominated by

the appellant, and Shri H.K. Jaggi (Chief Bridge Engineer)

as the Umpire. But even before the proceedings could

commence before the Arbitral Tribunal, Shri A.K. Mishra,

one of the Arbitrators, was transferred and consequently he

tendered resignation in May, 2004. As the appellant failed

to provide a fresh panel to enable the respondent to make a

fresh nomination, the respondent again approached the High

Court by filing AA No.240/2004. A fresh panel was made

available thereafter from which the respondent nominated

Shri Ashok Gupta as its Arbitrator. Hardly after one

sitting of the Arbitral Tribunal, Shri Ashok Gupta was also

transferred and he tendered his resignation on 21.7.2005.

As appellant again failed to take steps for filling the

vacancy, the respondent approached the Court again by

filing IA No. 6511/2005 in AA 240/2004. In pursuance of an

order dated 24.8.2005 passed by the High Court, again a

panel was made available and the respondent made its choice

on 9.9.2005. As no steps were taken in pursuance of it by

the appellant, the respondent sent a reminder on

14.10.2005. There was no response. In this background, the

respondent again approached the High Court on 10.11.2005 in

Arb. Petn. No. 256/2005 for appointment of an independent
4

sole arbitrator. During the pendency of the said petition,

the General Manager of Northern Railways appointed Sri Ved

Pal as the contractor’s nominee arbitrator on 22.11.2005.

5. The High Court was of the view that no useful purpose

will be served by again reconstituting a Three Member

Arbitral Tribunal in accordance with clause 64. The High

Court found that the matter has been pending from 1999 when

the respondent first made the request for reference to

Arbitration and that the cumbersome process of constituting

an Arbitral Tribunal in terms of the Arbitration agreement

and the delays on the part of Railways in complying with

the provisions of the arbitration agreement, led to the

arbitration becoming virtually a non-starter. Therefore,

the High Court allowed the petition on 27.3.2006 and

appointed Justice Jaspal Singh, a retired Judge of the

Delhi High Court as the arbitrator. Justice Jaspal Singh

recused himself and the High Court on 19.7.2006, appointed

Justice R.C. Chopra, another retired Judge of the Delhi

High Court as the arbitrator.

6. The said order is challenged in this appeal by special

leave. On 6.11.2006, this Court stayed the arbitration

proceedings before the sole Arbitrator. The question that
5

arises for consideration in this appeal by special leave is

whether the appointment of a the retired Judge of the High

Court as sole Arbitrator should be set aside and an

Arbitral Tribunal should again be constituted in the manner

provided in terms of clause 64.

7. Dealing with a matter arising from the old Act

(Arbitration Act, 1940), this Court, in Union of India v.

M.P.Gupta [2004 (10) SCC 504], held that appointment of a

retired Judge as sole Arbitrator contrary to clause 64

(which requiring serving Gazetted Railway Officers being

appointed) was impermissible. The position after the new

Act came into force, is different, as explained by this

Court in Northern Railway Administration, Ministry of

Railway, New Delhi v. Patel Engineering Company Ltd. [2008

(11) SCALE 500]. This Court held that the appointment of

arbitrator/s named in the arbitration agreement is not

mandatory or a must, but the emphasis should be on the

terms of the arbitration agreement being adhered and/or

given effect, as closely as possible. It was further held

that the Chief Justice or his designate should first ensure

that the remedies provided under the arbitration agreement

are exhausted, but at the same time also ensure that the

twin requirements of sub-section (8) of section 11 of the
6

Act are kept in view. This would mean that invariably the

court should first appoint the Arbitrators in the manner

provided for in the arbitration agreement. But where the

independence and impartiality of the Arbitrator/s

appointed/nominated in terms of the arbitration agreement

is in doubt, or where the Arbitral Tribunal appointed in

the manner provided in the arbitration agreement has not

functioned and it becomes necessary to make fresh

appointment, the Chief Justice or his designate is not

powerless to make appropriate alternative arrangements to

give effect to the provision for arbitration.

8. The object of the alternative dispute resolution

process of arbitration is to have expeditious and effective

disposal of the disputes through a private forum of

parties’ choice. If the Arbitral Tribunal consists of

serving officers of one of the parties to the dispute, as

members in terms of the arbitration agreement, and such

Tribunal is made non-functional on account of the action or

inaction or delay of such party, either by frequent

transfers of such members of the Arbitral Tribunal or by

failing to take steps expeditiously to replace the

arbitrators in terms of the Arbitration Agreement, the

Chief Justice or his designate, required to exercise power
7

under section 11 of the Act, can step in and pass

appropriate orders. We fail to understand why the General

Manager of the Railways repeatedly furnished panels

containing names of officers who were due for transfer in

the near future. We are conscious of the fact that a

serving officer is transferred on account of exigencies of

service and transfer policy of the employer and that merely

because an employee is appointed as arbitrator, his

transfer cannot be avoided or postponed. But an effort

should be made to ensure that officers who are likely to

remain in a particular place are alone appointed as

Arbitrators and that the Arbitral Tribunal consisting of

serving officers, decides the matter expeditiously.

Constituting Arbitral Tribunals with serving officers from

different far away places should be avoided. There can be

no hard and fast rule, but there should be a conscious

effort to ensure that Arbitral Tribunal is constituted

promptly and arbitration does not drag on for years and

decades.

9. As noticed above, the matter has now been pending for

nearly ten years from the date when the demand for

arbitration was first made with virtually no progress.

Having regard to the passage of time, if the Arbitral
8

Tribunal has to be reconstituted in terms of clause 64,

there may be a need to change even the other two members of

the Tribunal. The delays and frequent changes in the

Arbitral Tribunal make a mockery of the process of

arbitration. Having regard to this factual background, we

are of the view that the appointment of a retired Judge of

the Delhi High Court as sole Arbitrator does not call for

interference in exercise of jurisdiction under Article 136

of the Constitution of India.

10. Another aspect referred to by the appellant, however

requires serious consideration. When the arbitration is by

a Tribunal consisting of serving officers, the cost of

arbitration is very low. On the other hand, the cost of

arbitration can be high if the Arbitral Tribunal consists

of retired Judge/s. When a retired Judge is appointed as

Arbitrator in place of serving officers, the government is

forced to bear the high cost of Arbitration by way of

private arbitrator’s fee even though it had not consented

for the appointment of such non-technical non-serving

persons as Arbitrator/s. There is no doubt a prevalent

opinion that the cost of arbitration becomes very high in

many cases where retired Judge/s are Arbitrators. The large

number of sittings and charging of very high fees per
9

sitting, with several add-ons, without any ceiling, have

many a time resulted in the cost of arbitration approaching

or even exceeding the amount involved in the dispute or the

amount of the award. When an arbitrator is appointed by a

court without indicating fees, either both parties or at

least one party is at a disadvantage. Firstly, the parties

feel constrained to agree to whatever fees is suggested by

the Arbitrator, even if it is high or beyond their

capacity. Secondly, if a high fee is claimed by the

Arbitrator and one party agrees to pay such fee, the other

party, who is unable to afford such fee or reluctant to pay

such high fee, is put to an embarrassing position. He will

not be in a position to express his reservation or

objection to the high fee, owing to an apprehension that

refusal by him to agree for the fee suggested by the

arbitrator, may prejudice his case or create a bias in

favour of the other party who readily agreed to pay the

high fee. It is necessary to find an urgent solution for

this problem to save arbitration from the arbitration cost.

Institutional arbitration has provided a solution as the

Arbitrators’ fees is not fixed by the Arbitrators

themselves on case to case basis, but is governed by a

uniform rate prescribed by the institution under whose

aegis the Arbitration is held. Another solution is for the
10

court to fix the fees at the time of appointing the

arbitrator, with the consent of parties, if necessary in

consultation with the arbitrator concerned. Third is for

the retired Judges offering to serve as Arbitrators, to

indicate their fee structure to the Registry of the

respective High Court so that the parties will have the

choice of selecting an Arbitrator whose fees are in their

`range’ having regard to the stakes involved. What is found

to be objectionable is parties being forced to go to an

arbitrator appointed by the court and then being forced to

agree for a fee fixed by such Arbitrator. It is unfortunate

that delays, high cost, frequent and sometimes unwarranted

judicial interruptions at different stages are seriously

hampering the growth of arbitration as an effective dispute

resolution process. Delay and high cost are two areas where

the Arbitrators by self regulation can bring about marked

improvement.

11. We find that a provision for serving officers of one

party being appointed as arbitrator/s brings out

considerable resistance from the other party, when disputes

arise. Having regard to the emphasis on independence and

impartiality in the new Act, government, statutory

authorities and government companies should think of
11

phasing out arbitration clauses providing for serving

officers and encourage professionalism in arbitration.

12. As far as this case is concerned, we do not propose to

issue any directions in regard to the fees, as the High

Court has fixed the fee at Rs.10,000/- per hearing subject

to a maximum of Rs.150,000/- plus clerkage, to be shared

equally by the parties.

13. In view of the above, the appeal is dismissed.

_________________J
[R. V. Raveendran]

_________________J
[H.L. Dattu]
New Delhi;

February 26, 2009.