High Court Kerala High Court

Union Of India vs P.P.Xavier on 14 July, 2009

Kerala High Court
Union Of India vs P.P.Xavier on 14 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Arb.A.No. 8 of 2005()


1. UNION OF INDIA, REPRESENTED BY
                      ...  Petitioner
2. CHIEF ENGINEER (CONSTRUCTION),

                        Vs



1. P.P.XAVIER,
                       ...       Respondent

                For Petitioner  :SRI.M.C.CHERIAN,SR.SC.,RAILWAYS

                For Respondent  :SRI.S.RAMESH BABU

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :14/07/2009

 O R D E R
     PIUS C. KURIAKOSE & P.Q. BARKATH ALI, JJ.
      -------------------------------------------------------
          Arb. Appeal Nos. 8 & 13 OF 2005 & Cross
      Objection No. 72/05 in Arb. Appeal No. 8 of 2005
     --------------------------------------------------------
           Dated this the 14th     day of July, 2009

                        J U D G M E N T

Pius C.Kuriakose, J.

The Union of India represented by General Manager,

Southern Railway and the Chief Engineer, Southern Railway

are the appellants in Arbitration Appeal No. 8 of 2005. They

are referred to hereinafter collectively as the railway. The

respondent in the appeal is the railway contractor. He is

referred hereinafter as the claimant. There was an

arbitration in respect of a contract work executed by the

claimant for the railway. The joint arbitrators passed

annexure-I award granting an amount of Rs.7,35,000/- to

the claimant. Annexure -I award is a non-speaking award

which was not challenged by the railway. Under annexure-I

claim No. 7 which was a claim for interest has been

declined. However, there is a direction in annexure – I that

if the award amount is not paid within one month railway

Arb. Nos. 8 & 13 of 2005
-2-

would pay interest at the rate of 14% per annum to the

claimant on the award amount. The appellant submits that

the entire amount due under the award was paid to the

claimant who has issued a no claim certificate to the

railway. The appellant submits that thereafter the railway

issued notice of annexure – II petition filed by the claimant

(O.P. No. 22 of 1994) before the Sub Court, Ernakulam. To

annexure – II, the railway filed annexure -III objections

before the Sub Court. By Annexure – III the territorial

jurisdiction, maintainability etc. of the petition was seriously

challenged. On merits also the claims in the petition were

disputed. The joint arbitrators who were impleaded as R3

and R4 in annexure – II remained ex parte. The Sub Court

passed an order directing the arbitrators to file the award in

court. Along with annexure – II which was Arb. O.P. No. 22

of 1994 the claimants filed Arb. O.P. No. 21 of 1994 in

respect of another work and arbitration award passed by the

Arb. Nos. 8 & 13 of 2005
-3-

same arbitrators in relation to that work. Appellant submits

that the position and stage of O.P. No. 21 of 1994 is the

same as that of Arbitration O.P. No. 22 of 1994. While

matters stood so, the claimant filed a common petition in

the two arbitration O.Ps. which was numbered as IA.

719/03. Annexure -IV is copy of that IA. The prayer in

annexure – IV was that the Sub Court may act on the basis

of the signed copy of the award available in court and pass

orders invoking sections 13, 15, 16, 30 and 33 of the

Arbitration Act. Thus, though the scope of Arb. O.P. No.

22/94 was under section 14 of Arbitration Act, 1940, the

prayer in the interlocutory application annexure- IV was to

take a decision invoking sections 13, 15, 16, 30 and 33 also.

By a common order dated 11-8-2004 annexure – IV IA was

allowed by the Sub Court modifying the portion of the award

relating to interest prior to passage of the award.

Appellants submit that by the said order the Sub Court has

Arb. Nos. 8 & 13 of 2005
-4-

granted interest at the rate of 14% per annum to the

claimant during the period 30-9-90 to 13-4-1994 which will

amount to Rs.3,64,684/-. According to the appellants, the

above order amounts to modification of the award passed by

the joint arbitrators to the extent the same pertains to claim

No. 7 which was specifically declined by the joint arbitrators.

It is challenging the legality and propriety of the above

order that the appellants have preferred Arb. Appeal No.

8/05.

2. Arb. Appeal No. 13/05 is also directed against the

very same order in so far as it pertains to Arb. O.P. No.

21/94. It is submitted that the order amounts to

modification of the award of the joint arbitrators, copy of

which is produced as annexure – I in Arb. Appeal No. 13/05.

By virtue of the modification an additional amount of

Rs.6,44,199/- has become payable by the railway and in

both Arb. Appeal Nos. 8/05 and 13/05 the appellants have

Arb. Nos. 8 & 13 of 2005
-5-

raised various grounds challenging the order of the Sub

Court in the above IA.

3. Cross Objection No. 72 of 2005 is filed by the

claimant in Arb. Appeal No. 8/05 and the ground urged

therein is that claim No.7 raised by the claimant before the

arbitrators in both the arbitrations should have been upheld.

It is contended therein that the trial court having rightly

held that claim No. 7 is liable to be allowed, interest should

have been awarded during the period of one month from the

date of the award till date of actual payment, i.e., from 18-

3-1994 till date of payment. To the memorandum of cross

objection, objection is filed by the railway contending that

the cross objection is not maintainable since the same does

not fit in under any of the provisions of Section 39 of the

Arbitration Act or rule 22 of Order 41 C.P.C.

4. Sri.M.C.Cherian, learned counsel for the railways

and Mr. Sukumar, representing learned counsel for the

Arb. Nos. 8 & 13 of 2005
-6-

claimant addressed us very extensively on the grounds

raised in the memorandum of appeal and memorandum of

cross objections respectively. Our attention was drawn by

the learned counsel to the relevant statutory provisions, viz.

Sections 13, 14, 15, 16, 30 and 33 of Arbitration Act, 1940.

Our attention was drawn also to various judicial precedents

including the judgment of the Supreme Court in T.P. George

v. State of Kerala, AIR 2001 SC 816 and the judgment in

G.C.Roy’s case.

5. Having anxiously considered the rival submissions

addressed at the Bar in the light of the relevant statutory

provisions and judicial precedents to which our attention

was drawn by the learned counsel we are of the view that

the impugned order passed by the learned Subordinate

Judge can be sustained. Section 15(c) of Arbitration Act

1940 enables the court to modify and correct any award

“where the award contains a clerical mistake or an error

Arb. Nos. 8 & 13 of 2005
-7-

arising from an accidental slip or omission.” In the instant

case the amount which has been awarded under the

impugned order is only pendente lite interest and the

interest during the period from the date of accrual of cause

of action till the date of initiation of the proceedings for

arbitration. The court below noticed the four stages during

which the claimant is entitled for interest in terms of

judgment of Supreme Court and has awarded interest

during the period from the date of accrual of cause of action

till the date of the award. It is seen from the impugned

order that there was no serious opposition raised before the

Sub Court in awarding interest for the above period from

30-9-1990 till 13-4-1994. According to us, by awarding

interest for the said period also the court below has only

exercised its powers under section 15(c) of the Arbitration

Act, 1940. Though it would appear as if there is some

impropriety in rectifying the award on the basis of an

Arb. Nos. 8 & 13 of 2005
-8-

interlocutory application filed in an original petition wherein

only provision of Section 14 had been invoked, we feel that

the action of the learned Sub Judge can be approved since

the result of the same is to render substantial justice to the

claimant who would have otherwise lost these amounts

which he was obliged to pay to his bankers towards interest

on the loans advanced by them. Moreover, we notice that

the railway did not have serious opposition to this before the

Sub Court.

5. At the same time, we are not inclined to uphold the

memorandum of cross objections. If the claimant was

genuinely aggrieved in that claim No.7 raised by him was

not adjudicated his remedy was to invoke section 14 of

Arbitration Act, 1940, the only provision which was invoked

by him in the main petitions filed by him. We would have

thought in terms of relegating the issue for adjudicating

claim No. 7 to the same arbitrators. We are informed by

Arb. Nos. 8 & 13 of 2005
-9-

both sides that at this distance of time it will become

necessary to constitute a fresh arbitration trial. Under the

above circumstance we are of the view that the appeals as

well as the memorandum of cross objections can be

dismissed. Accordingly the appeals as well as the

memorandum of cross objections are dismissed, but in the

circumstances parties are directed to suffer their respective

costs.

(PIUS C.KURIAKOSE, JUDGE)

(P.Q.BARKATH ALI, JUDGE)
ksv/-