High Court Punjab-Haryana High Court

Uttari Haryana Bijli Vitran Nigam … vs M/S Modern Transformers Private … on 27 August, 2009

Punjab-Haryana High Court
Uttari Haryana Bijli Vitran Nigam … vs M/S Modern Transformers Private … on 27 August, 2009
FAO No. 3518 of 2009                                                              1



           IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                           CHANDIGARH
                                        --

                                 FAO No. 3518 of 2009 (O&M)
                                 Date of decision: August 27, 2009


Uttari Haryana Bijli Vitran Nigam Ltd. And another          ........ Appellants

             Versus

M/s Modern Transformers Private Limited                    .......Respondent(s)


Coram:       Hon'ble Ms Justice Nirmaljit Kaur
                       -.-

Present:     Mr. Narender Hooda, Advocate
             for the appellants

             Mr. Ashwani Talwar, Advocate
             for the respondent

                   -.-
      1.     Whether Reporters of local papers may be
             allowed to see the judgement?

      2.     To be referred to the Reporter or not?

      3.     Whether the judgement should be reported in
             the Digest?

Nirmaljit Kaur, J.

This is an appeal against the order dated 12.02.2009 passed by the

Additional District Judge, Panchkula, whereby the application under Section 9 of

the Arbitration and Conciliation Act, 1996 (in short ‘the 1996 Act’) filed by the

respondents for grant of interim relief has been allowed. Vide the impugned

order, the encashment of bank guarantee in question was blocked.

While challenging the aforesaid order, learned counsel for the

appellants submitted that the discretion under Section 9 of the 1996 Act for the

purpose of grant of relief particularly relating to restraining the appellants from
FAO No. 3518 of 2009 2

encashing the bank guarantee and from black listing the firm can be used only

sparingly. In order to substantiate his arguments, learned counsel for the

appellants has relied upon the judgements rendered by the Apex Court in the cases

of ‘General Electric Technical Services Company Inc., v Punj Sons (P) Ltd. And

another- AIR 1991 Supreme Court 1994, BSES Ltd. (Now Reliance Energy Ltd.)

v. Fener India Ltd. And another- (2006) 2 Supreme Court Cases 728 and Vinitec

Electronics Private Limited v. HCL Infosystems Limited – 2008 (1) Civil Court

Cases 377 (SC).

Learned counsel for the respondent while responding to the

arguments of the learned counsel for the appellants submitted that the Additional

District Judge, granted the interim relief to the respondent-firm by restraining the

respondents from invoking the bank guarantee in question and from black listing

the respondent-firm, subject to certain conditions, which are as follows:-

i) The restraint orders shall remain in force till such time,

Arbitrator is appointed and the parties appear before the

Arbitrator. The interim relief shall automatically stand

vacated after the appearance of the parties before the

Arbitrator.

ii) In case, no Arbitrator is appointed, the interim relief would

automatically stand vacated; and

iii) In case the parties do not go in arbitration proceedings

within six months from the orders, the interim relief shall

stand vacated.

It was stated that in fact the same has caused prejudice to the interest

of the respondent firm and rather, the order should be modified to the extent that
FAO No. 3518 of 2009 3

the encashment of the bank guarantee as well as black listing of the firm should be

stayed for a period of three years till the adjudication of the dispute between the

parties by an independent Arbitrator. It was further stated that the High Court is

already seized of the matter with respect to the appointment of the Arbitrator.

Learned counsel for the parties have been heard.

Dispute in the present case was with regard to the three Purchase

Orders dated 16.09.2004 for supply of 600 numbers of Transformers of 100 KVA,

Purchase Order dated 01.09.2004 for supply of 600 numbers of Transformers of

63 KVA and the third Purchase Order dated 06.12.2004 for supply of 1500

numbers of 25 KVA Transformers. As per the terms and conditions of the

Purchase order, the respondent-firm furnished the bank guarantee of

Rs.38,16,000/- against the first Purchase Order and Rs.25,53,000/- against the

second Purchase Order. There was no bank guarantee furnished in respect of the

third Purchase Order, but 10% of the purchase order amount was deducted from

the running bill of the respondent-firm towards the Bank guarantee amount. The

respondent firm could not supply the requisite number of Transformers, as per the

Purchase Order dated 06.12.2004. Likewise, in respect of the supply relating to

63 KVA and 100 KVA Transformers, a large quantity of Transformers supplied

by the respondent firm did not conform to the specifications. Accordingly, a

penalty of Rs.4.35 crores and another amount of penalty of Rs.3.56 crores relating

to various recoveries of damaged Transformers etc. was imposed. It was stated

that on failure of the respondent firm in furnishing an undertaking to the effect

that the sub standard Transformers shall be replaced, a notice dated 31.12.2007

was sent.

It is settled proposition of law that the bank guarantee is an

independent contract between the bank and the beneficiaries. Learned counsel for
FAO No. 3518 of 2009 4

the respondents is also not able to dispute the settled proposition of law. Thus, it

is evident that the bank must pay on demand without any further dispute. The

Hon’ble Supreme Court in the case of Reliance Energy Limited (Supra) chalked

out two exceptions to this rule, which are as follows:

“10. There are, however, two exceptions to this rule. The first

is when there is a clear fraud of which the bank has notice and a

fraud of the beneficiary from which it seeks to benefit. The

fraud must be of an egregious nature as to vitiate the entire

underlying transaction. The second exception to the general

rule of non-intervention is when there are “special equities” in

favour of injunction, such as when “irretrievable injury” or

“irretrievable injustice” would occur if such an injunction were

not granted. The general rule and its exceptions has been

reiterated in so many judgements of this Court, that in U.P.

State Sugar Corpn. v. Sumac International Ltd. (hereinafter ”

U.P. State Sugar Corpn.”), this Court, correctly declared that

the law was settled.”

Admittedly, in the present case, no such allegation of fraud has been

alleged. As such, the facts of the present case do not fall under the first exception.

As regards the second exception, no such circumstances are shown by

the respondent-firm, which could justify for restraining the appellant from

encashing the bank guarantee, except that the appellant has already moved the

High Court for appointment of an independent arbitrator under Section 11(6) of

the 1996 Act and the matter is pending adjudication before this Court. Thus, there

is no plea of any special ‘equity’ by the respondent firm in their favour. No plea of

irretrievable injustice is made out. Pendency of the petition under Section 11(6)
FAO No. 3518 of 2009 5

of the 1996 Act is not sufficient ground to fall under the second exception.

In a judgement rendered by the Hon’ble Supreme Court in the case of

Vinitec Electronics (supra), as relied upon by the learned counsel for the

appellants, in some what similar circumstances, held:-

“28. There is no dispute that arbitral proceedings are pending.
The appellant can always get the relief provided he makes his
case before the Arbitral Tribunal. There is no allegation that it
would be difficult to realise the amounts from the respondent
in case the appellant succeeds before the Arbitral Tribunal.”

Thus, in these circumstances, no irretrievable injustice would be done

to the respondent firm, if the bank guarantee furnishing by it, is encashed subject

to the final outcome of the arbitration proceedings.

In ‘General Electric Technical Services Company’ (supra), the Hon’ble

Supreme in para 10 of the judgement while observing that an injunction to restrain

the encashment of the bank guarantee cannot be granted in absence of fraud or

likelihood of irretrievable injustice between the parties, held:-

“10. ……………………….in the absence of fraud or special
equities in the form of preventing irretrievable injustice between
the parties. The High Court in the absence of prima facie case
on such matters has committed an error in restraining the Bank
from honouring its commitment under the Bank guarantee.”

Thus, the respondents can succeed only if a case was made out under

the two exceptions to the general rule. In the present case, there is neither any

fraud, nor will encashment of the bank guarantee prima facie create special

“equities” or irretrievable injury.

Above being the position, the order dated 12.02.2009 passed by the

Additional District Judge, Panchkula deserves to be set aside only to the extent

vide which the appellant has been restrained from encashing the bank guarantee.
FAO No. 3518 of 2009 6

Learned counsel for the appellant, however, has no objection if the

order dated 12.02.2009 passed by the Additional District Judge, Panchkula, black

listing the respondent firm, is stayed till the appearance of the respondent firm

before the Arbitrator in the first instance.

In this view of the matter, the present appeal is partly allowed to the

following terms:-

a) The order dated 12.02.2009 passed by the Additional District
Judge, Panchkula is set aside only to the extent vide which the
appellant has been restraining from encashing the bank
guarantee.

b) There shall be no restrain on the appellant to encash the bank
guarantee furnished by the respondent firm;

c) The order dated 12.02.2009 passed by the Additional District
Judge, Panchkula, black listing the respondent firm shall remain
stayed till the appearance of the respondent firm before the
Arbitrator at the first instance with liberty to the respondent firm
to move the Arbitrator for staying the operation of the part of the
order, vide which it is blacklisted.

(Nirmaljit Kaur)
Judge
August 27, 2009
mohan