Supreme Court of India

Yograj Infras.Ltd vs Ssang Yong Engineering & … on 1 September, 2011

Supreme Court of India
Yograj Infras.Ltd vs Ssang Yong Engineering & … on 1 September, 2011
Bench: Altamas Kabir, Cyriac Joseph
                                                    REPORTABLE





              IN THE SUPREME COURT OF INDIA



                  CIVIL APPELLATE JURISDICTION



             CIVIL APPEAL NO.7562    OF 2011

       (Arising out of SLP(C) No.25624 of 2010)





YOGRAJ INFRASTRUCTURE LTD.                ...     APPELLANT  





           Vs.





SSANG YONG ENGINEERING AND 

CONSTRUCTION CO. LTD.                     ...     RESPONDENT





                      J U D G M E N T

ALTAMAS KABIR, J.

1. Leave granted.

2. The Appellant is a company incorporated under

the Companies Act, 1956, while the Respondent is a

2

company incorporated under the laws of the Republic

of Korea with its registered office at Seoul in

Korea and its project office at New Delhi.

3. On 12th April, 2006, the National Highways

Authority of India, New Delhi (NHAI) awarded a

contract to the Respondent, SSang Yong Engineering

and Construction Co. Ltd., hereinafter referred to

as “SSY”, for the National Highways, Sector II

Project, Package: ABD-II/C-8, for upgradation to

Four Laning of Jhansi-Lakhnadon Section, KM 297 to

KM 351 of NH 26 in the State of Madhya Pradesh.

The total contract amount was 2,19,01,16,805/-.

On 13th August, 2006, SSY entered into a Sub-

Contract with the Appellant Company for carrying

out the work in question. The Work Order of the

entire project was granted to the Appellant by the

Respondent on back-to-back basis. Clause 13 of the

Agreement entered into between the Respondent and

the Appellant provided that 92% of all payments for

3

the work done received by the Respondent from NHAI,

would be passed on to the Appellant. Clauses 27

and 28 provided for arbitration and the governing

law agreed to was the Arbitration and Conciliation

Act, 1996. On 31st October, 2006, the Appellant

furnished a Performance Bank Guarantee for

6,05,00,000/- to the Respondent and it also

invested about 88.15 crores in the project. Three

more Bank Guarantees, totaling 5,00,00,000/-, for

release of mobilization advance were also furnished

by the Appellant on 29th May, 2009. On 22nd

September, 2009, the Respondent Company issued a

notice of termination of the Agreement, inter alia,

on the ground of delay in performing the work under

the Agreement.

4. On account of the above, the Appellant filed an

application before the District and Sessions Judge,

Narsinghpur, Madhya Pradesh, under Section 9 of the

Arbitration and Conciliation Act, 1996, praying for

4

interim reliefs. A similar application under

Section 9 of the above Act was filed by the

Appellant before the same Court on 30th December,

2009, also for interim reliefs. Ultimately, on 20th

May, 2010, the dispute between the parties was

referred to arbitration in terms of the Agreement

and a Sole Arbitrator, Mr. G.R. Easton, was

appointed by the Singapore International

Arbitration Centre on 20th May, 2010. On 4th June,

2010, the Appellant filed an application before the

Sole Arbitrator under Section 17 of the aforesaid

Act being SIAC Arbitration No.37 of 2010, inter

alia, for the following reliefs :

     "a.    restrain               the         SSY          from         encashing 

            Performance                             Bank                 Guarantee 

No.101BGPGO63040001 dated 31.10.06 of

Syndicate Bank, Nehru Place, Delhi of

6.05 crores;

b. restrain the SSY from enchashing three

Bank Guarantees furnished towards the

mobilization advance bearing numbers

101 BGFG 091490001 of 1 Crore, 101

BGFG 091490002 of 1 Crore and 101

5

BGFG 091490003 of 3 Crores, totaling

to 5 Crores;

c. direct SSY to release a sum of

144,42,25,884/- along with the

interest @ 36% till realization of

nationalized bank of India for the

aforesaid amount and keep it alive

till passing of the final Award.

d. restrain SSY from removing, shifting,

alienating or transferring in any

manner either itself or through any of

its agents/employees, the plant,

machineries, equipments, vehicles and

materials, in other words maintain

status-quo, till the passing of the

final arbitral award;

e. grant any other appropriate interim

measures of protection in favour of

the Cross-Claimant/applicant, which in

the esteemed opinion of this Hon’ble

Tribunal are just and proper in the

facts and circumstance of the case;”

5. The Respondent also filed an application under

Section 17 of the above Act before the Sole

Arbitrator on 5th June, 2010, for interim reliefs.

After considering both the applications, the

Arbitrator passed an interim order on 29th June,

2010, in the following manner :

6

“1. The respondent is to immediately

release, for use by the Claimant, the

items of plant, machinery and equipment

(PME) numbered 1,5,7,8,10,19,20,21,22,23

and 32, as listed in Annexure A (Machinery

Details) of the Claimant’s Application

dated 5 June 2010.

2. The respondent is restrained from

creating any third party interest in, or

otherwise selling, leasing or charging,

the PME or other assets presently located

at the work site and/or the camp site and

which are owned by the respondent, without

the permission of this Tribunal.

3(i). The claimant is permitted to use

the aggregates, which have been identified

in Annexure D (engineer’s Statement of

Materials at Site for September 2009) of

the Claimant’s Application dated 5 June

2010 as a total quantity of 274,580 cubic

metres, for the carrying out of the works

in accordance with the terms and

conditions of the Main Agreement and the

Agreement dated 13 August, 2006 between

the parties.

3(ii)           The   respondent   is   to   give   the 

Claimant              access                  to              the            aggregate 

stockpiles                 where              the                  abovementioned 

quantity of material is currently held.

The above interim orders are made with the

objective of enabling the construction

work on the project to continue while the

disputes between the parties are resolved

in these arbitration proceedings (ref.

Terms or Reference dated 23 June 2010).

7

The parties have liberty at short notice,

if any of the above directions require

clarification or amendment in order to

ensure proper implementation.

The respondent has leave (until 6 July

2010) to make a further application for

the provision of security by the claimant

in relation to the PME and aggregates.”

6. Aggrieved by the aforesaid interim order passed

by the learned Arbitrator, the Appellant herein,

which was the respondent before the learned

Arbitrator, filed Appeal No.2 of 2010 on 2nd July,

2010 before the learned District Judge,

Narsinghpur, under Section 37(2)(b) of the

Arbitration and Conciliation Act, 1996, for setting

aside the same. On behalf of the respondent it was

contended in the said appeal that the same was not

maintainable before the learned District Judge,

Narsinghpur, since the seat of the arbitration

proceedings was in Singapore and the said

proceedings were governed by the laws of Singapore.

Accepting the submissions advanced on behalf of the

8

respondent, the learned District Judge dismissed

the appeal as not maintainable on 23rd July, 2010,

without deciding the matter on merits.

7. The appellant then moved Civil Revision No.304

of 2010, before the High Court on 26th July, 2010.

The same was dismissed by the High Court on 31st

August, 2010, against which the Special Leave

Petition (now appeal) has been filed.

8. Appearing for the Company, Ms. Indu Malhotra,

learned Senior Advocate, submitted that the stand

taken on behalf of the respondent that the PMEs had

to remain on site even in case of termination of

the Agreement, was without any basis, since after

the Agreement dated 13th August, 2006, the parties

had agreed in the Meeting held on 23rd September,

2006 that in case of termination of the Agreement

between the parties, the respondent would transfer

the PMEs to the appellant. Ms. Malhotra further

clarified that Clause 4 of the Agreement related

9

only to the PMEs and not to the aggregates, since

it had been admitted by the respondent that in case

the aggregates were not made available to them,

they could buy the same from the open market. It

was further clarified that there were only two

machines out of 35 machines which formed the

subject matter of the interim application, i.e.,

Hotmix Plant and Crusher, which were in the

possession of the appellant and the value thereof

would be approximately 7 crores and a sum of 7.20

crores had already been deducted by the respondent

towards the repayment of the Arab Bank Loan for the

said PMEs. Ms. Malhotra submitted that it was

incorrect to say that the Project was stopped

because of the Stay Order passed by this Court as

the respondent had further subcontracted the work

to Khara and Tarakunde Infrastructure Pvt. Ltd.,

Ramdin Ultratech Pvt. Ltd. and others. Ms.

Malhotra contended that apart from the Hotmix Plant

and Crusher all the remaining PMEs had been removed

10

by the respondent after the passing of the order

29th June, 2010.

9. On the question of the applicable law in

respect of the arbitral proceedings, Ms. Malhotra

contended that the Arbitration and Conciliation

Act, 1996, enacted in India is the applicable law

of arbitration. Ms. Malhotra submitted that in

terms of the Agreement arrived at between the

parties, it is only the Indian laws to which the

Agreement would be subjected. She pointed out that

Clause 28 of the Agreement provides that the

Agreement would be subject to the laws of India and

that during the period of arbitration, the

performance of the Agreement would be carried out

without interruption and in accordance with its

terms and provisions. Accordingly, having

explicitly agreed that the Agreement would be

subject to the laws of India, from the very

commencement of the arbitration till its

11

conclusion, the law applicable to the arbitration

would be the Indian law. In other words, all

interim measures sought to be enforced would

necessarily have to be in accordance with Sections

9 and 37(2)(b) of the 1996 Act.

10. Ms. Malhotra submitted that Clause 27.1, which

forms part of Clause 27 of the agreement, which is

the arbitration clause, provides that the

proceedings of arbitration shall be conducted in

accordance with the SIAC Rules. In other words,

the provisions of SIAC Rules would apply only to

the arbitration proceedings, but not to appeals

from such proceedings. Ms. Malhotra submitted that

the right to appeal from an interim order under

Section 37(2)(b) is a substantive right provided

under the 1996 Act and was not governed by the SIAC

Rules.

11. Ms. Malhotra also urged that Rule 1.1 of the

SIAC Rules, which, inter alia, provides that where

12

the parties agreed to refer their disputes to the

SIAC for arbitration, it would be deemed that the

parties had agreed that such arbitration would be

conducted in accordance with the SIAC Rules. If,

however, any of the SIAC Rules was in conflict with

a mandatory provision of the applicable law of

arbitration from which the parties could not

derogate, that provision from the applicable law of

the arbitration shall prevail. Ms. Malhotra

submitted that Rule 32 of the SIAC Rules is one of

such Rules which provides that if the seat of

arbitration is Singapore, then the applicable law

of arbitration under the Rules would be the

International Arbitration Act, 2002, of Singapore.

However, Section 37(2)(b) of the 1996 Act being a

substantive and non-derogable provision, providing

a right of appeal to parties from a denial of an

interim measure, such a provision protects the

interest of parties during the continuance of

arbitration and as a consequence, Rule 32 of the

13

SIAC Rules which does not provide for an appeal, is

in direct conflict with a mandatory non-derogable

provision contained in Section 37(2)(b) of the 1996

Act.

12. Ms. Malhotra then went on to submit that Part I

of the 1996 Act had not been excluded by Clause 27

of the Agreement and the 1996 Act would, therefore,

apply to the said Agreement. Ms. Malhotra

submitted that in the decision of this Court in

Bhatia International Vs. Bulk Trading S.A. [(2002)

4 SCC 105], which was reiterated in Venture Global

Engg. Vs. Satyam Computer Services Ltd. [(2008) 4

SCC 190] and Citation Infowares Ltd. Vs. Equinox

Corporation [(2009) 7 SCC 220], it has been clearly

held that where the operation of Part I of the 1996

Act is not expressly excluded by the arbitration

clause, the said Act would apply. In any event, in

the instant case, Clause 28 of the Agreement

expressly provides that the Agreement would be

14

subject to the laws of India and that during the

period of arbitration the parties to the Agreement

would carry on in accordance with the terms and

conditions contained therein. Accordingly, on

account of the application of Part I of the 1996

Act, the International Arbitration Act, 2002 of

Singapore would have no application to the facts of

this case, though, the conduct of the proceedings

of arbitration would be governed by the SIAC Rules.

13. Ms. Malhotra urged that the High Court had

erred in coming to the conclusion that since under

Clause 27 of the Agreement, the parties had agreed

that the arbitral proceedings would be conducted in

accordance with the SIAC Rules and by virtue of

Rule 32 thereof, the jurisdiction of the Indian

Courts stood ousted. Ms. Malhotra urged that the

High Court had failed to appreciate the provisions

of Clause 28 of the Agreement while arriving at

such a conclusion. Ms. Malhotra reiterated her

15

earlier submissions that Rule 32 of the SIAC Rules

is subject to Rule 1.1 thereof which provides that

if any of the said Rules was in conflict with the

mandatory provision of the applicable law of the

arbitration, from which the parties could not

derogate, that provision shall prevail. Ms.

Malhotra submitted that the finding of the High

Court being contrary to the provisions agreed upon

by the parties, such finding was liable to be set

aside. Ms. Malhotra submitted that the very fact

that the respondents had approached the District

Court, Narsinghpur, in India and had filed an

application under Section 9 of the 1996 Act

therein, indicated that the respondent also

accepted the applicability of the 1996 Act. Ms.

Malhotra pointed out that in the application the

respondent has indicated as follows :

“That, the work of Contract, which was

executed between the petitioner and

respondent is well within the jurisdiction

of this Hon’ble Court at Narsinghpur.

16

Thus, this Hon’ble Court has jurisdiction

to pass an order on this application under

Section 9 of the Arbitration and

Conciliation Act, 1996.”

14. Ms. Malhotra urged that having regard to

Section 42 of the 1996 Act, it is in the District

Court of Narsinghpur where the application under

Section 9 of the Arbitration and Conciliation Act,

has been filed which has jurisdiction over the

arbitral proceedings at all stages. Ms. Malhotra

pointed out that the High Court had erroneously

held that Section 42 was not applicable to an

appeal and was applicable only for filing an

application, without appreciating the wordings of

Section 42 which provides that Courts shall have

jurisdiction over the arbitral proceedings also.

Ms. Malhotra urged that with regard to the said

findings of the High Court, the order impugned was

liable to be set aside.

17

15. Ms. Malhotra submitted that the stand of the

respondent that in view of clause 27 of the

Agreement, the law governing the arbitral

proceedings would be the SIAC Rules, was not

tenable, in view of Clause 28 which without any

ambiguity provides that the Agreement would be

subject to the laws of India and that during the

period of arbitration the parties to the Agreement

would carry on, in accordance with the terms and

conditions contained therein. Accordingly, it is

the Arbitration and Conciliation Act, 1996, which

would be the proper law or the law governing the

arbitration.

16. Ms. Malhotra submitted that apparently there

was a misconception in the minds of the learned

Judges of the High Court as to the concept of the

`proper law’, of the Arbitration Agreement and the

`Curial Law’ governing the conduct and procedure of

the reference. Ms. Malhotra submitted that while

18

the proper law of the Arbitration Agreement governs

the law which would be applicable in deciding the

disputes referred to arbitration, the Curial law is

the law which governs the procedural aspect of the

conduct of the arbitration proceedings. It was

urged that in the instant case while the proper law

of the arbitration would be the Arbitration and

Conciliation Act, 1996, the Curial law would be the

SIAC Rules of Singapore. Ms. Malhotra submitted

that the said difference in the two concepts had

been considered by this Court in Sumitomo Heavy

Industries Ltd. Vs. ONGC [(1998) 1 SCC 305] and

NTPC Vs. Singer [(1992) 3 SCC 551], in which the

question for decision was what would be the law

governing the arbitration when the proper law of

the contract and the Curial law were agreed upon

between the parties. In the said cases this Court

observed that in many circumstances the applicable

law would be the same as that of the proper law of

contract and the Curial law, but it was not

19

uncommon to encounter the incumbent Curial law in

cases where the parties had made an express choice

of arbitration in a jurisdiction which was

different from the jurisdiction with which the

contract had the closest real connection.

17. Ms. Malhotra submitted that in the absence

of any express choice, the proper law of the

contract would be the proper law of the Arbitration

Agreement. Ms. Malhotra submitted that in the

instant case, admittedly the proper law of contract

is the law of India and since the parties have not

expressly made any choice regarding the law

governing the Arbitration Agreement, the proper law

of contract, namely, the Arbitration and

Conciliation Act, 1996, would be the proper law of

the Arbitration Agreement. Ms. Malhotra urged that

ultimately the right to appeal which is a

substantive right under the 1996 Act would be

governed by the said Act and the instant appeal,

20

is therefore, liable to be allowed, and the order

of the High Court, impugned in the appeal, was

liable to be set aside.

18. Within the fact situation indicated on

behalf of the appellant, Mr. Dharmendra Rautray,

learned Advocate, appearing for the respondent

Company, submitted that the issues involved in the

present appeal were (i) whether the Indian Courts

would have jurisdiction to entertain an appeal

under Section 37 of the Arbitration and

Conciliation Act, 1996, against an interim order

passed by the Arbitral Tribunal with its seat in

Singapore; (ii) Whether the “law of arbitration”

would be the International Arbitration Act, 2002,

of Singapore; and (iii) whether the “Curial law”

would be the laws of Singapore?

19. Mr. Rautray submitted that apparently on the

alleged failure of the appellant to complete the

work awarded under the contract within the

21

stipulated period of 30 months from the date of

commencement of the work, the respondent had to

give an undertaking to the National Highways

Authority of India by way of a Supplementary

Agreement dated 11th February, 2009, to achieve a

monthly rate of progress of work, failing which the

aforesaid authority would be entitled to exercise

all its rights under the main agreement and even to

terminate the same with immediate effect. Mr.

Routray submitted that on account of the failure of

the appellant to live up to its commitments, the

respondent who had suffered heavy financial loss

and damages on account of such breach, issued

notice of termination on 22nd September, 2009,

pursuant to Clause 23.2 of the Agreement.

20. Thereafter, the parties entered into settlement

talks, as provided for in Clause 26 of the

Agreement and signed the minutes of the meeting

dated 28th September, 2009. The settlement talks

22

between the parties having failed, the

respondent/claimant, invoked Clause 27 of the

Agreement for reference of the disputes to

arbitration in accordance with the Singapore

International Arbitration Centre Rules (SIAC

Rules). The respondent/claimant filed a Statement

of Claim on 16th August, 2010, before the Sole

Arbitrator, Mr. Graham Easton, claiming a sum of

221,36,91,097/- crores from the appellant. Both

the parties filed applications before the learned

Arbitrator seeking interim relief under Rule 24 of

the SIAC Rules on 5th June, 2010. In their

application for interim relief under Rule 24 of the

SIAC Rules, the respondent, inter alia, prayed for

release of all plants, machineries and equipment

belonging to the respondent; injunction against the

appellant from removing all plants, machineries,

equipment, materials, aggregates, etc., owned by

the respondent from the work site and/or camp site;

a restraint order against the appellant from

23

creating any third party interest or otherwise

sell, lease, charge the plants, machineries,

equipment, materials, etc., at the work site and/or

camp site and to permit the respondent to use the

PMEs and materials, aggregates, etc., for carrying

out the works in accordance with the terms and

conditions of the main Agreement and the

Supplementary Agreement dated 13th August, 2006.

21. The Sole Arbitrator appointed by the SIAC by

its order dated 29th June, 2010, directed the

appellant to, inter alia, release for use by the

respondent all plants and equipment. The appellant

was also restrained from creating any third party

interest, or otherwise to deal with the properties

at the work site and/or camp site and permit the

respondent to use the aggregates of a total

quantity of 27,580 cubic metres for carrying out

the works. The Sole Arbitrator, while dealing with

the applications filed by both the parties under

24

Rule 24 of the SIAC Rules, also recorded that the

interim orders were being made with the object of

allowing the construction work on the project to

continue while the dispute between the parties were

resolved in these arbitration proceedings and in

order to ensure that the progress of the project

was not hampered, while the parties waited for the

outcome of the arbitration proceedings.

22. Mr. Routray submitted that the appeal filed

by the appellant before the District Court,

Narasinghpur, under Section 37 of the Arbitration

and Conciliation Act, 1996, against the

abovementioned order of the learned Arbitrator

dated 29th June, 2010, was dismissed on 23rd July,

2010, on the ground of maintainability and lack of

jurisdiction. The Civil Revision filed against the

said order was dismissed by the Madhya Pradesh High

Court by its order dated 31st August, 2010. While

dismissing the Revision, the High Court, inter

25

alia, observed that under Clause 27.1 of the

Agreement, the parties had agreed to resolve their

dispute under the provisions of SIAC Rules which

expressly or, in any case, impliedly also adopted

Rule 32 of the said Rules which categorically

indicates that the law of arbitration under the

said Rules would be the International Arbitration

Act, 2002, of Singapore. The Special Leave

Petition, out of which the present appeal arises,

has been filed by the appellant against the said

order dated 31st August, 2010.

23. Mr. Routray further submitted that the

parties had, inter alia, agreed that the seat of

arbitration would be Singapore and that the

arbitration proceedings would be continued in

accordance with the SIAC Rules, as per Clause 27.1

of the Agreement. It was also agreed that the

proper law of the agreement/contract dated 13th

August, 2006, between the appellant and the

26

respondent would be the Indian law and the proper

law of the arbitration would be the Singapore law.

24. Mr. Routray submitted that an application

under Section 9 of the 1996 Act was filed before

the District Court on 30th December, 2009, prior to

the date of invocation of the arbitration

proceedings and before the Curial law, i.e., the

Singapore law, became operative. On the said

application, the District Judge by his order dated

10th March, 2010, directed the applicant to submit

its case before the Arbitrator at Singapore. Mr.

Routray pointed out that in the present case, the

parties had expressly chosen the applicable laws to

each legal disposition while entering into the

Agreement dated 13th August, 2006. Mr. Routray

submitted that the parties had expressly agreed

that the proper law of the contract would be the

Indian Law, the proper law of the arbitration would

be the Singapore International Arbitration Act,

27

2002 and the Curial law would be Singapore law,

since the seat of arbitration was in Singapore.

Mr. Routray submitted that as observed by this

Court in Sumitomo Heavy Industries Ltd. Vs. ONGC

Ltd. & Ors. [(1998) 1 SCC 305], the Curial law,

besides determining the procedural powers and

duties of the Arbitrators, would also determine

what judicial remedies are available to the

parties, who wished to apply for security for costs

or for discovery or who wished to challenge the

Award once it had been rendered and before it was

enforced.

25. As to the filing of Application under

Section 9 by the appellant before the District

Court at Narsinghpur, Mr. Routray submitted that

the High Court had correctly held that the

proceedings had been initiated by the parties in

the Court of District Judge, Narasinghpur, before

the matter was referred to the Arbitrator and the

28

same was decided taking into consideration such

circumstances. However, once the dispute was

referred to the Arbitrator, the parties could not

be permitted to deviate from the express terms of

the Agreement under which the SIAC Rules came into

operation.

26. Mr. Routray submitted that the Section 9

application had been filed before the Curial law

became operative and in view of the agreement

between the parties the Indian Arbitration and

Conciliation Act, 1996, would not apply to the

arbitration proceedings and the same would be

governed by the Singapore laws.

27. Mr. Routray then proceeded to the next

important question as to whether choice of the

“seat of arbitration” by the parties confers

exclusive jurisdiction on the Courts of the seat of

arbitration to entertain matters arising out of the

contract. Learned counsel submitted that choice of

29

the seat of arbitration empowered the courts within

the seat of arbitration to have supervisory

jurisdiction over such arbitration. Mr. Routray

has referred to various decisions of English Courts

which had laid down the proposition that even if

the arbitration was governed by the law of another

country, it would not entitle the objector to mount

a challenge to the Award in a country other than

the seat of arbitration. It is not necessary to

refer to the said judgments for a decision in this

case.

28. Mr. Routray submitted that the decision of this

Court in NTPC Vs. Singer (supra) relates to the

applicability of the Indian Arbitration Act, 1940,

and the Foreign Awards (Recognition and

Enforcement) Act, 1961, to a foreign award sought

to be set aside in India under the provisions of

the 1940 Act. It was submitted that the said

decisions have no relevance to the question raised

30

in the present case which raises the question as to

whether the Indian Courts would have jurisdiction

to entertain an appeal under Section 37 of the 1996

Act against an interim order of the Arbitral

Tribunal, despite the parties having expressly

agreed that the seat of arbitration would be in

Singapore and the Curial law of the arbitration

proceedings would be the laws of Singapore. Once

again referring to the decision in the NTPC case,

Mr. Routray submitted that in paragraph 46 of the

judgment, this Court had, inter alia, observed that

Courts would give effect to the choice of a

procedural law other than the proper law of

contract only where the parties had agreed that the

matters of procedure should be governed by a

different system of law. Mr. Routray submitted

that in the above-mentioned case, this Court was

dealing with a challenge to a “domestic award” and

not a “foreign award”. Section 9(b) of the Foreign

Awards (Recognition and Enforcement) Act, 1961,

31

provides that the said Act would not apply to an

award, although, made outside India, but which is

governed by the laws of India. Accordingly, all

such awards were treated as domestic awards by the

1961 Act and any challenge to the said award,

could, therefore, be brought only under the

provisions of the 1940 Act. Mr. Routray further

submitted that the law of arbitration in the NTPC

case (supra) was Indian law as opposed to the facts

of the present case, where the parties had agreed

that the law of arbitration would be the

International Arbitration Act, 2002, of Singapore.

29. Mr. Routray urged that by virtue of Clause 27

of the Agreement dated 13th August, 2006, and by

accepting the SIAC Rules, the parties had agreed

that Part I of the Arbitration and Conciliation

Act, 1996, would not apply to the arbitration

proceedings taking place in Singapore. According

to Mr. Routray, the said decision was reiterated in

32

the Terms of Reference that the arbitration

proceedings would be governed by the laws of

Singapore. Mr. Routray further urged that even in

the decision relied upon by the appellant in the

case of Bhatia International, this Court had held

that parties by agreement, express or implied,

could exclude all or any of the provisions of Part

I of the 1996 Act. Consequently, in Bhatia

International this Court had held that exclusion of

Part I of the 1996 Act could be by virtue of the

Rules chosen by the parties to govern the

arbitration proceedings.

30. As far as applicability of Section 42 of the

1996 Act is concerned, the Jabalpur Bench of the

Madhya Pradesh High Court had held that by express

agreement parties had ousted the jurisdiction of

the Indian Courts, while the arbitration

proceedings were subsisting. Accordingly, the

jurisdiction of the Indian Courts stood ousted

33

during the subsistence of the arbitration

proceedings and, accordingly, it is only the laws

of arbitration as governed by the SIAC Rules which

would govern the arbitration proceedings along with

the procedural law, which is the law of Singapore.

31. In order to appreciate the controversy that has

arisen regarding the applicability of the

provisions of Part I of the Arbitration and

Conciliation Act, 1996, to the proceedings being

conducted by the Arbitrator in Singapore in

accordance with the SIAC Rules, it would be

necessary to look at the arbitration clause

contained in the agreement entered into between the

parties on 13th August, 2006. Clause 27 of the

Agreement provides for arbitration and reads as

follows :

“27. Arbitration.

27.1 All disputes, differences arising

out of or in connection with the Agreement

shall be referred to arbitration. The

34

arbitration proceedings shall be conducted

in English in Singapore in accordance with

the Singapore International Arbitration

Centre (SIAC) Rules as in force at the

time of signing of this Agreement. The

arbitration shall be final and binding.

27.2 The arbitration shall take place in

Singapore and be conducted in English

language.




       27.3     None of the Party shall be entitled 

       to         suspend         the         performance         of         the 

Agreement merely by reason of a dispute

and/or a dispute referred to arbitration.”

32. Clause 28 of the Agreement describes the

governing law and provides as follows :

“This agreement shall be subject to the

laws of India. During the period of

arbitration, the performance of this

agreement shall be carried on without

interruption and in accordance with its

terms and provisions.”

33. As will be seen from Clause 27.1, the

arbitration proceedings are to be conducted in

Singapore in accordance with the SIAC Rules as in

force at the time of signing of the agreement.

There is, therefore, no ambiguity that the

35

procedural law with regard to the arbitration

proceedings, is the SIAC Rules.

34. Clause 27.2 makes it clear that the seat of

arbitration would be Singapore.

35. What we are, therefore, left with to consider

is the question as to what would be the law on the

basis whereof the arbitral proceedings were to be

decided. In our view, Clause 28 of the Agreement

provides the answer. As indicated hereinabove,

Clause 28 indicates that the governing law of the

agreement would be the law of India, i.e., the

Arbitration and Conciliation Act, 1996. The

learned counsel for the parties have quite

correctly spelt out the distinction between the

“proper law” of the contract and the “curial law”

to determine the law which is to govern the

arbitration itself. While the proper law is the

law which governs the agreement itself, in the

absence of any other stipulation in the arbitration

36

clause as to which law would apply in respect of

the arbitral proceedings, it is now well-settled

that it is the law governing the contract which

would also be the law applicable to the Arbitral

Tribunal itself. Clause 27.1 makes it quite clear

that the Curial law which regulates the procedure

to be adopted in conducting the arbitration would

be the SIAC Rules. There is, therefore, no

ambiguity that the SIAC Rules would be the Curial

law of the arbitration proceedings. It also

happens that the parties had agreed to make

Singapore the seat of arbitration. Clause 27.1

indicates that the arbitration proceedings are to

be conducted in accordance with the SIAC Rules.

The immediate question which, therefore, arises is

whether in such a case the provisions of Section

2(2), which indicates that Part I of the above Act

would apply, where the place of arbitration is in

India, would be a bar to the invocation of the

provisions of Sections 34 and 37 of the Act, as far

37

as the present arbitral proceedings, which are

being conducted in Singapore, are concerned.

36. In Bhatia International (supra), wherein while

considering the applicability of Part I of the 1996

Act to arbitral proceedings where the seat of

arbitration was in India, this Court was of the

view that Part I of the Act did not automatically

exclude all foreign arbitral proceedings or awards,

unless the parties specifically agreed to exclude

the same.

37. As has been pointed out by the learned Single

Judge in the order impugned, the decision in the

aforesaid case would not have any application to

the facts of this case, inasmuch as, the parties

have categorically agreed that the arbitration

proceedings, if any, would be governed by the SIAC

Rules as the Curial law, which included Rule 32,

which categorically provides as follows :

38

“Where the seat of arbitration is

Singapore, the law of the arbitration

under these Rules shall be the

International Arbitration Act (Cap. 143A,

2002 Ed, Statutes of the Republic of

Singapore) or its modification or re-

enactment thereof.”

38. Having agreed to the above, it was no longer

available to the appellant to contend that the

“proper law” of the agreement would apply to the

arbitration proceedings. The decision in Bhatia

International Vs. Bulk Trading S.A. [(2002) 4 SCC

105], which was applied subsequently in the case of

Venture Global Engg. Vs. Satyam Computer Services

Ltd. [(2008) 4 SCC 190] and Citation Infowares Ltd.

Vs. Equinox Corporation [(2009) 7 SCC 220], would

have no application once the parties agreed by

virtue of Clause 27.1 of the Agreement that the

arbitration proceedings would be conducted in

Singapore, i.e., the seat of arbitration would be

in Singapore, in accordance with the Singapore

International Arbitration Centre Rules as in force

39

at the time of signing of the Agreement. As

noticed hereinabove, Rule 32 of the SIAC Rules

provides that the law of arbitration would be the

International Arbitration Act, 2002, where the seat

of arbitration is in Singapore. Although, it was

pointed out on behalf of the appellant that in Rule

1.1 it had been stated that if any of the SIAC

Rules was in conflict with the mandatory provision

of the applicable law of the arbitration, from

which the parties could not derogate, the said

mandatory provision would prevail, such is not the

case as far as the present proceedings are

concerned. In the instant case, Section 2(2) of

the 1996 Act, in fact, indicates that Part I would

apply only in cases where the seat of arbitration

is in India. This Court in Bhatia International

(supra), while considering the said provision, held

that in certain situations the provision of Part I

of the aforesaid Act would apply even when the seat

of arbitration was not in India. In the instant

40

case, once the parties had specifically agreed that

the arbitration proceedings would be conducted in

accordance with the SIAC Rules, which includes Rule

32, the decision in Bhatia International and the

subsequent decisions on the same lines, would no

longer apply in the instant case where the parties

had willingly agreed to be governed by the SIAC

Rules.

39. With regard to the effect of Section 42 of the

Arbitration and Conciliation Act, 1996, the same,

in our view was applicable at the pre-arbitral

stage, when the Arbitrator had not also been

appointed. Once the Arbitrator was appointed and

the arbitral proceedings were commenced, the SIAC

Rules became applicable shutting out the

applicability of Section 42 and for that matter

Part I of the 1996 Act, including the right of

appeal under Section 37 thereof.

41

40. We are not, therefore, inclined to interfere

with the judgment under appeal and the appeal is

accordingly dismissed and all interim orders are

vacated.

41. There will be no order as to costs.

…………………………………………J.

(ALTAMAS KABIR)

…………………………………………J.

(CYRIAC JOSEPH)

New Delhi

Dated:01.09.2011